Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rozina Tabassum W/O. Abdul Qadir ... vs Abdul Kadir S/O. Abdul Khaliq
2017 Latest Caselaw 4472 Bom

Citation : 2017 Latest Caselaw 4472 Bom
Judgement Date : 13 July, 2017

Bombay High Court
Rozina Tabassum W/O. Abdul Qadir ... vs Abdul Kadir S/O. Abdul Khaliq on 13 July, 2017
Bench: V.M. Deshpande
 revn.82.17&97.16                            1        

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    NAGPUR BENCH AT NAGPUR

 (1)CRIMINAL REVISION  APPLICATION  NO. 82  OF 2017

 1)             Rozina Tabassum W/o Abdul Qadir,
                Aged about 25 years,Occ-household,


 2)             Master Arhan S/o Abdul Kadir,
                Aged about 21 months(minor) through
                non-applicant no.1, being her lawful
                guardian.

                Both R/o-C/o Plot no.360,Guruprasad 
                nagar, Dattawari,Nagpur.              .....  APPLICANTS

                                ...V E R S U S...

  
 Abul Kakdir S/o Abdul Khaliq,
 Aged about 33 years,
 Occupation-Manager in Berger Paints,
 R/o Flat No.205,A-Wing,
 2nd Floor, Shiv nagar, Shiv Apartment,
 Godhni Road, Zingabai Takli,Nagpur.               ... RESPONDENTS


                           AND 

 (2) CRIMINAL REVISION  APPLICATION  NO. 97  OF 2016

  Abul Kakdir S/o Abdul Khaliq,
  Aged about 33 years,
  Occupation-Manager in Berger Paints,
  R/o Flat No.205,A-Wing,
  2nd Floor, Shiv nagar, Shiv Apartment,
  Godhni Road, Zingabai Takli,Nagpur.                     .....  APPLICANTS

                ...V E R S U S...




::: Uploaded on - 15/07/2017                             ::: Downloaded on - 16/07/2017 00:21:54 :::
  revn.82.17&97.16                                2        

 1)             Rozina Tabassum divorcee of  Abdul Qadir,
                Aged about 25 years,Occ-household,


 2)             Master Arham S/o Abdul Kadir,
                Aged about minor through
                guardian Rozina Tabassum i.e. 
                non-applicant no.1.
                 
                Both R/o-C/o Plot no.360,Guruprasad 
                nagar, Dattawari,Nagpur.                          ... RESPONDENTS
 -------------------------------------------------------------------------------------------
 Shri J.D.Bastian,Advocate for Abdul Kadir S/o Abdul Khaliq.
 Shri Rohit Masurkar,Advocate for Rozina Tabassum and  another.
 -------------------------------------------------------------------------------------------

                               CORAM:- V. M. DESHPANDE, J.
                               DATED :- JULY 13,2017

 ORAL JUDGMENT

                Rule. Rule is made returnable forthwith. Heard finally

 by consent of learned counsel  for  the parties.

 2.             Revision no.97/2016 is filed by applicant Abdul Kadir-

 husband . He is challenging the order passed by learned Judge of

 the   Family   Court   No.4,Nagpur   below   Exh.6   in   Petition

 No.E216/2015   by   which   learned   Judge   of   the   Court   below

 directed   him   to   pay   maintenance     amount   of   Rs.   5000/-   per

 month to the wife- nonapplicant no.1 Rozina and Rs. 2000/- per

 month in favour of th non-applicant no.2 Arhan.

 3.             Revision   no.82/2017   is   filed   by   Rozina   and   her   son

 against   Abdul   Kadir   challenging   the   very   same   order       for




::: Uploaded on - 15/07/2017                                 ::: Downloaded on - 16/07/2017 00:21:54 :::
  revn.82.17&97.16                             3        

 enhancement.

 4.             I heard   Shri J.D.Bastian,advocate for Abdul Kadir S/o

 Abdul Khaliq and Shri Rohit Masurkar,advocate for Rozina Tabassum

 and  another.

 5.             The   impugned   order   shows   that   by   way   of   interim

 arrangement only the learned Judge of the Family Court has passed

 the order to see that the wife and minor child are not on street. Final

 adjudication   in   respect   of   entitlement   or   otherwise   is   not   at   all

 decided. Proceedings are still pending.   Both these learned counsel

 agreed that if the learned Family Court is directed to decide petition

 no.E-285/2015   within   a   stipulated   period   their     purpose   will   be

 served. In that view of their submissions  I pass the following order.

                               ORDER

I) The husband-Abdul Kadir S/o Abdul Khaliq shall continue

to pay maintenance amount as directed by the learned

Judge of the Family Court (No.4),Nagpur dated

30/3/2016 to the wife and his son till disposal of the

main proceeding.

II) The learned counsel Shri J.D.Bastian submits that within

a period of six months he will deposit the arrears of

maintenance before learned Family Court.

III) The learned Family Court is directed to dispose of the

main petition i.e. E-285/2015 within a period of six

months from the next date of the appearance which is

already fixed by the learned Family Court.

IV) With this, both the revisions are disposed of.

Rule stands discharged ,with no order as to costs.

JUDGE

kitey

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter