Citation : 2026 Latest Caselaw 2907 Bom
Judgement Date : 23 March, 2026
2026:BHC-NAG:4732
3 revision application no.14.22.odt..odt
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL REVISION APPLICATION NO. 14 OF 2024
1. Sau. Ratnaprabha Prakash Jawade
Aged about 53 years,
Occupation :Housework,
C/o Zilla Parishad Quarter No.1,
R/o Barad Kopra (&) Tah.
Babulgaon, Dist. Yavatmal
APPLICANT
// V E R S U S //
1. Prakash Dhyanobaji Jawade Age:
62 years, Occ. Pensioner, R/o Barad NON-APPLICANT
Kopra (पुर्नवसन) Tah. Babulgaon, Dist.
Yavatmal
-------------------------------------------------------------------------------------------
Mr. M.P. Kariya, Advocate with Mrs. Savitri Dave, Advocate for
the applicant.
Mr.C. B. Dharmadhikari, Advocate for non-applicant.
-----------------------------------------------------------------------------------------
CORAM : URMILA JOSHI PHALKE, J.
JUDGMENT RESERVED ON:- 10.03.2026
JUDGMENT PRONOUNCED ON :-23.03.2026
JUDGMENT :
1. Heard.
3 revision application no.14.22.odt..odt
2. ADMIT. Taken up for final disposal with the consent
of learned counsel for the parties.
3. By preferring present revision application, the
applicant-wife has challenged the judgment and order dated
01.03.2023 passed in Petition No.E-159/2020 by the Family
Court, Yavatmal rejecting the application for grant of maintenance
to the applicant as the learned Family Court found that applicant
failed to adduce any cogent and satisfactory evidence to establish
that she has been refused or neglected to maintain by the non-
applicant.
4. Brief facts which are necessary for the disposal of the
application as under:-
The marriage between the applicant and non-
applicant was solemnized on 15.05.1985. From the said wedlock
she begotten one son and one daughter. Now both the children
have attended the age of majority. It is alleged by the applicant
that since beginning of the marriage the non-applicant was
raising quarrels with her on trivial issues.. The non-applicant was
maintaining extra marital affairs. He was abusing and beating the 3 revision application no.14.22.odt..odt
applicant and children under the influence of liquor. The non-
applicant was working as Class-IV employee in Zilla Parishad,
Yavatmal. He has retired in June 2018. Even after retirement his
conduct has not been changed. According to the applicant after
retirement, the non-applicant had started residing with another
lady at Arni Road, Yavatmal. He was asking the applicant to
vacate the Zilla Parishad residential quarter. Thus, the non-
applicant had neglected and refused to maintain the applicant and
therefore, she had lodged complaint at Awadhootwadi Police
Station, Yavatmal on 27/09/2018. Thereafter she also lodged the
complaint to Superintendent of Police Yavatmal on 12/11/2018.
It is further her contention that she does not have any source of
income and she is unable to maintain herself. The non-applicant
had left Zilla Parishad residential quarter and now Zill Parishad
Authorities are asking the applicant to vacate the quarter.
According to the applicant, the non-applicant had received Rs.
25,00,000/- as retirement benefit and he is getting Rs. 20,000/-
per month as pension. Thus, he has sufficient means to pay the
maintenance.
3 revision application no.14.22.odt..odt
5. This application is strongly opposed by the non-
applicant by filing his written statement. He has admitted the
relationship with the applicant. But he denied all the adverse
allegations levelled against him. According to him, after 34 years
of marriage the applicant has made false allegations against him
at the last stage of his life. According to him, he is residing at his
native place at village Barad Khopada and doing labour work.
Applicant was not ready to leave the urban life and therefore, she
herself withdrawn her from the company of non-applicant and
after retirement also she is residing in government quarter
illegally. He further stated that he has provided good education to
both the children as per his capacity as there was no refusal and
neglect on his part and therefore, he is not liable to pay the
maintenance. He denied that he is having extra marital affairs
with another lady.
6. After recording the evidence of the applicant as well
as non-applicant learned Family Court observed that it became
clear that applicant and non-applicant stayed together till
retirement of the non-applicant. Non-applicant has vacated the
quarter allotted to him as his service tenure was over. It is further 3 revision application no.14.22.odt..odt
observed by the Family Court that as far as refusal and neglect is
concerned, there is no evidence adduced by the applicant which
will inspire the confidence as refusal and neglect itself is not
proved therefore, she is not entitled for any maintenance and
thereby dismissed the petition.
7. Being aggrieved and dissatisfied with the said finding
given by the Family Court, present revision application is preferred
by the applicant.
8. First and foremost submission of the learned counsel
for the applicant was that the Family Court has permitted the
parties to adduce the evidence on affidavit. Thus, Family Court
erred in taking recourse to Order XVIII Rule 4 of CPC for recording
of evidence on affidavit as reading of Sub-Section (2) of Section
10 of the Family Court Act (for short, 'the Act of 1984') makes it
absolutely clear that the provisions of CrPC and Rules thereunder
shall apply to proceedings under Chapter IX of that Code and
therefore, the Family Court has committed illegality by giving go
by to the procedure that is contemplated by the statute. The
another contention raised by the applicant was that despite the 3 revision application no.14.22.odt..odt
evidence is adduced that it was the non-applicant who has left the
quarter and withdrawn himself from the company of the applicant
and thereby refused and neglected her to maintain and therefore,
she is entitled for maintenance. It is the further submission that
non-applicant is government employee working in Zilla Parishad
initially drawing salary and after his retirement he received
pensionary benefits as well as pension of Rs.20,000/- per month.
Thus, he is having sufficient means to pay maintenance. In view
of that, revision application deserves to be allowed by granting
maintenance to the applicant.
9. Per contra learned counsel for the non-applicant
submitted that in view of Section 10(3) of the Family Court Act
which postulates that nothing in Section 10(1) shall prevent the
Family Court from laying down its own procedure so as to deal
with the matter in issue before it and therefore, no illegality is
committed by the Family Court. It is submitted by him that the
Act of 1984 is not only a special legislature but also has been
enacted subsequent in point of time than CPC. Hence, it would be
wrong to say that the Family Court has committed an error by
accepting the evidence on affidavit. He has submitted that a 3 revision application no.14.22.odt..odt
Family Court is well within its powers to take into evidence any
material, which in the judicial discretion of such Family Court,
may be essential for effectively adjudicating a lis before it whether
or not such material fulfils the requirements of Indian Evidence
Act, 1872. However, while exercising such discretion, the Family
Court ought to bear in mind that receiving of such material by
way of evidence does not violate the basic principles of legal
system. Thus, though CPC is not applicable within its full rigours
to the proceedings but Family Court is entitled to lay down its
own procedure as warranted by facts and circumstances of given
case and therefore, no illegality is committed by the Family Court.
10. After hearing both the sides and contentions raised by
applicant as well as non-applicant, first I would like to advert the
issue whether applicant is entitled for grant of any maintenance.
In support of the contention applicant entered into the witness
box and filed affidavit of examination in chief stating that her
marriage was performed with the non-applicant on 15.05.1985.
After marriage she resumed cohabitation. She begotten one son
and one daughter from the said wedlock. Non-applicant is serving
in Zilha Parishad, Yavatmal and was drawing salary. Now he is 3 revision application no.14.22.odt..odt
retired. It is alleged by her that since marriage she was subjected
for the ill treatment by the present non-applicant. However, she
tolerated the entire ill treatment. She further alleged that non-
applicant was addicted to bad vices like drinking liquor and used
to assault her and her children. Thus, he has refused and
neglected her to maintain and therefore, she constrained to file
application for grant of maintenance. During her cross-
examination she admits that non-applicant is now retired from
service. After his retirement also she is residing along with her
children in Zilla Parishad quarter. She further admits that he has
not received any notice to vacate quarter by her name. She states
that as non-applicant is having extra marital relations and
therefore, she is unable to stay along with him. She specifically
admits that till non-applicant retired from service, she was
residing along with him. Thus, her evidence specifically states that
she resided along with non applicant till he retires. As far as
refusal and neglect is concerned, her evidence shows that till non-
applicant's retirement she was residing with him and he was
maintaining her.
3 revision application no.14.22.odt..odt
11. To counter the evidence of the present applicant non-
applicant also entered into witness box and he specifically alleged
that till his retirement applicant was residing along with him.
After retirement he went at his native place. As applicant was not
willing to stay in small village, she is still residing in the quarter.
Despite he is served with the notice to vacate quarter from Zilla
Parishad, it was applicant who is not vacating the quarter and
therefore, amount is deducted from his pensionary benefits also.
He specifically stated that as applicant does not want to live in
small village along with him, after his retirement she has not
joined his company. His cross examination shows that his pension
is deposited in his account. He also states that since the date of
marriage till he retires from service he was staying along with the
applicant. He also accepts the liability of his children and liability
towards their education. He specifically admits that after the
retirement he has received pensionary benefits of Rs.12 Lakhs but
he has not incurred expenses towards his wife or children.
12. On the basis of the above said evidence applicant
claimed that she is refused and neglected by the present non-
applicant and therefore, she is entitled for grant of maintenance.
3 revision application no.14.22.odt..odt
Preliminary stand of the non-applicant is that applicant was
residing with him till his retirement. After his retirement he
vacated the Zilla Parishad quarter and went to stay at his native
place and therefore applicant has not joined him as she does not
want to stay in small village by leaving the urban life. This
contention is to be taken into consideration in the light of
admission given by the applicant also. She has also admitted that
till non-applicant retires she was residing alongwith him.
Admittedly, there was no previous complaint as to the ill treatment
at the hands of the non-applicant. Admittedly, there is no
evidence adduced on record to show that he was addicted to bad
vices like drinking liquor.
13. Coming to the object of Section 125 of Code is to
provide summery remedy to save dependants from destitution
and vagrancy, and thus to serve social purpose apart from an
independent obligation of the parties under their personal law.
Since the object is to prevent vagrancy or destitution by means of
summery remedy before a Magistrate, jurisdiction is preventive
rather than remedial ambiguity. Foundation of an order under
Section 125 is the neglect or refusal of the opposite party maintain 3 revision application no.14.22.odt..odt
his wife, child or parents. "Refuse means a failure to maintain or
denial of the obligation to maintain after demand" "Neglect on
the other hand means a default or omission to maintain in the
absence of demand. Neglect or refusal may be implied from the
conduct of a party and did not be a formal refusal. Refusal of
neglect on the part of the husband may be proved not only by
expressed words but also by conduct. Neglect or refusal referred
in Section 125(1) of the Cr.P.C. is only obligation to maintain his
wife. If no maintenance is filed either negligently or deliberately,
Section 125(1) comes into play. The reasons for non-payment for
maintenance is relevant under Section 125 (1). Neglect or Refusal
to maintain exists if there is non-payment of maintenance,
whether deliberately or negligently whatever be the cause.
Neglect or refusal to maintain exists whenever there is breach of
obligation to maintain whether negligently or deliberately.
Whether there is justifiable and sufficient reasons or not for
separate residence.
14. A husband can successfully resists the claim under
Section 125(1) for maintenance of a wife residing separately only
if he comes within the sweep of second proviso to Section 125(3) 3 revision application no.14.22.odt..odt
of Cr.P.C. Where the wife resides separately and husband wants to
resists the claim for maintenance on the ground he must necessary
make an offer satisfying second proviso to 125(3) Cr.P.C. to
maintain her on the condition that she lives with him. In spite of
such offer made by him if she refuses to live with him then and
then only the Magistrate have a duty to consider the grounds of
refusal stating by her. If the Magistrate is satisfied that there is
such a bona fide offer on the part of the husband, he may still pass
an order under Section 125 of the Cr.P.C. only if there is a just
ground offered by the wife to justify separate residence. No order
shall be granted in her favour if there is no just ground. The
language in which second proviso to Section 125 of Cr.P.C. is
couch, according to me a crucial significance. When the claim is
filed husband has offered to maintain the wife on the condition
that she lives with him. Only if she refuses that offer then it can
be said that she refused to live with him. Only then need the
Court requires to consider that offer can be said to be refused to
live with him. Only the need the court considers the reasons
advanced by her. An offer and refusal at some point of time in the
decision past may not attract the second proviso to Section 125(3)
of Cr.P.C.
3 revision application no.14.22.odt..odt
15. Thus, it is evident from the language of Section 125
which also stipulates that both offer and refusal going by words
offers and refuses in simple language used in second proviso to
Section 125 Cr.P.C. makes it clear that such offer and refusal is not
with the events of the past and must be in present.
16. The wife who without sufficient reasons refuses to
live with her husband is not entitled to maintenance under Section
125 of Cr.P.C. Neither in subsection 4 which deals with such a
situation nor in subsection 5 the Court attends to enumerate what
would be the sufficient cause for a wife/claimant to refuse to live
with her husband and yet succeed in her claim for maintenance. It
is left to be the objectivity determining by the Court having regard
to the circumstance of a case and social ideas and background
facts. The legislature has not exhaustively enumerated the ground
which would furnish the sufficient cause for non-payment of
maintenance order under subsection (1) beyond the three
grounds which are mentioned in subsection (4). Under
subsection (3) if the wife claimant has just ground for refusal she
would be entitled to have an order of maintenance enforced 3 revision application no.14.22.odt..odt
notwithstanding the offer of husband to maintain her on condition
of living with him.
17. Torture or ill treatment in the husband house would
be sufficient for refusal by the wife claimant to live with the
husband even though husband may not be guilty personally.
Where the wife cannot reasonable hope to live with dignity with
her husband she may refused to live with him. The offer must be
bona fide and same should not having with object to escaping the
obligation to pay maintenance. The burden that the wife is
refusing to live with him is to be discharged by the husband but
when once that is proved it is for the wife to show that there are
reasons for her living apart from the husband. The object of
Section 125 is to arm wife in difficulty with the cause of action to
get maintenance from her erring husband. If a person offers to
maintaining his wife with condition of her living with him and
she refused to live with him. The Magistrate may consider the
ground of refusal as stated by wife/claimant and make an order
under Section 126 of the Code notwithstanding such offer if he
satisfied that there is a just ground for doing so.
3 revision application no.14.22.odt..odt
18. In the light of the well settled legal position if the
evidence of the applicant is taken into consideration which shows
that she stayed along with non-applicant till he retires. As far as
ill treatment is concerned, admittedly, there is no evidence to
show that despite there was continuous ill treatment she was
residing along with the present non-applicant. On the contrary,
evidence on record sufficiently shows that they resided together
till non-applicant's retires from the service. After retirement he
went to his native place and the applicant has not joined him
which is sufficient to infer that as she was not willing to stay at his
native place of the non-applicant and therefore, she withdrawn
herself from the company of the present non-applicant. The Family
Court has rightly considered these admissions that in absence of
evidence of refusal and neglect the non-applicant is not liable to
pay maintenance. As far as allegations regarding illicit relations of
the non-applicant is concerned, except bare words there is
absolutely no evidence to substantiate the allegation that as the
non-applicant is residing along with other lady and therefore,
there is sufficient reason for the applicant to stay separately.
3 revision application no.14.22.odt..odt
19. Admittedly, direct evidence would not be available to
prove the fact that non-applicant is leading adulterous life but
then there has to be some material on record to prove that he is
leading adulterous life by staying along with another lady. Thus, in
the absence of any material as to the illicit relations of the non-
applicant and refusal and neglect on the part of the non-applicant,
learned Family Court has rightly held that for 36 years the
applicant and non-applicant stayed together. There was no
previous complaint by them against each other as to the ill
treatment as well as to the refusal and neglect by the non-
applicant No.2 therefore, there is substance in the contention of
the non-applicant that as she is not willing to reside at his native
place and therefore, she has not joined his company is sustainable.
20. Coming to the another ground raised by the applicant
that procedure adopted by the Family Court is erroneous and on
that ground revision petition deserves to be allowed. In support
of his contention learned counsel for the applicant placed reliance
on the decision of Karnataka High Court in the case of Gayithri vs.
Ramesh reported in II (1993) DMC 197, and Anil Ambashankar
Joshi vs Reena Anil Joshi reported in [2016 (6) Mh.L.J. (cri) 3 revision application no.14.22.odt..odt
597 ]. Whereas, learned counsel for the non-applicant placed
reliance on the decision of Delhi High Court in Criminal Revision
Petition No.523/2019 and Criminal M.A.No.9437/2019.
21. While adverting the issue raised by learned counsel
for the applicant, it would be relevant to refer to Section 126 of
the Cr.P.C. and same is set out below:
Proceedings under section 125 may be taken against any
person in any district--
1. where he is, or
2. where he or his wife resides, or
3. where he last resided with his wife, or as the case may be,
with the mother of the illegitimate child. All evidence to
such proceedings shall be taken in the presence of the
person against whom an order for payment of maintenance
is proposed to be made, or, when his personal attendance is
dispensed with in the presence of his pleader, and shall be
recorded in the manner prescribed for summons-cases;
Provided that if the Magistrate is satisfied that the person
against whom an order for payment of maintenance is
proposed to be made is wilfully avoiding service, or wilfully 3 revision application no.14.22.odt..odt
neglecting to attend the Court, the Magistrate may proceed
to hear and determine the case Ex-parte and any order so
made may be set aside for good cause shown on an
application made within three months from the date thereof
subject to such terms including terms as to payment of costs
to the opposite party as the Magistrate may think just and
proper.
The Court in dealing with applications under section 125
shall have power to make such order as to costs as may be just.
The language of subsection 2 of Section 126 is unambiguous in
nature and all evidence relating to proceeding under Section 125
of CrPC is required to be taken in presence of the person against
whom the order of payment of maintenance is proposed to be
made. It is also relevant to refer Section 273 of Cr.P.C. which
reads as under:-
273. Evidence to be taken in presence of accused.
- Except as otherwise expressly provided, all evidence taken in the
course of the trial or other proceeding shall be taken in the
presence of the accused, or, when his personal attendance is
dispensed with, in the presence of his pleader.[Provided that 3 revision application no.14.22.odt..odt
where the evidence of a woman below the age of eighteen years
who is alleged to have been subjected to rape or any other sexual
offence, is to be recorded, the court may take appropriate
measures to ensure that such woman is not confronted by the
accused while at the same time ensuring the right of cross-
examination of the accused.] Explanation. - In this Section,
"accused" includes a person in relation to whom any proceeding
under Chapter VIII has been commenced under this Code.
Thus, plain language of Section 273 Cr.P.C. also mandates that
except as language expressively provided into 'all evidence in the
course of trial Court or other proceeding required to be taken in
presence of the accused on when his/her attendance is dispensed
with in presence of his /her pleaded. In view of the express
provision of Section 126 of the Cr.P.C., there can be no controversy
that a Magistrate while dealing with the application under section
125 of the Cr.P.C. is required to follow the procedure as prescribed
in Section 126 of the Cr.P.C. and all evidence is required to be
taken in presence of the person against whom an order of
maintenance is proposed to be made. However, the proceedings
in the present case are not before Magistrate but before Family
Court established under Section 3 of the Family Court Act, 1984.
3 revision application no.14.22.odt..odt
Chapter 4 of the Family Court Act, 1984 contains provisions
relating to the procedure to be followed by the Family Courts.
Section 10 of Family Court Act provides for the procedure to be
generally followed.
Section 10 of the Family Court Act is reproduced as under:-
10. Procedure generally
(1) Subject to the other provisions of this Act and the rules,
the provisions of the Code of Civil Procedure, 1908 (5 of 1908)
and of any other law for the time being in force shall apply to the
suits and proceedings [other than the proceedings under Chapter
IX of the Code of Criminal Procedure, 1973 (2 of 1974)] before a
Family Court and for the purposes of the said provisions of the
Code, a Family Court shall be deemed to be a civil court and shall
have all the powers of such court.
(2) Subject to the other provisions of this Act and the rules,
the provisions of the Code of Criminal Procedure, 1973 (2 of
1974) or the rules made thereunder, shall apply to the
proceedings under Chapter IX of that Code before a Family Court.
(3) Nothing in sub-section (1) or sub-section (2) shall
prevent a Family Court from laying down its own procedure with a
view to arrive at a settlement in respect of the subject-matter of 3 revision application no.14.22.odt..odt
the suit or proceedings or at the truth of the facts alleged by the
one party and denied by the other."
22. Thus in view of sub section (2) of section 10 of
Family Courts Act the provisions of Cr.PC or the Rules made
thereunder, are applicable to the proceedings under Chapter IX of
Cr.PC. However, sub-section (3) of Section 10 of the FC Act
contains a non obstante provision and expressly provides that
nothing in sub-section (1) or sub-section (2) of Section 10 of the
FC Act would prevent a Family Court from laying down its own
procedure, inter alia, with a view to arrive at the truth of the facts
alleged by one party and denied by the other. It is also relevant to
refer to Section 14 of the FC Act, which expressly enables a Family
Court to receive in evidence any report, statement, documents,
information or matter that may, in the opinion of the Family Court,
assist it to deal with the dispute irrespective of whether such
evidence is otherwise relevant or admissible under the Indian
Evidence Act, 1872.
23. Section 16(1) of the FC Act expressly provides that
the evidence of a formal character may be given in an affidavit 3 revision application no.14.22.odt..odt
and may be read in evidence in any suit or proceedings before a
Family Court. Sub-section (2) of Section 16 of the FC Act also
enables the Family Court to examine any person as to the facts
contained in his affidavit,
24. Section 20 of the FC Act enacts a non obstante clause and
provides that provisions of the said Act would have the effect
notwithstanding anything inconsistent contained in any other law
for the time being in force or any instruction having effect by
virtue of any law. Thus, by virtue of Section 20 of the FC Act, the
provisions of the FC Act, have an overriding effect and in case of
any repugnancy, between the provisions of the FC Act and any
other law, the provisions of the FC Act are required to be given
effect to.
25. Thus, in view of the above, the Family Courts are required
to follow the procedure as set out in the FC Act for determining
the matters placed before it notwithstanding the procedure as may
be stipulated in the Cr.PC.
3 revision application no.14.22.odt..odt
26. Thus, sub-section (3) of Section 10 of the FC Act expressly
provide that a Family Court is not precluded from laying down its
own procedure notwithstanding anything contained in Sub-section
(1) sub-section (2) of Section 10 of the said Act.
27. Section 10(1) of the 1994 Act empowers a Family
Court to be a civil Court for the purpose of exercising all powers
vested in a Civil Court and the provisions of CPC have been made
applicable to the proceedings before the Family Court, but at the
same time it has been expressly stipulated in Section 10(1) of the
1994 Act itself that such application of CPC shall be "subject to
the other provisions of this Act and the rules." Section 10(3) of the
Act, 1984 act postulates that nothing in Section 10 (1) shall
prevent the Family Court from laying down its own procedure so
as to dealing with the matter in issue before it that is for arrival at
settlement in respect of lis of any suit /proceeding before it or to
determine the truthfulness of the facts in dispute. This provision
by itself shows that the legislature while broadly mandating the
application for CPC to proceeding before Family Court has vested
discretion in favour of such Family Court to devise a procedure on
its own.
3 revision application no.14.22.odt..odt
28. As observed earlier in view of Section 20 the Family
Court Act have an overriding effect which states that the
provisions of this act shall have effect notwithstanding anything
inconsistent therein contained in any other law for the time being
in force or any instruction having effect by virtue of any law.
