Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Vs. Yashwanti [2008] INSC 798 (5 May 2008)
2008 Latest Caselaw 431 SC

Citation : 2008 Latest Caselaw 431 SC
Judgement Date : May/2008

    

Rakesh Kumar Vs. Yashwanti [2008] INSC 798 (5 May 2008)

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.3277 OF 2008 (Arising out of SLP(C)No.5657 of 2007) RAKESH KUMAR .....APPELLANT(S) VERSUS O R D E R Leave granted.

Having heard learned counsel for the appellant-husband and after going through the impugned judgement and order of the High Court, we are of the view that the maintenance as directed by the trial court and as affirmed by the High Court shall be modified to the extent of Rs.5,500/- p.m. instead of Rs.6,350/- p.m. and the arrears of maintenance shall be calculated in that fashion. We order accordingly. The appeal is disposed of. There shall be no order as to costs.

.............................J.

( TARUN CHATTERJEE ) .............................J.

( J.M.PANCHAL ) NEW DELHI;

MAY 05, 2008.

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