Citation : 2025 Latest Caselaw 4069 Jhar
Judgement Date : 19 June, 2025
( 2025:JHHC:16200-DB )
IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No.141 of 2023
Susmita Prasad @ Susmita Saurav, Aged about -38 years,
W/o - Raju Prasad, D/o - Late Dr. Ram ChhabilaGola, @
Dr. R.C. Gola, Resident of Bardwan Compound, Lalpur,
P.O. & P.S.- Lalpur, District- Ranchi, State- Jharkhand.
...Appellant/Petitioner
Versus
Raju Prasad, Aged about-42 years, S/o-Ram Chhapit
Prasad, Resident of Yadav Niwas, 87/2A, Saket Nagar,
P.O. & P.S.- Habibaganj, District-Bhopal, State-Madhya
Pradesh.
At present resident of A-203, Shanti Apartment
Basai, P.O& P.S. - Basai, District- Mumbai, State -
Maharastra.
... ...Respondent/Respondent
-------
CORAM: HON'BLEMR. JUSTICE SUJIT NARAYAN PRASAD
HON'BLE MR. JUSTICE RAJESH KUMAR
-------
For theAppellant : Mr. Rakesh Kumar Gupta, Adv.
For the Respondent : Mr. Pradeep Kumar Deomani, Adv.
----------------------------
CAV/Reserved on 12.06.2025 Pronounced on 19/06/2025
Per Sujit Narayan Prasad, J.
Prayer:
1. The instant appeal under Section 19(1) of the Family Court
Act, 1984 is directed against part of order/judgment dated
31.03.2023 and decree dated 12.04.2023 passed by the
learned Additional Principal Judge-II, Ranchi Cum
Additional Family Court, Ranchi in Original Suit No. 449 of
2016, whereby and whereunder the learned Additional
Principal Judge while allowing the suit which has been
preferred for dissolution of marriage, has directed the
respondent-husband to pay permanent alimony to the tune
of Rs. 12 lacs to the appellant-wife and if any amount
1 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
already paid to the appellant-wife that was directed to be
adjusted from the amount of permanent alimony so
awarded. It has further been held that this order of
permanent alimony will not affect the order regarding
payment of Rs. 8000/- per month to the son namely Ishan
Aryan Prasad @ Maruti.
Brief facts of the case:
2. The brief facts of the case, as per the pleading made in the
original suit, needs to be referred herein reads, which reads
as under:
3. The petitioner-appellant married with respondent on
15.07.2010 according to Hindu rites and customs in
presence of family members, relatives, friends of both the
parties Ranchi and thereafter, the marriage was registered
on 20thJuly 2010 at Court of Collector and Marriage Officer,
Bhopal. After marriage, both the parties lived together as
husband and wife and their marriage was consummated at
residence of respondent-husband. Out of the said wedlock,
one male child namely Ishan Aryan Prasad @ Maruti was
born on 10.11.2012. It is alleged by the appellant-wife that
from the very beginning of marriage, the respondent-
husband behaved very indecently and inappropriately
towards the appellant-wife. It is alleged that the respondent-
husband used to get drunk alcohol frequently and assault
2 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
the petitioner mercilessly. It is further alleged that
respondent-husband denied access of money to the
appellant-wife and he also kept her entirely out from the
neighbour and friends residing at his working place city in
Thane, Maharashtra and if he found the appellant talking
over telephone to her parents he used to assault her.
4. It is further alleged that the father of the appellant fulfilled
the demand of respondent-husband and his parents by
giving them cash money, gold ornaments and house-hold
appliances and also gave Rs. 1 lac to the respondent on
demand for paying the pagadi [advance] to the Land-lord of
the rented flat at Thane, Maharashtra. It is stated that the
respondent also pressurized the appellant on constant basis
to bring an amount of Rs. 15 lacs from the appellant‟s
parents and also demanded an SUV car from her. When the
petitioner refused to fulfill such demand, she was threatened
to desert her forever. The petitioner bore all cruelties of the
respondent in order to save her marriage and not to spoil her
whole life. The respondent has deserted the petitioner
without any reasonable and justifiable cause and just after
the birth of child. She was only allowed to visit Bhopal when
the child became seven months old. The respondent-
husband cut all communication with the wife and her child
even while the appellant was staying at the place of her in-
laws. Respondent's parents advised the appellant-wife to
3 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
keep staying at Bhopal for an indefinite time-period and let
their son to earn money in Mumbai. The appellant faced a
lot of mental harassment by her in-laws while she was
staying at Bhopal. Even in the Panchayat held at Bhopal,
respondent-husband refused to take the appellant and child
to respondent working place city i.e. Mumbai.
5. The respondent-husband refused all pleas of appellant-wife
and her parents to accept the appellant and their child into
his house-hold. It is stated that the appellant-wife had no
other option but lodged online complaint against respondent
to National Women Commission, New Delhi.
6. The cause of action arose on many occasions during cruelty
caused by respondent against the petitioner and it is stated
that lastly on 16thAugust 2016 when the respondent-
husband clearly refused to keep and maintain petitioner, a
suit being Original Suit No. 449 of 2016 has been filed
praying therein for decree of divorce under Section 13 of
Hindu Marriage Act by dissolving their marriage on the
ground of cruelty and desertion by the respondent and his
family and respondent and also prayed for to pay alimony
and returning total cash and goods to the appellant.
7. The respondent-husband appeared in the suit and has filed
his reply. The marriage between the parties was admitted. It
is stated that after marriage, the respondent-husband took
4 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
the appellant-wife to Malaysia for Honeymoon, where she
forced to spend entire money for purchasing gifts for
appellant and her family members. After return from
Malaysia, the behaviour of petitioner continued to
deteriorate much to the detriment of the married life and
used to threaten to commit suicide even on trivial issues.
8. It is further alleged that her mother and sister also started
interfering in the married life of parties. It is further stated
that in December, 2010 there was a quarrel between the
couple on trivial issue and the appellant-wife in which she
cut her hand nerve which indicates her psychopath
behaviour. It is stated that the appellant returned to
Mumbai in February, 2012 after attending her sister's
marriage at Ranchi. The parents of the appellant-wife started
directly interfering in the marriage affairs of the parties
much to the chagrin of the respondent as well as his
parents.
9. During that period, appellant conceived at Mumbai but due
to interference of her parents coupled with her own wish,
she went back to Ranchi in July-2012 as her family
members and she herself categorically told husband and his
parents that the birth of first child of the daughter takes
place at the parental house of the daughter. A male child
was born to the petitioner on 10.11.2012. After hearing this
news respondent-husband visited his wife and the new born
5 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
child at Ranchi on 14.11.2012 from Bhopal and expressed
his desire to take them back to Bhopal within a month but it
is stated that the appellant-wife and his family members
rejected such offer of the respondent saying that the child
may not be safe at Bhopal as child might get infected. She
arrived Bhopal on 25thJune, 2013 along with the child but
appellant-wife constantly fought with the father and mother
of respondent-husband even to the extent of abusing them
using filthy remarks.
10. On the request of the parents of the respondent, a meeting
was held on 19thJuly, 2013 at Bhopal in which, the
appellant/wife agreed not to repeat unruly, abusive,
psychopath behaviour in front of anybody but shortly
thereafter, she again continued the same behaviour. In the
said meeting appellant-wife admitted the concept of "single
mother" citing her intention to desert the respondent-
husband and his family members of married life as well as
love of the kid. Since 10.09.2013, the appellant has never
joined the respondent or his parents to lead matrimonial life
and has also kept the child throughout with her. In March,
2015 respondent came to know that his wife has lodged a
complaint against him before National Commission for
Women on 22nd August, 2014. A proceeding for
reconciliation of the dispute between theparties was initiated
at Bhopal Women's Police Station on 27.04.2015 at the
6 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
instance of the father of respondent but in spite of notices
issued for reconciliation, the appellant did not attend the
same which shows her negative attitude towards
reconciliation. Respondent and his parents took many steps
to settle the dispute and to reconcile the matter but it could
not be and on one day all of a sudden a notice to the
respondent was served at Bhopal which showed that
petitioner had filed a matrimonial suit for divorce.
11. Thus, it is evident that the above factual aspect that the
appellant-wife has filed application for dissolution of
marriage, which was allowed on contest. The issue of
permanent alimony was also raised, which was considered
by the learned Family Court and direction was passed upon
the respondent-husband to pay permanent alimony to the
tune of Rs. 12 lacs to the appellant-wife and if any amount
already paid to the appellant-wife that was directed to be
adjusted from the amount of permanent alimony so
awarded. It has further been held that this order of
permanent alimony will not affect the order regarding
payment of Rs. 8000/- per month to the son namely Ishan
Aryan Prasad @ Maruti.
12. The appellant-wife being aggrieved with the quantum of
permanent alimony approached this Court by filing the
instant appeal.
7 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
Submission of learned counsel for the appellant-wife
13. Following grounds have been taken in assailing the quantum
of permanent alimony assessed and fixed for the appellant-
wife and son, who is suffering from "Autism".
14. It has been submitted that it is very strange that permanent
alimony has been decided only to the tune of Rs. 12 lacs,
which is equivalent to total maintenance/expenses of the
appellant till March, 2023, without considering the income
of the respondent-husband and without taking into
consideration the fact that the son is suffering from
"Autism". Further, the appellant is mother of an Autistics
Child and it is settled that the "Autism" is a life-long
development disorder, which requires special medical
treatment and care but these aspect of the matter has not
been considered by learned family court while passing the
impugned judgment.
15. Further, the learned family court did not consider the fact
that the respondent-father did not take any responsibility or
any contribution towards taking care of son, who is suffering
from "Autism".
16. Submission has been made that the child has to undergo
several training and occupational therapy for the past five
years, which is continuing process and is presently
undergoing training at Deepshikha [Institute for Mentally
8 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
Challenged and Differently -abled Children]. Further, child
has also to undergo speech therapy to ameliorate his
condition, which requires sound financial support.
17. It is admitted fact that the repercussions of "Autism" are on
social and economic aspects for parent [herein mother only]
and child. The everyday struggle of a parent with an autistic
child is beyond comprehension and for such social stigma
and exclusion from the mainstream society, both mother
and child are facing financial and emotional upheavals as
mother does not have any source of income and even she
cannot get herself engaged leaving her son at home. But
while determining the quantum of maintenance, these
aspects of the matter has also not been considered by the
learned family court.
18. The allegation of the respondent-husband that the
appellant-wife is earning is totally a false statement and even
no proof of her employment has ever been placed by the
respondent-husband and by means of her father she is
somehow managing the medical expenses and sustenance of
her son.
19. It has further been submitted that even in the year 2019
parents of the appellant-wife has died and now there is no
one in the family to support them.
9 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
20. Learned counsel for the appellant-wife has further submitted
that it is a case where not only the respondent-husband has
deserted his wife but also deserted his son, who is suffering
from "Autism". Though in course of mediation at JHALSA,
Ranchi and before this Court, which has been recorded in
order dated 7th May, 2025 at paragraph 6, the respondent-
husband has expressed his wish of taking care of his son
stating that he has all compassion for his son and is duty
bound to discharge his duty as a father towards his son,
particularly in a case where the son is suffering from
"Autism". But the respondent-husband even at no stage of
proceeding has filed any petition or shown his desire for
custody of his child, which shows his malevolent intention
and gross inhuman behavior towards his son and wife.
21. Further submission has been made that desertion of wife is
one thing but herein in the instant case, the father has
deserted his autistic child, which is not only a moral failure
on his part, being a biological parent, but it is the legal duty
of biological parent being father to take care of his son.
22. Learned counsel for the appellant-wife has submitted that
cost of monthly maintenance of the child is about Rs.
53,000/- per month, which includes occupational training,
speech therapy, Deepshikha School Fee, medicine per
month, special diet including treatment, personal tuition etc.
10 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
23. Learned counsel for the appellant-wife has further submitted
that since the son of the appellant is suffering from "Autism"
as such even if she desires to get a job she cannot leave her
son to engage her for a job and now she is 40 years old,
therefore also it is quite impossible to get a good job for
sustenance of herself and son.
24. Submission has been made that divorced mother with an
autistic child is a unique set of challenge for which besides
emotional and social challenges the big challenge is financial
resources as on the one hand, huge amount is required to
incur on the welfare of child i.e., on his medical,
occupational training, speech therapy, schooling, medicine,
special diet etc. and on the other the mother has to remain
all around his son for taking care of such child and as such
mother cannot think of doing any full-time job keeping aside
the responsibility of an autistic child.
25. But the learned family court neither considered the financial
constraints or emotional quotient and physical exhaustion of
the appellant-wife and without taking into consideration the
fact that the respondent-husband is doing good job and
appellant-wife is entitled maintenance that is reflective of the
standard of living she enjoyed during the marriage and
which reasonably secures her future and also son, who is
suffering from "Autism" requires maintenance as per status
11 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
of his biological father, has fixed the permanent alimony,
which requires enhancement.
26. Learned counsel for the appellant-wife has submitted that
the learned family court has taken into consideration the
statement of respondent-respondent that when he was in job
in J.P Morgan Company, he was getting salary of Rs.
12,25,000/-per annum i.e. about Rs. I lac per month but he
had lost his job and as per his evidence on the date of
deposition, respondent-husband was not in job, therefore,
such meager amount has been assessed as permanent
alimony considering the husband to be jobless, but now as
per the affidavit filed on behalf of petitioner on the direction
of this Court, the respondent-husband is at present working
in JP Morgan Company having monthly home salary of Rs.
2,31,294/- [after deductions of Provident Fund, Professional
Tax and Income Tax etc.]. So far immovable property is
concerned, it has been stated in the affidavit that he has
joint ancestral property situated at Bhopal and Patna and
the respondent-husband had one flat in Mumbai.
27. Learned counsel for the appellant-wife based upon the
aforesaid ground has submitted that the impugned order
passed by the learned family court, so far quantum of
maintenance is concerned, requires interference on the
grounds as agitated above.
12 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
Submission on behalf of respondent-husband:
28. While on the other hand, learned counsel appearing for the
respondent-husband has submitted that there is no error in
the impugned order passed by the learned family court so
far it relates to the quantum of permanent alimony.
Submission has been made that even the said amount is not
based upon the cogent evidence, as finding has been
recorded by the learned family court that no evidence has
been adduced by the wife with respect to Streedhan or the
salary which the respondent-husband was getting at the
time of permanent alimony. It has been contended that the
wife is also an educated lady and self-sufficient to get job for
the purpose of her sustenance and sustenance of her son.