29. The golden rule of interpretation laid down by
Hon'ble Apex Court in the case of Chief Justice Of A.P. & Anr vs
L.V.A. Dikshitulu & Ors reported in MANU/SC/0416 1978 it is held
that "the primary principle of interpretation is that a
constitutional or statutory provision should be construed
"according to the intent of they that made it"(Coke). Normally,
such intent is gathered from the language of the provision. If the
language or the phraseology employed by the legislation is precise
and plain and thus by itself, proclaims the legislative intent in
unequivocal terms, the same must be given effect to, regardless of
the consequences that may follow. But if the words used in the
provision are imprecise, protean, or evocative or can reasonably
bear meaning more than one, the rule of strict grammatical
construction ceases to be a sure guide to reach at the real 3 revision application no.14.22.odt..odt
legislative intent. In such a case, in order to ascertain the true
meaning of the terms and phrases employed, it is legitimate for
the Court to go beyond the arid literal confines of the provision
and to call in aid other well-recognised rules of construction, such
as its legislative history, the basic scheme and framework of the
statute as a whole, each portion throwing light on the rest, the
purpose of the legislation, the object sought to be achieved, and
the consequences that may flow from the adoption of one in
preference to the other possible interpretation".
30. In another judgment National Insurance Company
Limited vs Laxmi Narayan Dhut reported in 2007(3) SCC 700 the
Apex Court has held thus:- "Golden Rule" of interpretation of
statutes is that statutes are to be interpreted according to
grammatical and ordinary sense of the word in grammatical or
liberal meaning unmindful of consequences of such interpretation.
It was the predominant method of reading statutes. More often
than not, such grammatical and literal interpretation leads to
unjust results which the Legislature never intended. The golden
rule of giving undue importance to grammatical and literal
meaning of late, gave place to 'rule of legislative intent'. The world 3 revision application no.14.22.odt..odt
over, the principle of interpretation according to the legislative
intent is accepted to be more logical.
31. Thus when a question arises as to the interpretation
to be put on an enactment, what the court has to do is to ascertain
" the intent of them that make it", and that must of course be
gathered from the words actually used in the statute. That,
however, does not mean that the decision should rest on a literally
interpretation of the words used in disregard of all other
materials. "
32. In view of the above rule of interpretation as held by
the Hon'ble Apex Court in the case Dikshitulu case and
Laxminarayan Dhut case when applied in the present scenario to
the provisions of 1984 Act shows that language as also
phraseology employed in the legislature in question is precise in
unambiguous and unequivocal. Legislative intent, that CPC does
not mandatorily apply in full force to proceeding under 1984 Act
is clearly reveals from bare reading of the legislation in question.
Section 10(3) of the 1984 Act postulates that nothing in Section
10(1) shall prevent the Family Court from laying down its own 3 revision application no.14.22.odt..odt
procedure so as to deal with the matter in issue before it. This
provision by itself shows that legislature while broadly mandating
for application for CPC to the proceeding before a Family Court,
has vested discretion in favour of such Family Court to revise a
procedure on its own. The provisions of Section 10(1) and
Section 10(3) of 1984 Act reflect the clear legislative intent to the
effect that CPC does not apply compulsorily to proceedings before
Family Court. The 1984 Act is a special law brought by in
legislation exclusively for adjudicating the matrimonial disputes.
CPC is a general procedure law for civil litigations. CPC was
enacted in the year 1908 whereas the Family Court Act has been
enacted in the year 1984. Thus, it is clear that 1984 Act is not
only a special legislation but has also been enacted subsequently
in point of time than CPC. Hence it would be pragmatic approach
as per the principle laid down by the Apex Court while dealing
with the interpretation of the law.
33. From the above discussions the following principles
of law can be culled out. (I) Sub Section (3) to Section 10 read
with Section 20 of the Family Court Act contains non-obstante
clause and gives supremacy to the provisions of the said Act, vis-a-
3 revision application no.14.22.odt..odt
vis the provisions of other enactments/Acts. (II) CPC. 1908 is not
applicable with its full rigours to proceedings under the Family
Courts Act, 1984. In other words a Family Court is entitled to lay
down its own procedure, as warranted by facts/circumstances of a
given case and it is not bound by the procedural rigours of CPC
1908, However, while devising its such own procedure the Family
Court ought to ensure that such procedure is in consonance with
the basic cannons of the jurisprudence such as principles of
natural justice, good conscience and equity. (III) Family Court is
well within its powers to take into account any material, which in
the judicial discretion of Such Family Court, may be essential for
effectively adjudicating a lis before it whether or not such material
fulfils the requirements of Indian Evidence Act, 1872. However,
while exercising such discretion, the Family Court ought to bear in
mind that receiving of such material by way of evidence does not
violate the basic principles of our legal system.
34. It is true that procedure adopted while conducting
matters under section 125 is under section 126 of the Code of
Criminal Procedure. However, one has to understand that matters
under section 125 are not purely criminal of nature, but 3 revision application no.14.22.odt..odt
proceedings are of quasi civil nature, as issue of
maintenance to wife is involved and therefore, the respondent is
not an accused and statement under section 313 is not recorded
while dealing under section 125. So, the proceedings under
section 125 are not treated as purely and strictly criminal
proceedings, though the power to issue warrant
is given to the Court.
35. Chapter IV of the Family Court Act, 1984 lays down the
procedure which is to be followed by the Family Court. It can
follow such procedure as it may deem fit. Section 9 is exclusively
about the settlement and section 10 is about the procedure which
is to be followed generally. Under section 10(1) of the Family
Court Act, the Family Court shall be deemed to be a Civil Court
and shall have all the powers of such Court dealing with all the
matters except the matters covered under Chapter IX of the Cr. P.C.
for grant of maintenance under section 125 of
the Cr. P.C. Section 10(2) states that for the purpose of conducting
the matters of maintenance under section 125 of Cr. P.C., the
provisions of Cr. P.C. and rules made thereunder shall apply to the
proceedings before the Family Court. It means that the Family 3 revision application no.14.22.odt..odt
Court while dealing with the issue of maintenance shall follow the
procedure under Cr. P.C. which empowers the Court to issue
warrants, pass order of interim maintenance and follow
the procedure under section 126 of Cr.P.C. Hence, the evidence is
to be recorded in the presence of the respondent. However, the
question is that whether part 3 of Section 10 is whether
restricted to only settlements or whether it is dehors a settlement.
The procedure can be laid down to find out the truth of the facts
which are agitated and contested between the parties. It is to be
noted that though there is use of word "or", it is not to be read
conjunctively with the word "settlement" but it is to be read
dis-conjunctively, as the word "at" is used before the words "the
truth. The Family Court can lay down its own procedure in respect
of (ii) adjudication.
36. In view of statements of objects and reasons for
enacting the family Court Act also indicates that the Act also
seeks simplify the evidence and procedure so as to enable the
Family Court to deal effectively. If the provisions of chapter 4 of
the Family Court Act are read bearing in the aforesaid in mind, it
would be at once clear that sub section 3 of Section 10 of the 3 revision application no.14.22.odt..odt
F.C. Act must be read in an expansive manner and Family Court
would not be precluded from laying down procedure which is in
variance in the procedure prescribed under the Cr.P.C. to deal
with the subject matter before it. Section 15 of the Family Court
Act provides that it would not be necessary to record evidence of
witnesses at length but Judge shall record memorandum of
substance of what the witness has deposed. The import of Section
15 is not that the Judge must record memorandum of substance
in every case. Section 15 is an enabling provisions which makes it
explicitly clear that it is not necessary for oral testimony to be
recorded at length and the Court has an option of hearing the
testimony of the witnesses and recording the substance of his/her
testimony.
37. In view of the above discussion this Court finds no
infirmity with the decision of the Family Court in accepting the
evidence by way of an affidavit permitting the applicant and non-
applicant to tender the same in their examination-in-chief and
providing an opportunity to the applicant to cross-examine the
non-applicant and therefore, on that ground also the application is
devoid of merits and liable to be dismissed.
3 revision application no.14.22.odt..odt
38. In view of that I proceed to pass the following order:-
Revision application is accordingly dismissed.
Pending applications, if any also stand disposed of.
(URMILA JOSHI PHALKE, J.)
manisha
Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 25/03/2026 10:58:17
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!