Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Pragnya Reddy vs G. Eknath Reddy
2024 Latest Caselaw 1062 Tel

Citation : 2024 Latest Caselaw 1062 Tel
Judgement Date : 13 March, 2024

Telangana High Court

K.Pragnya Reddy vs G. Eknath Reddy on 13 March, 2024

Bench: K.Lakshman, P.Sree Sudha

             HON'BLE SRI JUSTICE K. LAKSHMAN
                                AND
            HON'BLE SMT. JUSTICE P. SREE SUDHA

     FAMILY COURT APPEAL Nos.153 AND 161 OF 2023

COMMON JUDGMENT:

(Per Hon'ble Sri Justice K. Lakshman)

Heard Mr. T. Pradyumna Kumar Reddy, learned Senior

Counsel representing Mr. T.S. Anirudh Reddy, learned counsel for the

appellant in FCA No.153 of 2023 and respondent in FCA No.161 of

2023 and Mr. Lingam Divakara Rao, learned counsel for the

respondent in FCA No.153 of 2023 and appellant in FCA No.161 of

2023.

2. The appellant in FCA No.153 of 2023 respondent in FCA

No.161 of 2023 is the husband while respondent in FCA No.153 of

2023 and appellant in FCA No.161 of 2023 is the wife. Therefore, for

the sake of convenience, the parties will be hereafter referred to as

'husband' and 'wife'.

3. The husband had filed a petition vide O.P. No.668 of 2021

under Section - 13 (1) (ia) of the Hindu Marriage Act, 1955 against

the wife seeking dissolution of marriage on the ground of 'cruelty'.

During pendency of the said O.P., wife had filed an application under

KL,J & PSS,J FCA Nos.153 & 161 of 2023

Sections - 24 and 26 of the Hindu Marriage Act, 1955, to grant a sum

of Rs.10,00,000/- (Rupees Ten Lakhs Only) per month towards

interim maintenance to herself and to her daughter. Vide impugned

order dated 20.06.2023, learned Judge, II Additional Family Court -

cum - XV Additional Metropolitan Sessions Judge, Kalpataru

Complex, Hyderabad, allowed the said petition in part directing the

husband to pay an amount of Rs.4.00 lakhs per month to the petitioner

towards interim maintenance to her and their minor daughter from the

date of filing the petition pending disposal of the aforesaid OP.

Learned Family Court also directed the husband to pay arrears of

interim maintenance from the date of filing the petition within three

(03) months from the date of the said order and shall continue to pay

regular interim maintenance on or before 10th of every succeeding

month from June, 2023.

4. Feeling aggrieved by the said order, the husband filed FCA

No.153 of 2023. Seeking enhancement of interim maintenance, the

wife preferred FCA No.161 of 2023.

5. This Court vide order dated 21.08.2023 in FCA No.153 of

2023 granted interim suspension of the impugned order on the

KL,J & PSS,J FCA Nos.153 & 161 of 2023

condition of the husband paying 50% of the maintenance awarded by

the Family Court and he shall pay arrears of maintenance at the same

rate within six (06) weeks.

6. Both learned senior counsel for the husband and counsel for

the wife, on instructions, would submit that the husband had complied

with the said order and paid arrears. He has been paying the said 50%

of the interim maintenance awarded by the learned Family Court to

the wife.

7. Mr. T. Pradyumna Kumar Reddy, learned Senior Counsel

appearing for the husband would submit that the wife along with her

daughter initially stayed in the second floor of the house bearing

M.No.6-3-879/B, Greenlands Road, Begumpet, Hyderabad, and at

present they are staying in first and second floors. Therefore, there is

no need of payment of any rent. The entire properties mentioned by

the husband belong to HUF. Father of the husband is Karta of HUF.

There is no consideration of the entire aspects, more particularly

purpose of interim maintenance. There is no basis for awarding the

said amount of Rs.4.00 lakhs to the wife and daughter. Learned

Family Court did not assign any reason for awarding the said amount

of Rs.4.00 lakhs towards interim maintenance. The Family Court

KL,J & PSS,J FCA Nos.153 & 161 of 2023

failed to consider that the husband alone has spent the expenditure

towards child education, child is admitted preschool nursery, he is

taking care of shelter, food and other expenses of the wife and also the

minor child apart from paying an amount of Rs.30,000/- per month to

the wife towards personal needs. Therefore, the said amount of

Rs.4.00 lakhs awarded by the Family Court is exorbitant and without

any basis.

i) He would further submit that the wife is well-qualified. Duty

cast upon her to maintain child. She is also having income which

reflects from her income tax returns and also bank balance. Without

considering the said aspects, the Family Court granted an amount of

Rs.4.00 lakhs towards interim maintenance to the wife and child.

