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

Tarachand Sahu vs Smt. Akansha Sahu
2026 Latest Caselaw 580 Chatt

Citation : 2026 Latest Caselaw 580 Chatt
Judgement Date : 16 March, 2026

[Cites 6, Cited by 0]

Chattisgarh High Court

Tarachand Sahu vs Smt. Akansha Sahu on 16 March, 2026

                                  1




                                                   2026:CGHC:12427-DB
                                                                   AFR


         HIGH COURT OF CHHATTISGARH AT BILASPUR

                       FA(MAT) No. 3 of 2024


1 - Tarachand Sahu S/o Shri Kaushal Prasad, Aged About 32
Years R/o Village Bhothiya, P.S. And Tahsil Jaijaipur, District
Janjgir Champa Chhattisgarh.
                                                      --- Appellant(s)


                               versus


1 - Smt. Akansha Sahu W/o Tarachand Sahu D/o Shri Itwari
Ram Sahu, Aged About 31 Years Community Health Center
Sakti,    P.S.   And    Tah.   Sakti,   District     Janjgir   Champa
Chhattisgarh
                                                    --- Respondent(s)

FA(MAT) No. 48 of 2024

1 - Smt. Akanksha Sahu W/o Tarachand Sahu (D/o Itwari Ram Sahu) , Aged About 29 Years R/o Community Health Center, Sakti Police Station And Tahsil Sakti, District Janjgir Chmpa (Now District Sakti) Chhattisgarh.

---Appellant(s)

Versus

1 - Tarachand Sahu S/o Kaushal Prasad Sahu, Caste Sahu, Aged About 30 Years R/o Village Bhothiya, Police Station And Police Station And Tahsil Jaijaipur District Janjgir Chmpa (Now District Sakti) Chhattisgarh.

--- Respondent(s)

For Appellant/Husband : Mr. Ravindra Sharma, Advocate

For Respondent/Wife : Mr. K.K. Pandey and Mr. Rakesh Kumar Manikpuri, Advocates

DB- Hon'ble Shri Justice Sanjay K. Agrawal Hon'ble Shri Justice Sachin Singh Rajput Judgment On Board

16.03.2026

1. Since common question of law and facts is involved in both

of these appeals and since both of them have been filed

being aggrieved by a common order, therefore, they have

been clubbed together, heard together and are being

decided by this common judgment.

2. The appellant/husband as well as the respondent/wife,

both have questioned the impugned judgment and decree

dated 15/12/2023 passed by learned Principal Judge, Link

Court Family Court Sakti, District Janjgir-Champa in Civil

Suit No. 04-A/2021 whereby application for divorce filed by

the appellant/husband under Section 13 of the Hindu

Marriage Act, 1955 (hereinafter, "the Act of 1955") has

been granted and the Family Court has awarded

permanent alimony of Rs. 8,00,000/- in favour of the

respondent/wife along with monthly maintenance of

Rs. 6,000/- till her remarriage.

3. At the outset, Mr. Ravindra Sharma as well as Mr. K.K.

Pandey, learned counsel for the parties would submit that

so far as decree for divorce is concerned, both the parties

have accepted and agreed to it and they have only

questioned the impugned judgment and decree to the

extent of grant of permanent alimony and monthly

maintenance in favour of the respondent/wife.

4. Mr. Ravindra Sharma, learned counsel for the

appellant/husband, would submit that once permanent

alimony of Rs. 8,00,000/- had been awarded in favour of

the respondent/wife, the Family Court then could not have

granted monthly maintenance of Rs. 6,000/- in her favour

till her remarriage, as such, the impugned judgment and

decree to the extent of grant of monthly maintenance in

favour of the respondent/wife is liable to be set aside.

5. Per contra, Mr. K.K. Pandey, learned counsel for the

respondent/wife, would submit that though the Family

Court has rightly granted permanent alimony as well as

monthly maintenance in favour of the respondent/wife,

however, the sum of Rs. 8,00,000/- as permanent alimony

as well as the sum of Rs. 6,000/- per month as

maintenance is rather on the lower side and both deserve

to be enhanced.

6. We have heard learned counsel for the parties, considered

their rival submissions made herein-above and went

through the record with utmost circumspection.

7. The question that arises for consideration herein is,

"whether the Family Court is justified in granting monthly

maintenance after having already granted permanent

alimony of Rs. 8,00,000/- in favour of the

respondent/wife ?"

8. At this stage, it would be appropriate to notice the

provision contained under Section 25(1) of the Act of 1955,

which states as under :-

"25. Permanent alimony and maintenance. -

(1) Any court exercising jurisdiction under this Act may, at the time of passing any decree or at any time subsequent thereto, on application made to it for the purpose by either the wife or the husband, as the case may be, order that the respondent shall pay to the applicant for her or his maintenance and support such gross sum or such monthly or periodical sum for a term not exceeding the life of the applicant as, having regard to the respondent's own income and other property, if any, the income and other property of the applicant, the conduct of the parties and other circumstances of the case, it may seem to

the court to be just, and any such payment may be secured, if necessary, by a change on the immovable property of the respondent."

9. The aforesaid provision empowers the court to award for

the maintenance and support of the applicant a gross sum

or to direct monthly or other periodical payments to be

made by the respondent to the applicant. The matter is of

the discretion of the court and ordinarily, the court as well

as the parties prefer that the payments should be

periodical or a gross sum is generally awarded after

making an inquiry on such application filed under Section

25 of the Act of 1955, but periodical as well as gross sum,

both cannot be awarded at a time.

10. The Supreme Court, in the matter of Rakesh Malhotra v.

Krishna Malhotra1, has considered the question as to

"whether after grant of permanent alimony under Section

25 of the Act of 1955, a prayer can be made before the

Magistrate under Section 125 of the CrPC for maintenance,

over and above what has been granted by the Court while

exercising power under Section 25 of the Act of 1955" and

answered the said question in paragraph 7 of the report,

which provides as under :-

"7. At the stage of passing a decree for dissolution of marriage, the court thus considers not only the earning capacity of the respective parties, the status of the parties as well as various other issues. The determination so made

1 (2020) 14 SCC 150

by the court has an element of permanency involved in the matter. However, Parliament has designedly kept a window open in the form of sub-sections (2) and (3) in that, in case there be any change in circumstances, the aggrieved party can approach the court under sub-section (2) and (3) and ask for variation/modification.

Since the basic order was passed by the court concerned under Section 25(1), by very nature, the order of modification/variation can also be passed by the court concerned exercising power under Section 25(2) or 25(3) of the Act."

11. Reverting to the facts of the present case in light of the

aforesaid legal analysis, it is quite vivid that once the

Family Court had granted permanent alimony in favour of

the respondent/wife in exercise of power conferred under

Section 25(1) of the Act of 1955, it could not have further

granted monthly maintenance/periodical payment in her

favour. As has been held by their Lordships of the Supreme

Court in Rakesh Malhotra (supra), the Parliament has

empowered the Court under Section 25(2) of the Act of

1955 and kept a remedy intact and made available to the

party concerned seeking modification, the logical sequitur

would be that the remedy so prescribed ought to be

exercised rather than creating multiple channels of remedy

seeking maintenance and once question of permanent

alimony was considered under Section 25 of the Act of

1955 and it was granted by the Family Court, monthly

maintenance was not grantable in view of provision

contained under Section 25 of the Act of 1955. In that

view of the matter, we are of the considered opinion that

the Family Court is absolutely unjustified in granting

monthly maintenance of Rs. 6000/- in favour of the

respondent/wife after having already granted permanent

alimony of Rs. 8,00,000/-. As such, the part of the

impugned judgment and decree awarding maintenance of

Rs. 6,000/- per month in favour of the respondent/wife is

hereby set aside.

12. At this stage, the argument made by learned counsel for

the respondent/wife that the sum of Rs. 8,00,000/-

awarded by the Family Court as permanent alimony is on

the lower side deserves to be noticed. A bare perusal of the

record would show that application for permanent alimony

was not filed by the respondent/wife and no inquiry was

made by the Family Court before passing the award of

permanent alimony. In that view of the matter, liberty is

reserved in favour of the respondent/wife to file application

for enhancement of the amount of Rs. 8,00,000/- granted

by the Family Court as permanent alimony and if such an

application is filed by the respondent/wife, the Family

Court will consider all the facts and circumstances of the

case and make an inquiry in light of the decision rendered

by the Supreme Court in the matter of Rajnesh v. Neha2

and decide the said application within four months in 2 2020 SCC Online SC 903

accordance with law. It is made clear that so far as the

enhancement of amount of permanent alimony is

concerned, it will be considered by the Family Court

without being prejudiced by any observation made by this

Court herein-above.

13. At this stage, learned counsel for the appellant/husband

submits that sum of Rs. 8,00,000/- has already been

deposited by the appellant/husband and as such,

respondent/wife is at liberty to withdraw the said amount.

14. Accordingly, both the appeals are disposed of in view of the

aforesaid observations/directions.

          SD/-                                       SD/-


    (Sanjay K. Agrawal)                      (Sachin Singh Rajput)
        JUDGE                                       JUDGE
                             Sd/-




Harneet
 

 
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