Therefore, whatever order has been passed by the learned
family court needs no interference by this Court.
Analysis:
29. We have heard learned counsel for the parties and gone
through the pleading available on record as also the finding
recorded by learned Single Judge.
30. This Court before proceeding further needs to refer herein
that the a suit for decree of divorce under Section 13 of the
Hindu Marriage Act, 1955 was filed by the plaintiff-wife
against her husband, which was registered as Original Suit
No. 449 of 2016. The fact of permanent alimony had not
13 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
been mentioned in the original petition of the petitioner
rather it was incorporated in the petition on 23.02.2017 by
amendment vide order dated 21.02.2017.
31. It further requires to mention herein, as per the finding
recorded in Original Suit No. 449 of 2016, one maintenance
case being O.M. Case No. 189 of 2016 [Susmita Prasad &
Ors Vs. Raju Prasad] was also filed by the wife, in which the
husband was directed to pay monthly maintenance
allowance of Rs. 10,000/- per month to the petitioner-wife
and Rs.8000/- per month to the son.
32. The learned family court, after appreciating the evidence
adduced by the parties, has ordered for decree of divorce. So
far as the issue of alimony is concerned, it has been ordered
that an amount of Rs. 12 lacs is fixed as permanent alimony
for the appellant-Susmita Prasad and the order of
permanent alimony, as ordered in O.M. No. 189 of 2016 will
not affect the order regarding payment of Rs. 8,000/- per
month to the son namely Ishan Aryan Prasad Maruti.
33. For ready reference, the issue of determination of permanent
alimony, as discussed in the impugned order is quoted as
under:
Determination of Permanent Alimony (Other relief):
In the instant case, the petitioner has also claimed that
she should be granted permanent alimony besides the decree
of divorce in her favour. The fact of permanent alimony
had not been mentioned in the original petition of the
14 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
petitioner rather it was incorporated in the petition on
23.02.2017 by amendment vide order dated 21.02.2017.
By this amendment, it has been incorporated in the original
petition that respondent has a house in Saket Nagar, Bhopal
worth Rs. 1.5 crore, he is getting salary more than Rs. 1.5 lacs
per month, the fact of giving gold jewellery worth Rs. 7 lacs,
clothes, dresses, Sari etc worth Rs. 95,000/-, T.V, Freeze,
Furniture etc worth Rs. 70,000/- and utensils worth Rs. 10
lacs. However, no evidence oral or documentary relating to the
house of the respondent at Bhopal, any document of the
salary of respondent has been brought on the record by the
petitioner. The value of jewellery in original petition has been
mentioned as Rs. 3.5 lacs while in the amendment petition it
has been mentioned as Rs. 7 lacs which is contradictory in
itself and has not been proved by cogent and reliable
evidence, similarly the fact of other items has also not been
proved by cogent and reliable evidence. However, in the
instant case, to avoid further litigation between the parties
regarding claim of permanent alimony by the petitioner, this
fact is considered on the basis of judgement passed by the
Principal Judge, Family Court, Ranchi in O.M Case No-
189/2016 (Susmita Prasad and other Versus Raju
Prasad) which has been marked as Exhibit-3. From
Exhibit-3, it is clear that Opposite Party Raju Prasad
has been given direction to pay monthly maintenance
allowance of Rs. 10,000/- per month to petitioner
Susmita Prasad and Rs. 8,000/- per month to her son
Ishan Aryan Prasad Maruti. After going through the original
petition, written-statement and evidence of parties on the
record, I find that respondent is software engineer having
B.E Degree in Electronics and Communications and last
time, when he was in job in J.P Morgan Company, he was
getting salary of Rs. 12,25,000/-per annum i.e. about
Rs. I lac per month but he had lost his job and as per
his evidence on the date of deposition, respondent was
not in job. On the other hand, petitioner is also qualified
lady having M.A in English and also having knowledge
of Computer. Thus, having taken into consideration the
qualifications of both the parties and order of Principal
15 F.A. No. 141 of 2023
( 2025:JHHC:16200-DB )
Judge, Family Court, Ranchi in O. M Case No-189/2016,
an amount of Rs. 12 lacs is fixed as permanent alimony
for the petitioner Susmita Prasad. However, if any amount
has already been paid by the respondent to the petitioner, it
will be adjusted while paying permanent alimony to the
petitioner by respondent. This order of permanent alimony
will not affect the order regarding payment of Rs.
8,000/- per month to the son namely Ishan Aryan
Prasad Maruti. Accordingly, the aspect of permanent
alimony also stands disposed off, as discussed above.
Thus under the facts, circumstances of the case and
observation as made above, it is hereby ordered
ORDER
that present Original Suit No- 449 of 2016 be and the same is allowed. A decree of divorce is granted to the petitioner by dissolving the marriage solemnized between the parties on 15.07.2010 under Sec.13(1)(ia)(ib) of the Hindu Marriage Act, 1955. The respondent is also directed to pay permanent alimony of Rs. 12 lacs to the petitioner. Let a decree be prepared accordingly within stipulated statutory period."
[Emphasis supplied]
34. This Court further needs to refer herein the evidence
adduced by the parties, as mentioned in the impugned order
which is mentioned hereunder as:
35. PW- 1 -Sushmita Prasad, the appellant-wife herein, has
stated in her evidence that her marriage with respondent
was solemnized on 15.07.2010 according to Hindu Rites and
Rituals in presence of relatives and family members of both
the parties and the said marriage got registered on
20.07.2010 at Collector/ Marriage Officer, Bhopal (M.P.),
The provisional marriage certificate has been given mark-X.
( 2025:JHHC:16200-DB )
After marriage, respondent promised to keep her with him at
his work place as he used to reside in different places in
connection with his service. Respondent physically and
mentally tortured petitioner during two years of her
marriage. Her father had given T.V., Freeze, Double Beds
etc. and also ATM Card for purchasing other household
articles on demand of respondent, inspite of that respondent
used to demand money, motorcycle, car etc from time to
time. When demand was not fulfilled, he used to threaten
her after taking liquor and assaulted her. He used to
misbehave with her without any reason and restriction has
been made upon her from going outside the house. She was
kept in house and house was locked from the outside. He
used to quarrel with petitioner even for expenses of vegetable
and Kirana goods and didn't leave any money to her. He
even didn't get introduced with his friends and he didn't
allow to meet his friends. Prior to the marriage, respondent
demanded Rs. 1 lac for pagadi to take rented house and this
amount was transferred to his bank account by her father.
The copy of amount of bank transfer has been given mark
X/1 and Ext. 2. During her stay at Mumbai, she told him for
a job according to her qualification but he didn't allow and
told her to leave such wish of her job.
36. Due to chance, she got occasion for the first time of freelance
writing/editing. It was not contract based job. She made all
( 2025:JHHC:16200-DB )
her efforts to adjust but respondent didn't improve in his
attitude. Whenever she triedto talk with respondent, he and
his parents misbehaved her and her parents. So, she
narrated all about this incident to his Dadaji and Fufaji at
Patna and requested them to interfere, respondent and his
parents never talked directly to her and ultimately all efforts
failed. So, she made a complaint to National Commission for
Women. He didn't make any reply of notice send by Bhopal
Police. The complaint, letter dated 21.08.2014 has been
given mark X/3 and X/4 for identification. During that
period, she conceived and due to fear of life of child, she
came to Ranchi and on 10.11.2012 she gave birth to a son
at Ranchi, photocopy of birth certificate of the child has been
given mark X/5 for identification. Respondent and his family
members never loved her and her child. He has also no
feeling about his responsibility towards her and her child to
keep them happy. Due to physical and mental torture by
respondent against her and taking care the fear of life of his
child, she has filed this divorce case as she is not in position
to pass her natural life.In the cross-examination, this
witness has admitted that many telephonic conversations
took place with respondent in between 15th May2010 to
15th July 2010. The respondent has assured that he will
keep her at his working place where he is in job and he also
assured that he never took liquor or cigarette. She has
( 2025:JHHC:16200-DB )
admitted that after marriage a reception party was organized
and they shifted on rented house and after three days they
went to Malaysia for Honeymoon and returned Mumbai after
seven days. They lived together for two years in Mumbai and
they used to pay Rs. 10,000/- as house rent. Her father was
Professor of Mathematics in Doranda College. She has also
admitted that she has completed M.A in English from
Ranchi University. Respondent always misbehaved her when
she used to talk to her parents. In Para-52, she has
admitted that she did not compromise the case which she
had filed before National Commission of Women because she
was thinking that her grand-father was trying to cut off her
relations with the respondent. She has denied that she has
made false allegation against Raju, as she wants divorce.
37. P.W-2 Ram Chhabila has stated in his evidence that he is
the father of petitioner. Respondent is his Damad (son-in-
law). The marriageof his daughter with respondent was
solemnized on 15.07.2010 at Milan Palace, Ranchi according
to rites and customs in presence of family members and
relatives. The marriage was registered on 20.07.2010 at
Bhopal in his presence and in presence of his wife. This
witness has stated almost same version which has been
given by petitioner in her evidence. He has also stated that
his daughter has been tortured physically and mentally in
many ways. After the marriage, respondent continued
( 2025:JHHC:16200-DB )
making pressure upon his daughter for getting cash and car.
Respondent was habitual drinker of consuming alcohol and
after taking drink, he tortured his daughter physically and
mentally and he also used to abuse to him and his wife on
telephone. He also restricted the conversation of his
daughter from relatives and also stopped her going outside
of the house. He also tried to improve the relationship of
petitioner and respondent but the behaviour of respondent
was cruel and abusive towards his daughter. He requested
from parents of respondent for improving his behaviour but
they imposed baseless allegations upon his daughter. He
had sent his daughter to Ranchi during her pregnancy so
that he could save himself from the financial burden of his
wife and children. He sent his daughter for the purpose of
deserting her so that he could pass his life on his own sweet-
will. His daughter is unemployed and he is taking care all
the family members including her daughter by his pension.
A son born of his daughter on 10.11.2012 but respondent
never took any financial responsibility and never showed any
love and affection. Respondent is a software engineer and his
salary is more than 1.5 lacs. He has many other sources of
income at Bhopal and Patna. A Panchayat was also held to
settle the dispute at Bhopal. It was also directed in
Panchayat that respondent will bring his daughter to
Mumbai from Bhopal and after a month, he never fulfilled
( 2025:JHHC:16200-DB )
his promise. He never talked to his daughter and never met
to his son. Respondent and his parents directed his
daughter to go to Ranchi and always tortured her, so he was
forced to call her daughter at Ranchi. He always tried to
restore the relationship of his daughter with respondent and
also tried to convince the parents of respondent but he
failed. His daughter has also made a on-line complaintto
National Women Commission. After complaint, the grand-
father and Fufa of respondent came to Ranchi for making
pressure on his daughter, so that, she could take back her
complaint from Women Commission. The copy of the
complaint has already been given mark X/3 & X/4 for
identification. Respondent used to return house late night
after consuming liquor, he tortured her daughter physically
and mentally. His daughter informed about torturing to
them on telephone. The normal life of his daughter become
impossible due to physical and mental torture of respondent
to the petitioner and also due to habitual drinker and a
person of bad character and the life of his daughter and
grand-son was in fear.For this reason her daughter has filed
this divorce case and he has also consented for this.In the
cross-examination, this witness has admitted that his
daughter and respondent lived together for about two years.
They lived in Mumbai and sometime he also went to Bhopal.
No complaint was made to Woman Commission or any other
( 2025:JHHC:16200-DB )
forum prior to the birth of child. InPara-37 he has denied
that his daughter did not go to the Mahila Police Station,
Bhopal in connection with her complaint, when she was
called by police. He has no knowledge that respondent has
filed a complaint to the counseling center of Police Station
on 04.092013 regarding torturing by his wife. He has no
knowledge whether respondent had given a complaint to the
S.P Bhopal but his daughter did not appear before the S.P.
even after notice. In Para-43, he has admitted that prior to
the Panchayt at Bhopal, they have written a letter to Rajiv
Prasad for keeping his daughter in well manner. In Para-50,
he has admitted that in the marriage of his younger
daughter only Rajiv Prasad participated in marriage in the
year-2011. Rajiv Prasad has stayed only for one day. In
Para-51, he has admitted that he had received treatment in
Bangalore for one month at that time, Rajiv had also came to
meet him. His daughter had also reached Bangalore from
Bhopal and she had stayed there for ten days and again
returned to Mumbai. In the beginning, he has been fulfilling
the demand of money of his Damad. He has denied that
theO.P.W-1 R.C Prasad has stated in his evidence that he is
father of respondent and petitioner is his daughter-in-law.
The marriage of respondent with the petitioner was
solemnized on 15.07.2010 according to Hindu Rites and
Customs. At the time of marriage, his Damad was working in
( 2025:JHHC:16200-DB )
a Private Company. After marriage, his son had taken his
wife to Malaysia on Honeymoon on instruction of family
member of petitioner. After returning from the Honeymoon,
his son followed all matrimonial duty and obligation and
tried to keep his wife in Mumbai but she did not stay in
Mumbai. Thereafter, his daughter-in-law lived in Bhopal
along with them, they gave all respect to their daughter-in-
law and kept her as daughter, gave all comforts of life to her
but behaviour of his daughter-in-law was not good towards
his son and against him and his wife. His daughter-in-law is
of high temper, she became aggressive on each matter and
she quarreled, used filthy languages against him and his
wife. However, they faced all the behaviour of daughter-in-
law as they were thinking that her behaviour will change but
she did not change. The behaviour of daughter was
abnormal due to which his son and they were afraid.
Whenever, his son went to the office, she called him
repeatedly for harassing him out of ill-mentality. She also
did not open the door of the house, when his son returned to
the house. His son was also told to bring the food from hotel
as she does not know to prepare food. She used to open
house only when his son brought food from hotel. He and
his son were not familiar from the petitioner and their family
prior to the marriage. The marriage was fixed on the
information given on Bharat Matrimony and on information
( 2025:JHHC:16200-DB )
given on telephone, at that time, the parents of petitioner
told her that she is straight forward girl which was
completely wrong. The real character of his daughter-in-law
came into light only after some days of their marriage, when
she started quarreling with his son and started threatening
them to commit suicide by cutting her nerves or jumping
from the roof of the flat and threatening to implicate them in
a false case. She used to go to her Maike without any
information and consent to the respondent and his family
members. They made every effort to keep petitioner but they
failed. Out of the said wedlock, one son born on 10th
November, 2012 at Ranchi. They did not show Pota to him
and his wife, saying that they have no right on the boy and
their Nana Nani has every right on the Pota. His son tried to
bring his wife to Mumbai from Bhobal but whenever his
daughter-in-law heard about going to Mumbai she became
abnormal and started to quarrel and making disturbance in
the house. She remained busy every time on telephone
demanded any dowry from the petitioner. She has not
mentioned this fact anywhere before filing this case.
Petitioner used to torture respondent physically and
mentally by demanding money by the petitioner and in case
of non-fulfillment of demand, she tortured the respondent
so-much due to which he remained in tension at his work-
place and lastly he lost his job. Respondent always used to
( 2025:JHHC:16200-DB )
tell the petitioner to do job but she used to utter that
teaching job or on-line writing is not as per her standard.
She wants to be a Collector or to get a job on higher post.
Petitioner is highly qualified and expert in computer so she
is getting Rs. 20,000/- per month. Petitioner left his house
on her own sweet-will before first delivery, saying that it will
take place in her Maike as per rites and rituals and at
present she has been living her Maike at Ranchi. They took
every effort to improve the behaviour of daughter in law/
petitioner but instead of improvement, her aggression and
anger increased day-by-day and for this reason she filed a
false case against respondent to extort money and to torture
him physically and mentally. The Respondent and his family
members were ready to keep his wife and child but she went
to her maike alongwith the child. In the cross-examination,
he has admitted that the marriage was solemnized through
Bharat Matrimony. His son is B.E. in Electronics &
Communication and at present he is in job in a private
company. After marriage his son had gone to Malaysia with
his wife on Honeymoon trip about eighty thousand was
expended on his Honeymoon trip and it was borne by his
son. After marriage, his son took a flat in Mumbai after
paying pagadi of Rs. 1 Lac. The amount of pagadi was paid
by parents of petitioner in the bank account of his son
without demand, saying that his daughter will not reside in
( 2025:JHHC:16200-DB )
a small flat. He doesn't remember exact time when his son
joined J.P. Margan Company after losing his job. He has
denied that he had dropped Sushmita/petitioner to Mumbai
to help respondent/Raju when he had lost his job. He
doesn't remember whether he had dropped Sushmita to
Mumbai during her Six month pregnancy. In Para-41, he
has stated that his son had gone Ranchi only once to bring
his child after 4 to 6 months of his birth. Susmita had gone
to Bhopalalongwith her child after 2-3 months of his birth
and she stayed at Bhopal for 2-3 Months. His son used to
come to Bhopal from Mumbai to meet his son and wife as
per his leave from the company. He has denied that his son
is drinker of liquor and he has concealed this fact. He has
denied that he wants to keep his daughter in-law at Bhopal
by confining her and he didn't allow his son to meet his
daughter in-law. He has denied that they tortured daughter
in-law and didn't provide her food and clothes. He has
denied that they have made false allegation against his
daughter in law that she used to threaten to cut her nerve
and also threaten to jump from the roof of the house and she
wants to go to Mumbai. He has denied that his son didn't
want to bring his wife to Mumbai and for this reason he
canceled her tickets thrice. He has denied that it is wrong to
say that his daughter in law had no account and for this
reason her parents credited Rs 1 lac in bank account of his
( 2025:JHHC:16200-DB )
son. He has denied that Rs 1 lac was paid to the bank
account of his son on demanding this money. He has denied
that his son snatched ATM card of his wife and purchased
goods according to his wish. He has denied that petitioner is
unemployed and has no job. He has denied that all the
statement mentioned in the affidavit is false and fabricated
and he has made false allegation against his daughter-in-
law. He has also denied that he wants divorce from the
beginning of his son with petitioner, so that, he could
perform his second marriage.
38. O.P.W. 2 Raju Prasad i.e. Respondent himself, has stated in
his evidence that his marriage with petitioner was
solemnized on 15.07.2010 according to Hindu Rites &
Customs. He was in job in a Private Company.
39. After marriage, he along with his wife went to Malaysia for
Honeymoon, after returning from Malaysia he fulfilled all his
matrimonial obligations to keep his wife. He kept his wife at
Bhopal and his family members gave full respect to his wife.
He also took care all the comforts of his wife but behaviour
of his wife with him and his family members was not good.
She was so aggressive in nature and she used to become
aggressive on every trivial matter and started quarreling with
him and his family members. She also used filthy languages
against him and his parents. They were thinking that the
behaviour of his wife will change but it could nothappen, she
( 2025:JHHC:16200-DB )
was of abnormal behaviour, due to her act, his whole family
remained frightened. When he went to his office, his wife
made telephone to harass him and also cried. She also did
not open the door when he returned from the office. She did
not prepare food for him. She used to tell to bring food from
outside and then she used to open the door. He and his
family members were not familiar to the petitioner. The
marriage of the parties were fixed through Bharat Matrimony
Website, and at that time it was narrated by parents of the
petitioner that she is very straight forward girl. After
marriage, she used to threaten to commit suicide by cutting
her nerves or by jumping from the floor of the flat and for
this reason his whole family remained frightened. His wife
used to go to her Maike according to her wish and at present
she has been living in her Maike. Out of the said wedlock, a
son was born on 10th November, 2012 at Ranchi. They told
the petitioner that he has no right on the child. It is the son
of her and there is right of her Nana-Nani. They did not show
the son to him. She used to talk on telephone on most of the
time and on asking, she misbehaved with him. She forbade
him from talking his parents in his presence. He tried to
bring his wife and even filed an application to the counseling
Center of the Mahila Police Station. He also reserved ticket
for Mumbai thrice but his wife after quarreling with him
went to Bangalore to his brother and she went to Ranchi
( 2025:JHHC:16200-DB )
without informing them. They never demanded dowry from
petitioner and his parents and her allegation against the
respondent regarding demand of dowry is totally false. It is
totally false to say that they have given Rs. 5 lacs for
purchasing of gold jewelry and clothes. They have
transferred only one lac rupees in his bank-account saying
to change the flat in Mumbai and for visiting in Malaysia for
Honeymoon. The money was transferred to his account
because at that time his wife was having not having any
bank-account. All the house hold articles were bought by his
money and petitioner purchased articles by her ATM for
herself. He always tortured her physically and mentally due
to which he lost his job. Whenever the respondent told her
for job of teaching or for on-line writing, she told him that
such job are not according to his standard as she wants to
become Collector. Petitioner is highly qualified girl and
computer expert and she has capacity to earn Rs. 20,000/-
per month. He and his parents were ready to keep the
petitioner with them but the petitioner refused to come and
went her Maike. Petitioner has no cause of action to file this
instant suit. She has filed this suit only to torture the
respondent physically and mentally. In the cross-
examination, this witness has admitted that when the family
members of both the parties become ready for their marriage
he has also given his consent happily. He has admitted that
( 2025:JHHC:16200-DB )
he worked in System Global Solution for six years. At that
time of marriage, he was having salary of Rs.5,60,000/- per
annum. When he left the job his salary was 6,50,000/- per
annum and when he joined Cognizant Company his salary
become Rs. 8,25,000/- per annum. When he joined J.P
Morgan Company his salary was Rs. 9,75,000/-. He was
ousted from the company and at that time his earning was
Rs. 12,25,000/- per annum. At present, he is trying to
search job. After returning from Malaysia they lived for a
week at Bhopal and at that time the behaviour of his wife
was normal. They returned Mumbai after a week and he
came to know that his wife has psychological problem and
she tried to cut her nerves. At that time, he did not inform to
the police and only inform to the family members. In Para-
33, he has denied that at the time going for his office, he
used to lock the house from outside and did not allow his
wife to meet any person. He has admitted that at the time
his marriage and reception none of his friends had
participated in the functions. He called with friends at
dinner to meet his wife at his flat. He got introduced his wife
with Pramod and Ashish and both were his room-mate. At
present, he is living in Mumbai. He has denied that he has
demanded Rs. 1,00,000/- for pagadi for taking flat from the
father of the petitioner. He has denied that his father
transferred Rs. 1,00,000/- to his bank-account on his
( 2025:JHHC:16200-DB )
demand. The rent of flat at Thane was Rs. 12 to 12.5
thousand per month and its pagadi (Security Money) was Rs.
60 to 65 thousand. He has admitted that his son born at
Ranchi and he had met his son in the Hospital but he did
not remember the name of the Hospital. After meeting with
child, he stayed two to three days in the house of the
petitioner and thereafter returned to Mumbai. In Para-46, he
has admitted that he had sent his wife to her Maike by flight
when she was having pregnancy of 5 to 6 months. He does
not consume liquor. He has denied that due to his habit of
taking liquor and not taking care properly to the petitioner,
he had sent her to her Maike at Ranchi. A Panchayati was
also held regarding the dispute between them. He has denied
that he refused to bring his wife and child to Mumbai. He
has denied that he had kept his wife and told to his parents
and wants to enjoy in Mumbai. His wife had brought his
child only once in the court and at that time he was weeping
very much and he was appearing mentally disturbed. He has
denied that due to his torturing, his wife had filed an
application to the Woman Commission Delhi. In Para-57, he
has admitted that at present he is not ready to keep his wife
with him. He has denied that he was not having any
affection with his wife land child, so, he wanted to keep her
separately. He has denied that he does not want to keep his
wife and child with him as his child is mentally disturbed.
( 2025:JHHC:16200-DB )
He has stated that he could not get treated his child because
the child is not with him. At present, he is paying rent of Rs.
13,000/- in Mumbai but the rent agreement is in the name
of his friend and he cannot deposit it. He has denied that he
never tried to bring his wife. He has denied that at present
he is doing job and his monthly income is Rs. 1.5 lacs.
40. The matter has been heard on several occasions.
41. On 16th April, 2025, it has been taken note of by this Court
that the appellant-wife has filed supplementary affidavit
dated 17.01.2025, wherein it has been stated that the
appellant-wife has made application under Right to
Information Act in the Income Tax Department, since the
respondent is assessee, and the disclosure has been given by
the Central Public Information Officer-cum-Income Tax
Officer showing the gross total income of the respondent-
husband amounting to Rs.27,74,330/- for the financial year
2022-2023. It has been submitted that the respondent has
misled the Court by giving wrong information and as such a
document has been placed on record regarding the financial
viability of the present respondent. Upon this, learned
counsel for the respondent-husband sought for time to file
reply to the supplementary. For ready reference, order dated
16th April, 2025 is quoted as under:.
"1.A supplementary affidavit has been filed. Mr. Sabyasanchi learned counsel appearing for the appellant, in absence of the
( 2025:JHHC:16200-DB )
learned counsel on record Mr. Rakesh Kumar Gupta, has submitted that on instruction he may be allowed to argue.
2. The appellant is present in the Court and she has submitted that she has no objection if Mr. Sabyasanchi will address the Court on its own merit.
3. Mr. Sabyasanchi, learned counsel has argued the matter and has submitted by referring to the impugned judgment wherein only mere amount of rupees twelve lacs as permanent alimony has been awarded to the appellant and that amount has been reached by the learned family judge by accepting the plea of the respondent-husband that he is not in job. It has further been submitted that the appellant has made application under Right to Information Act in the Income Tax Department, since the respondent is assessee, and the disclosure has been given by the Central Public Information Officer-cum-Income Tax Officer showing the gross total income of the present respondent amounting to Rs.27,74,330/- for the financial year 2022-2023.
4. It has been submitted that the respondent has mislead the Court by giving wrong information and as such a document has been placed on record regarding the financial viability of the present respondent. Further, it has been submitted that even the maintenance amount, awarded to the son who is suffering from intellectual disability to the extent of 75 per cent, is also not sufficient. It has also been submitted that even the mother, in order to take care of the special child, is not in a position to do any job.
5. Mr. Pradeep Kumar Deomani, learned counsel appearing for the respondent has submitted that he may be allowed to respond to the supplementary affidavit. 6. List this case on 24.04.2025 within the list of top first five cases.
42. Pursuant thereto, a supplementary affidavit dated
21.04.2025 has been filed by the respondent-husband
wherein it has been stated that he is not financially viable so
as to enhance the amount of alimony and tried to impress
( 2025:JHHC:16200-DB )
upon the Court that the wife is financially strong since she
has inherited movable and immovable property from her
father and further the wife is working as Guest Faculty in a
University at Ranchi.
43. The matter was taken up on 24th April, 2025. This Court
showing concern over the future of the child aged 11-12
years, who is suffering from intellectual disability to the
extent of 75%, as per assessment made by the duly
constituted Medical Board, and dispute regarding income
and ancestral property of the respondent-husband, directed
the respondent-husband to file affidavit showing income and
property including ancestral and also directed for physical
presence of both the parties. For ready reference order dated
24th April, 2025 is being quoted as under:
"1.In pursuance to the order dated 16th April, 2025, the response to supplementary affidavit has been filed.
2. It appears from the statement made in the response to the supplementary affidavit that the respondent got the liberty to establish that he is not financially viable so as to enhance the amount of alimony for the purpose of taking care of wife and child, who is suffering from Autism.
3. Learned counsel for the respondent-husband has also tried to demonstrate that wife is financially strong since she has inherited movable and immovable property from her father.
4. Learned counsel for the respondent-husband has also impress upon the Court that the wife is working and from Para-G and Anexure-A of the affidavit dated 21.04.2025 it is evident that the wife is working as Guest Faculty. However, even accepting the fact that the wife is
( 2025:JHHC:16200-DB )
working as guest faculty but that cannot be said to be regular engagement.
5. This Court is mainly concerned with the future of the child, having the age of about 11-12 years, who is suffering from intellectual disability to the extent of 75 per cent, as per the assessment made by the duly constituted Medical Board, as per Disability Act, 2016.
6. The learned Family Court, vide order dated 22.10.2020, has directed to pay maintenance of Rs. 8,000 per month to the child, when the child was about 8 to 9 years old.
7. The sole consideration of this Court is as to how the child, who is suffering from intellectual disability, will be maintained in such a meagre amount of Rs. 8,000/-.
8. In addition thereof, the maintenance amount has been awarded to be paid in favour of wife to the tune of Rs. 12 Lakhs as permanent alimony with some condition as available in the impugned judgment.
9. What has been argued by the learned counsel appears to be not proper since the affidavit filed on behalf of the respondent shows the details of the property which the wife has inherited from the father.
10. Even accepting the fact that the property either movable or immovable has been inherited by the wife, it does not mean that the accountability and responsibility of husband towards his wife and the child, who is suffering from Autism, will be waived out.
11. This Court, taking into consideration the aforesaid is of the view that the details of the income and property (including ancestral property) of the respondent-husband is required to be perused before passing necessary order.
12. It is made clear that after filing of the affidavit, this Court in order to verify the genuineness, may call upon the report from the concerned competent authority.
13. So far as the issue of making payment of the maintenance, as directed to be paid to the wife and the child, if it is being paid, let the details also be filed along with the details of the arrears thereof.
( 2025:JHHC:16200-DB )
14. It has been submitted by the appellant-wife that her husband has never made any effort towards the child, even being the child is his son.
15. This Court, on consideration of the child, is of the view that the physical appearance of the respondent-husband is required on the next date, since the same will also be counted as an effort for mental improvement of the child, who is suffering from Autism.
16. The wife is also directed to appear physically in Court along with the child.
17. Let this matter be listed on 7th May, 2025 as the first case."
44. In terms of order dated 24th April, 2025, both husband and
wife appeared in person before the Court on 7th May, 2025.
In the Court itself the counter affidavit was filed on behalf of
respondent-husband stating therein that the proposal which
has been given by the appellant to pay tune of Rs.3.00 Crore
as permanent alimony is beyond the financial viability of the
respondent-husband, however he has stated that he is a
salaried person working in IT sector, and he is ready to
make payment as per his own earning i.e, salary. He has
further submitted that he has all compassion for his son and
is duty bound to discharge his duty as a father towards his
son who is suffering from "Autism". He has further
submitted that the amount which is to be paid by way of
maintenance to the appellant-wife, there is only balance
amount i.e, Rs.5,45,000/- (Rs. Five Lakh Forty Five
Thousand).
( 2025:JHHC:16200-DB )
45. On the other hand, learned counsel for the appellant-wife
has submitted that the amount as proposed by the
appellant-wife as permanent alimony to the tune of Rs.3.00
Crore cannot be said to be unreasonable taking into
consideration the age of the appellant-wife i.e, 40 years and
more particularly the son, aged about 11 years, who is
suffering from "Autism" i.e., intellectually challenged. The
appellant-wife has stated that she has no spare time for
earning her livelihood since she has to take care of her son
and in doing so whole day and night is consumed.
Appellant-wife has pointed out about the ancestral property
at Bhopal, which the appellant shown to have no knowledge.
46. This Court, in order to come to the appropriate finding on
the issue of rationality and reasonableness, directed to file
details the property including the ancestral property of the
respondent husband at his native place as also in the city of
Bhopal.
47. Upon this, learned counsel for the respondent-husband has
sought for four weeks‟ time to file affidavit giving the details
of the ancestral property. So far as the issue of the balance
amount i.e., Rs.5,45,000/- to be paid to the appellant-wife is
concerned, the respondent-husband has undertaken before
this Court to pay a sum of Rs.2,00,000/- within a period of
four weeks, which will be transmitted in the Bank Account
( 2025:JHHC:16200-DB )
of the appellant-wife. For ready reference, order dated 7th
May, 2025 is quoted as under:
1. Reference is made to the order dated 24.04.2025,which reads as under:-
"1.In pursuance to the order dated 16th April, 2025, the response to supplementary affidavit has been filed.
2. It appears from the statement made in the response to the supplementary affidavit that the respondent got the liberty to establish that he is not financially viable so as to enhance the amount of alimony for the purpose of taking care of wife and child, who is suffering from Autism.
3. Learned counsel for the respondent-husband has also tried to demonstrate that wife is financially strong since she has inherited movable and immovable property from her father.
4. Learned counsel for the respondent-husband has also impress upon the Court that the wife is working and from Para-G and Anexure-A of the affidavit dated 21.04.2025 it is evident that the wife is working as Guest Faculty. However, even accepting the fact that the wife is working as guest faculty but that cannot be said to be regular engagement.
5. This Court is mainly concerned with the future of the child, having the age of about 11-12 years, who is suffering from intellectual disability to the extent of 75 per cent, as per the assessment made by the duly constituted Medical Board, as per Disability Act, 2016.
6. The learned Family Court, vide order dated 22.10.2020, has directed to pay maintenance of Rs. 8,000 per month to the child, when the child was about 8 to 9 years old.
7. The sole consideration of this Court is as to how the child, who is suffering from intellectual disability, will be maintained in such a meagre amount of Rs. 8,000/-.
8. In addition thereof, the maintenance amount has been awarded to be paid in favour of wife to the tune of Rs. 12 Lakhs as permanent alimony with some condition as available in the impugned judgment.
( 2025:JHHC:16200-DB )
9. What has been argued by the learned counsel appears to be not proper since the affidavit filed on behalf of the respondent shows the details of the property which the wife has inherited from the father.
10. Even accepting the fact that the property either movable or immovable has been inherited by the wife, it does not mean that the accountability and responsibility of husband towards his wife and the child, who is suffering from Autism, will be waived out.
11. This Court, taking into consideration the aforesaid is of the view that the details of the income and property (including ancestral property) of the respondent-husband is required to be perused before passing necessary order.
12. It is made clear that after filing of the affidavit, this Court in order to verify the genuineness, may call upon the report from the concerned competent authority.
13. So far as the issue of making payment of the maintenance, as directed to be paid to the wife and the child, if it is being paid, let the details also be filed along with the details of the arrears thereof.
14. It has been submitted by the appellant-wife that her husband has never made any effort towards the child, even being the child is his son.
15. This Court, on consideration of the child, is of the view that the physical appearance of the respondent-husband is required on the next date, since the same will also be counted as an effort for mental improvement of the child, who is suffering from Autism.
16. The wife is also directed to appear physically in Court along with the child.
17. Let this matter be listed on 7th May, 2025 as the first case."
2. In terms of the said order, both the parties i.e, appellant-wife and respondent-husband are physically present in the Court today.
3. Mr. Pradeep Kumar Deomani, learned counsel for the respondent- husband has sought for leave of this Court to accept the counter affidavit which was to be filed in pursuance of the order dated 24.04.2025.
( 2025:JHHC:16200-DB )
4. It has been submitted that the respondent, since resides in Mumbai and has come to Ranchi yesterday only, as such, affidavit although was ready but could not be filed. The copy of the same has been received by the learned counsel for the appellant. Accordingly, the counter affidavit is taken on record.
5. Learned counsel for the appellant has submitted that whatever proposal is being made on behalf of the appellant i.e., tune of Rs.3.00 Crore is beyond the financial viability of the respondent husband.
6. The respondent-husband has submitted that he has all compassion for his son and is duty bound to discharge his duty as a father towards his son, particularly, in a case where the son is suffering from Autism i.e., intellectually challenged. He has further stated that he is making payment of the maintenance amount regularly towards his son, so far as the maintenance amount decided by the learned Family Court to be given to the wife and the son is concerned. However, the amount which is to be paid by way of maintenance to the appellant-wife, there is some balance amount i.e, Rs.5,45,000/- (Rs. Five Lakh Forty Five Thousand) as per the tabular chart reproduced at paragraph No.11 of the said affidavit.