8. On the other hand Mr. Lingam Divakara Rao, learned

counsel for the wife, would contend that the husband failed to file the

statement of assets and liabilities as per the guidelines issued by the

Hon'ble Supreme Court in Rajneesh v. Neha 1. Though there is

format, he has not disclosed all the properties, whereas, the wife

disclosed all the properties. With great difficulty she collected the

details of the properties of the husband and filed the same along with

. (2021) 2 SCC 324

KL,J & PSS,J FCA Nos.153 & 161 of 2023

written arguments. The house bearing M.No.6-3-879/B, Greenlands

Road, Begumpet, Hyderabad belongs to the husband which is evident

from his income tax returns for the year 2019-20. All the said aspects

were not considered. The total monthly income of the husband is

Rs.8.75 Crores and assets value is Rs.3575 Crores. The husband

failed to comply with the order dated 18.03.2023 in I.A. No.254 of

2022 in I.A. No.207 of 2021 in O.P. No.668 of 2021. The wife

constrained to file a revision vide C.R.P. No.1527 of 2023 challenging

the docket order dated 11.05.2023 in O.P.No.668 of 2021. The

Family Court instead of deciding maintenance application filed by the

wife vide I.A. No.207 of 2021 proceeded to decide the very OP itself.

i) He would further contend that the husband misrepresented

and purged the facts on the source of income of his individual

account, HUF, and Joint Family/Partnership in the affidavit of assets

and liabilities filed before the Family Court. She concealed from

disclosure of his interest.

ii) Though the said details were filed, the Family Court

awarded only an amount of Rs.4.00 lakhs against the claim of

Rs.10.00 lakhs made by the wife. The wife has specifically mentioned

KL,J & PSS,J FCA Nos.153 & 161 of 2023

the expenditure in detail. Therefore, the wife and daughter is entitled

for enhancement of maintenance.

9. The aforesaid facts would reveal that the husband had filed

the aforesaid O.P. No.668 of 2021 against the wife seeking dissolution

of marriage on the ground of 'cruelty'. During course of hearing, it is

brought to the notice of this Court that the said OP is posted to

13.03.2023 for wife's further evidence. Mr. T. Pradyumna Kumar

Reddy, learned Senior Counsel, on instructions, would submit that the

wife is taking adjournment on one ground or the other instead of co-

operating with the trial Court in deciding O.P. No.668 of 2021 itself.

It is also not in dispute that the daughter of the parties had filed a suit

vide O.S. No.390 of 2023 pending on the file of XXVI Additional

Chief Judge, City Civil Court, Hyderabad, seeking partition of the suit

schedule properties therein and the said suit is pending. There is no

interim order.

10. There is no dispute that the aforesaid OP No.668 of 2021 is

posted for wife's further evidence on 13.03.2023. The said OP is of

the year 2021. There is also no dispute that the wife along with her

daughter is staying in the second floor of house bearing M.No.6-3-

KL,J & PSS,J FCA Nos.153 & 161 of 2023

879/B, Greenlands Road, Begumpet, Hyderabad. Therefore, there is

no need of paying rent by her.

11. In page No.393 of FCA No.161 of 2023, the wife filed

details of her expenses and the expenditure of her daughter wherein

she has mentioned Rs.2.00 lakhs towards rent which is factually

incorrect since she is staying in the aforesaid house. During course of

hearing, it is brought to the notice of this Court that the wife has to

pay an amount of Rs.7.00 lakhs per annum towards school fee of the

child and also other expenses. She has mentioned several other

aspects including fitness cost, vehicle insurance, fuel cost, maid

salary, cook salary, driver salary, Travels and Tours etc., for which

she has not filed any documentary evidence before the Family Court.

She has claimed Rs.1,50,000/- towards High End Car EMI (Range

Rover).

12. As discussed above, the said application vide I.A. No.207

of 2021 in O.P. No.668 of 2021 is filed by the wife under Sections -

24 and 26 of the Hindu Marriage Act claiming interim maintenance of

Rs.10.00 lakhs per month. Section - 24 of the Hindu Marriage Act

deals with 'maintenance pendent lite and expenses of proceedings'.

KL,J & PSS,J FCA Nos.153 & 161 of 2023

Therefore, Section - 24 of the Hindu Marriage Act is relevant and the

same is extracted as under:

24. Maintenance pendente lite and expenses of proceedings.- Where in any proceeding under this Act it appears to the court that either the wife or the husband, as the case may be, has no independent income sufficient for her or his support and the necessary expenses of the proceeding, it may, on the application of the wife or the husband, order the respondent to pay to the petitioner the expenses of the proceeding, and monthly during the proceeding such sum as, having regard to the petitioner's own income and the income of the respondent, it may seem to the court to be reasonable:

Provided that the application for the payment of the expenses of the proceeding and such monthly sum during the proceeding, shall, as far as possible, be disposed of within sixty days from the date of service of notice on the wife or the husband, as the case may be."

13. It is apt to note that in Rajneesh1, the Apex Court laid

down certain guidelines for filing assets and liabilities in a form by the

spouses for deciding maintenance including quantum. The said aspect

was considered by the Family Court in the impugned order.

KL,J & PSS,J FCA Nos.153 & 161 of 2023

According to the husband, the entire properties belong to the HUF and

he cannot disclose the same. However, his daughter has already filed

a suit vide O.S. No.390 of 2023 pending on the file of XXVI

Additional Chief Judge, City Civil Court, Hyderabad, seeking

partition of the suit schedule properties therein. The said aspects will

be decided by the said Court in the said suit. The husband has already

filed income tax returns.

14. On the complaint lodged by the wife, the police of

Punjagutta Police Station have registered a case in Crime No.226 of

2022 against the husband, his parents, sister for the offences

punishable under Sections - 498A and 341 read with 34 of IPC and

Sections - 3 and 4 of the Dowry Prohibition Act, 1961. The said

crime is pending.

15. In Kiran Tomar v. State of Uttar Pradesh 2, the Apex

court held that on the first aspect, it is well-settled that income tax

returns do not necessarily furnish an accurate guide of the real income.

Particularly, when parties are engaged in a matrimonial conflict, there

is a tendency to underestimate income. Hence, it is for the Family

Court to determine on a holistic assessment of the evidence what

KL,J & PSS,J FCA Nos.153 & 161 of 2023

would be the real income of the second respondent therein so as to

enable the appellants therein to live a condition on commensurate with

the status to which they were accustomed during the time when they

were staying together.

16. On consideration of the entire evidence, the principle laid

down in several judgments including Kiran Tomar2 and that the wife

has no source of income though she is a qualified woman she cannot

be expected to work at this stage, she is alone taking care of the minor

child by staying away from her in-laws and her husband and also the

fact that the wife is attending the Court, contesting the case engaging

counsel for which she incurs amount and the husband is having

sufficient income from various sources and, therefore, held that the

husband is bound to pay interim maintenance to the wife. In the

impugned order, learned Family Court also observed that the wife and

children have to lead the life with the same dignity and same comforts

as the husband leads as they used to lead when they were living

together, and at the same time, the wife shall not make exorbitant

claim for maintenance against the husband due to the disputes

between both of them. Thus, according to the Family Court, the said

amount of Rs.10.00 lakhs claimed by the wife is exorbitant and,

KL,J & PSS,J FCA Nos.153 & 161 of 2023

accordingly, granted an amount of Rs.4.00 lakhs per month without

assigning any reasons.

17. As discussed above, the wife along with her daughter is

staying in rent free house belongs to the HUF. According to the

husband, he has paid school fee. However, the school fee and other

expenditure of the child is only Rs.7.00 lakhs per annum. Admittedly,

the aforesaid suit filed by the daughter seeking partition of suit

schedule properties is pending. The aforesaid O.P. No.668 of 2021 is

posted for 13.03.2024 for wife's further evidence and, therefore, the

evidence of the parties is almost complete. The Family Court has to

decide the said O.P. itself on its own merits in accordance with law.

18. The object and purpose of interim maintenance pendent lite

and expenses of the proceedings in terms of Section - 24 of the Hindu

Marriage Act is for the survival of the parties including meeting of

expenditure. No doubt, the husband is having businesses and the

properties are HUF properties. The wife and her daughter have to

lead the life with dignity and with all comforts. At the same time,

they cannot expect luxurious life and claim an amount of Rs.10.00

lakhs towards interim maintenance. That is not the object of Section -

KL,J & PSS,J FCA Nos.153 & 161 of 2023

24 of the Hindu Marriage Act. The Family Court has to assess the

income of the parties, necessities including the expenditure of parties

and in a holistic approach and decide the quantum.

19. As discussed above, in page No.393 of the FCA No.161 of

2023, the wife claimed amount of maintenance under several heads

including child's clothes, toys, eatables, Range Rover EMI, Travel

and Tours, School Fee, School Trips and Assignments, Vehicle

Service Cost, Child Swimming Classes, Fitness cost etc. Without

considering the said aspects, the trial Court awarded an amount of

Rs.4.00 lakhs per month towards interim maintenance to the wife and

her daughter. There is no consideration in the impugned order that the

wife along with her daughter staying in a house belongs to the HUF.

20. Considering the disputes between the husband and the wife

and after hearing both sides, we are of the opinion that there was an

element of settlement and, therefore, vide order dated 04.01.2024 we

have referred the matter to Mediation Centre. The mediation

proceedings were 'unsuccessful'.

21. As discussed supra, learned Family Court did not assign

any reason while granting an amount of Rs.4.00 lakhs per month to

KL,J & PSS,J FCA Nos.153 & 161 of 2023

the wife and daughter. Learned Family Court has to consider the

socio-economic background of the parties, which is a relevant

consideration while determining the income of a respective spouse

and wife is entitled to the same standard of living as she was used to

when living with her husband. It is also not out of place to mention

that pendent lite maintenance under Section - 24 of the Hindu

Marriage Act is not to lead luxurious life. It is for the survival of the

party. At the same time, the spouse, more particularly wife is entitled

to the same standard of living as she was used to when living with her

husband.

22. As discussed supra, in page No.393 of FCA No.161 of

2023, wife has mentioned several heads, but she failed to file any

proof of the same. However, considering socio-economic background

of the parties, the wife and the daughter are entitled for Rs.3.00 lakhs

per month towards maintenance. An amount of Rs.4.00 lakhs granted

by learned Family Court is on higher side and without any

justification. Therefore, the wife is not entitled for enhancement of

interim maintenance. In view of the same, FCA No.161 of 2023 filed

by the wife is liable to be dismissed.

KL,J & PSS,J FCA Nos.153 & 161 of 2023

23. In the light of the aforesaid discussion, FCA No.161 of

2023 filed by the wife is dismissed. However, FCA No.153 of 2023

filed by the husband is allowed in part and the impugned order dated

20.06.2023 in I.A. No.207 of 2021 in O.P. No.668 of 2021 passed by

learned Judge, II Additional Family Court - cum - XV Additional

Metropolitan Sessions Judge, Kalpataru Complex, Hyderabad, is

modified reducing the maintenance amount to Rs.3,00,000/- (Rupees

Three Lakhs Only) from Rs.4,00,000/- (Rupees Four Lakhs Only) per

month towards interim maintenance granted to the wife and daughter.

The husband shall pay arrears from the date of filing petition at the

said rate of Rs.3.00 lakhs per month within two (02) months to the

wife, failing which, liberty is granted to the wife to take steps in

accordance with law. However, in the circumstances of the case, there

shall be no order as to costs.

24. As discussed above, O.P. is of the year 2021 and the same

is posted for further evidence on behalf of the wife on 13.03.2024.

Therefore, learned Family Court shall dispose of the said O.P. strictly

in accordance with law as expeditiously as possible, preferably within

KL,J & PSS,J FCA Nos.153 & 161 of 2023

a period of three (03) months from the date of receipt of copy of this

judgment.

As a sequel, miscellaneous applications, if any, pending in the

appeals shall stand closed.

___________________ K. LAKSHMAN, J

___________________ P. SREE SUDHA, J 13th March, 2024 Mgr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter