Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shahebaz Khan Sarwar Hayat Khan Alias ... vs Fatema Tarannum Shahebaz Khan And ...
2025 Latest Caselaw 5905 Bom

Citation : 2025 Latest Caselaw 5905 Bom
Judgement Date : 20 September, 2025

Bombay High Court

Shahebaz Khan Sarwar Hayat Khan Alias ... vs Fatema Tarannum Shahebaz Khan And ... on 20 September, 2025

2025:BHC-AUG:25777
                                                                          901-REVN-254-25.odt




                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                      CRIMINAL REVISION APPLICATION NO. 254 OF 2025
                                          WITH
                          CRIMINAL APPLICATION NO. 3105 OF 2025

          Shahebaz Khan Sarwar Hayat Khan
          @ Naim Khan                                             ..APPLICANT
                VERSUS
          Fatema Tarannum Shahebaz Khan and Another               ..RESPONDENTS

                                              ....
          Mr. Hasrat Khan Z.K. Pathan, Advocate for the applicant
                                              ....

                                                      CORAM : ABHAY J. MANTRI, J.
                                                      DATE : 20th SEPTEMBER, 2025

          ORAL JUDGMENT:

1. Heard finally at the admission stage.

2. The applicant has preferred the revision application challenging

the judgment and order dated 04th July, 2025, passed by the learned Principal

Judge of the Family Court, Aurangabad, in Petition No. E-280 of 2023

whereby the applicant-husband is directed to pay maintenance to

Respondent No.1 - wife and Respondent No.2 - son of Rs. 5,000/- per month

each from the date of filing the petition.

3. At the outset, it appears that the respondents, being the wife and

son of the applicant, filed an application for the grant of maintenance under

Section 125 of the Cr. P. C. against the applicant. The learned Judge, after

901-REVN-254-25.odt

considering the evidence on record, held that the applicant is liable to pay

maintenance of Rs. 5,000/- each per month to the respondents from the date

of the application and accordingly passed the impugned order.

4. It is pertinent to note that the applicant is not disputing his

relationship with the respondents, i.e. Respondent No.1, as is his wife, and

Respondent No.2, as is his son. Similarly, he does not dispute the fact that he

is liable to maintain the respondents. His contention is only that he does not

have sufficient means to maintain the respondents. He further argued that

the learned Family Court has neither considered those facts nor appreciated

the material on record in its proper perspective, and erred in holding to grant

maintenance of Rs. 5,000/- per month to each respondent.

5. He further drew my attention to the relieving-cum-experience

letter annexed with the petition (pg.no.40) and submitted that the applicant

has been jobless since July 2022. Similarly, due to the filing of the criminal

case against him, nobody is giving him a job, and therefore, he is unable to

earn money. As such, he urged setting aside the impugned judgment and

order.

6. Having considered the submissions of learned counsel for the

applicant, as well as after going through the impugned judgment and record,

it is evident that the applicant is not disputing that he is liable to pay the

maintenance to the respondents. Similarly, the relieving-cum-experience

letter produced on record indicates that he was earning an amount of Rs.

901-REVN-254-25.odt

18,000/- per month. It is not disputed that the applicant is a graduate and an

able-bodied person who can earn money. However, the applicant has not

adduced cogent and reliable evidence to show that he is unable to earn

money or maintain the respondents. The learned Judge while considering the

aspect of the income of the applicant in paragraph no.8 of the impugned

judgment has dealt with the material on record and held that in absence of

the income proof of the applicant, it was necessary to grant maintenance of

Rs.5,000/- to the respondents considering basic needs of them for food,

clothing, medical expenses, etc. and further needs for the son i.e. nurturing,

clothing and health care, and therefore, granted maintenance. However,

learned counsel for the applicant failed to point out that the said finding is

manifestly perverse. Moreover, nothing perceptible shows that the order is a

sanctuary of error. In fact, the order is passed on proper appreciation of

evidence. It is pertinent to note that it is an obligation of the husband to

maintain his wife and children. It is not permitted for him to plead that he is

unable to maintain them due to financial constraints, as long as he is capable

of earning. It is to be noted that the husband is duty-bound to maintain his

wife and son, and for their day-to-day livelihood, he is duty-bound to provide

a maintenance amount to his wife and son to live their life as per his status.

In such an eventuality, it is necessary to grant maintenance to them. Besides,

judicial notes can be taken that there is a rise in the prices of essential

commodities. Therefore, the maintenance amount granted to the respondents

901-REVN-254-25.odt

also appears to be too meagre to satisfy their daily needs.

7. Apart from that, it is apparent that though the applicant appeared

in the matter, he has not examined himself and filed the evidence closing

pursis. He has neither entered into the witness box nor denied the

contentions of the affidavi as well as the evidence of Respondent No.1. Had

it been the fact that he is jobless and not earning any amount, then certainly

he would have entered the witness box and depose the same and also denied

the contentions of Respondent No.1. But non-entering into the witness box

itself denotes that the applicant is not disputing the contentions and evidence

of Respondent No.1. Therefore, there is no reason to disbelieve her

contentions.

8. It is pertinent to note that Section 125 of the Code of Criminal

Procedure is a social welfare provision, which must be subjected to an

extensive beneficial concern, and this understanding has been extended to

maintenance. Similarly, it must be borne in mind that the right to

maintenance under Section 125 of the Code of Criminal Procedure is not a

benefit received by the wife but rather a legal and moral duty owed by the

husband to maintain his wife and son. Undoubtedly, the wife and son do not

reside with the husband, and the husband does not pay them anything for

their maintenance. This itself is sufficient to grant maintenance to them.

9. Thus, on perusal of the record and the impugned order, it appears

that the applicant has failed to maintain the respondents when he has

901-REVN-254-25.odt

sufficient means to maintain them. As such, the order passed by the learned

Judge appears just and proper. Hence, I do not find substance in the

contentions of learned counsel for the applicant to interfere in the impugned

judgment and order

10. As a result, the revision application being devoid of merit, stands

dismissed. No order as to costs. Inform the order to the learned Family

Court.

11. In view of the dismissal of the revision application, nothing

survives in the criminal application; hence, the same stands disposed of

accordingly.

( ABHAY J. MANTRI, J. ) SSD

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter