Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin Rawat vs State Of Uttarakhand And Others
2022 Latest Caselaw 1041 UK

Citation : 2022 Latest Caselaw 1041 UK
Judgement Date : 31 March, 2022

Uttarakhand High Court
Sachin Rawat vs State Of Uttarakhand And Others on 31 March, 2022
     IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
                 Criminal Revision No. 135 of 2022

Sachin Rawat                                        ...Revisionist

                                 Vs.
State of Uttarakhand and Others                     ...Respondents



Mr. Aditya Singh, learned counsel for the revisionist.
Ms. Manisha Rana Singh, learned A.G.A. for               the   State   of
Uttarakhand.

                                          Dated: 31st March, 2022

Hon'ble N.S. Dhanik, J.

This criminal revision has been preferred by the revisionist challenging the impugned order dated 18.12.2021 passed by the Principal Judge, Family Court, District- Dehradun, in Criminal Case No. 224 of 2022, "Ranjita Rawat Vs. Sachin Rawat" whereby a total interim maintenance of Rs. 10,000/- per month have been awarded in favor of respondent no.2/wife & Rs. 5,000/- each in favor of respondent nos. 3 & 4/daughters.

2. Heard learned counsel for the parties.

3. Learned counsel for the revisionist would submit that the revisionist is 50 per cent disabled for which he gets a medical pension of Rs. 12,000/- and he is a retired military service man for which he gets a pension of Rs. 18,000/- and rent of Rs. 10,000/- from rented property. Apart from this, he has taken loan of Rs. 20 lakh for which he pays monthly installment of Rs. 30,000/- per month.

4. After arguing at some length, he limits his prayer only to the extent that the matter may kindly be remanded back to the lower Court for its expeditious disposal.

5. Considering the submissions advanced by the learned counsel for the parties, the present criminal revision is disposed of with the following directions:

(i) The matter is remanded back to the learned Court below to decide the same without being prejudiced, as expeditiously as possible.

(ii) Till the final disposal of the case by the Court below, the revisionist shall pay a total sum of Rs. 5,000/- per month regularly to respondent no. 2/wife before 10th of every month and without any break from the date of this order. However, the Court is not commenting anything in regard to the interim maintenance awarded to respondent nos. 3 & 4/daughters. The learned Court below shall be at liberty to either reduce or enhance the amount of maintenance after hearing learned counsel for both the parties from such date as the learned Court below deems it fit, in accordance with law.

(iii) Needless to say that the interim maintenance modified herein would have no effect on the merits and the Court below is at liberty as given above.

6. Any application pertaining to the arrears of maintenance, if any, is filed before the Court below, the same shall be disposed of on merits, as per law.

7. Let a copy of this judgment be sent to the Court concerned for compliance.

(N.S. Dhanik, J.) 31.03.2022 RV

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter