2008 INSC 1198 SUPREME COURT OF INDIA Rakesh Kumar Vs. Yashwanti C.A.No.3277 of 2008 (Tarun Chatterjee and J.M.Panchal JJ.) 05.05.2008 ORDER 1. Leave granted. 2. 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. 1 SpotLaw