7. Learned counsel for the appellant has submitted that the amount which has been proposed by the appellant-wife i.e., Rs.3.00 Crore cannot be said to be unreasonable amount taking into consideration the age of the appellant-wife i.e, 42 years and more particularly the son, aged about 11 years, who is suffering from Autism i.e., intellectually challenged.
8. The appellant-wife has stated that she has no spare time for earning her livelihood since she has to take care of her son and in doing so whole day and night is consumed. Therefore, the proposal of Rs.3.00 Crore, in view of the aforesaid fact, cannot be said to be unjust and unreasonable.
9. The respondent-husband has stated that he is ready to make payment as per his own earning i.e, salary, since he is working in Information Technology Sector in a Private Company posted now at Mumbai.
( 2025:JHHC:16200-DB )
10. In response to that, the appellant-wife has stated that the husband is having the ancestral property in his native place as also in the City of Bhopal.
11. In response to that the respondent husband has stated that he is not aware about any ancestral property in his native place or at the city of Bhopal.
12. However, the appellant-wife has stated that the respondent- husband since is the father and as such he is duty bound to take care of his son, who is intellectually challenged.
13. It is the co-accountability of both the parties i.e., wife and husband and therefore, the husband cannot be allowed to escape the responsibility of discharging his duty as a father towards his son.
14. This Court, in order to come to the appropriate finding on the issue of rationality and reasonableness, is of the view that the details of the property including the ancestral property of the respondent husband at his native place as also in the city of Bhopal is required to be brought on record, since, there is no reference to that effect in the counter affidavit save and except the details of his salary and the property jointly purchased by him and his father.
15. Learned counsel for the respondent-husband has sought for four weeks' time to file an affidavit giving the details of the ancestral property as stated to be available in the native place and the city of Bhopal.
16. So far as the issue of the balance amount i.e., Rs.5,45,000/- to be paid to the appellant-wife is concerned, the respondent-husband has undertaken before this Court to pay a sum of Rs.2,00,000/- within a period of four weeks, which will be transmitted in the Bank Account of the appellant-wife.
17. So far as the remaining arrear amount i.e, Rs.3,45,000/- is concerned, the same will be paid on month to month basis i.e., Rs.45,000/- without any interruption. After the arrear is cleared, the respondent-husband will continue to pay the maintenance amount as awarded by the learned Family Court i.e, Rs.8,000/- per month to the son.
( 2025:JHHC:16200-DB )
18. As prayed for by the learned counsel for the respondent- husband, four weeks' time is allowed so that the appropriate affidavit showing the details of the ancestral property is filed.
19. Accordingly, list this case on 12th June, 2025 as a first case."
48. Pursuant thereto, supplementary affidavit has been filed on
behalf of respondent-husband on 09.06.2025, wherein he
has stated that currently he is employed with JP Morgan
Service India in Mumbai as an Associate and his current
take home salary is Rs. 2,31,294/- per month. It has further
been stated that he along with his father jointly purchased a
one-room flat at Silocon Park, Malad, Mumbai on a total
consideration of Rs. 39,90,000/-. He has further stated in
the affidavit that he has joint ancestral property at Bhopal
and Patna.
49. So far total outstanding amount for permanent alimony
towards appellant-wife is concerned, out of that total
Rs.5,45,000/- he has paid sum of Rs.2,00,000/- in six
instalments form 30.05.2025 to 04.06.2025, photocopy of
bank statement has been annexed as Annexure F to the
affidavit.
50. It is evident from the aforesaid orders that the Court while
interacting with the appellant-wife has also watched the
activities of the child, who is 11 years old suffering from
"Autism", who is being taken care of by his mother, the
appellant herein or maternal uncle. The condition of the son
has been observed to be serious.
( 2025:JHHC:16200-DB )
51. Learned counsel for the appellant has submitted that the
amount of permanent alimony so far it relates to the
appellant-wife and her son is concerned, as per the affidavits
filed by the parties and finding recorded by this Court in the
order dated 24th April, 2025 and 7th May, 2025, and the
submissions made by the parties, it is a meager amount.
52. It has been contended that although the appellant is a
dedicated lady and she on earlier occasion has tried to get
engagement but due to compelling situation of taking care of
her son, who is suffering from "Autism", she could not be
able to get the job. It has been contended that right from the
very beginning i.e., from the birth of the child itself, the
respondent-husband has even not met one time with the
son. Huge amount of expenditure is being incurred in the
treatment of the son of the appellant as also on the fee of
schools, which has specifically been earmarked for such
child, who are suffering from "Autism".
53. Learned counsel for the appellant, based upon the aforesaid
ground has submitted that Rs. 12 lacs by way of permanent
alimony is a very meager amount so far as subsistence of the
present appellant and her son who is suffering from
"Autism" is concerned for whom amount of Rs. 8000 per
month is also a very meager amount for his sustenance as
also his medical care. Therefore, it is quite impossible for her
( 2025:JHHC:16200-DB )
to sustain herself and take care of her, who is suffering from
"Autism".
54. It has been contended by the respondent-husband that he is
engaged in JP Morgan Company having monthly take home
salary of Rs. 2,31,294/- [after deductions of Provident Fund,
Professional Tax and Income Tax etc.]. So far immovable
property is concerned, it has been stated in the affidavit that
they have joint ancestral property situated at Bhopal and
Patna and the respondent-husband had one flat in Mumbai.
55. Learned counsel for the appellant-wife has submitted that
the learned family court did not consider these aspects of
the matter and considered that at present the respondent-
husband has lost his job and even did not consider the
health issues of the child who is suffering from "Autism",
who requires month to month medical expenses and for that
the appellant is not in a position to get her engaged for
livelihood, and passed the order of permanent alimony,
which is a very meager amount.
56. Learned counsel for the appellant-wife has further submitted
that the question which has been raised that the appellant-
wife can get a job since she is eligible to earn her livelihood
by getting a good job which itself suggest that at the moment
the appellant-wife is not having her independent source of
income. So far as the capability/eligibility of the appellant-
( 2025:JHHC:16200-DB )
wife in getting a job is concerned, the same is quite
impossible in view of the fact that the son is suffering from
"Autism" and mother is to take care all around i.e., 24X7
and in such situation it is quite impossible for the appellant-
wife to leave her alone for the purpose of engagement.
57. Learned counsel for the respondent-husband has contended
that the wife is also an educated lady and self-sufficient to
get job for the purpose of her sustenance and sustenance of
her son. Furthermore, the respondent-husband has paid the
permanent alimony as directed by this court and only few
amount has been left to be paid, which shall be paid.
58. This Court in the aforesaid backdrop requires to consider as
to:"Whether in the facts and circumstances of the present
case, the alimony which has been granted by way of
permanent alimony in exercise of power conferred under
Section 25 of the Hindu Marriage Act, 1955, both in favour of
appellant-wife and the son to the tune of Rs. 12 lacs to the
appellant-wife and if any amount already paid to the
appellant-wife that was directed to be adjusted from the
amount of permanent alimony so awarded and further
payment of Rs. 8000/- per month to the son namely Ishan
Aryan Prasad @ Maruti, who is suffering from "Autism", is
commensurate to the needs and means of the respondents-
husband?
( 2025:JHHC:16200-DB )
59. This Court, before considering the aforesaid issue, needs to
refer herein the provision of law as contained under Section
25 of the Hindu Marriage Act, 1955, wherein it has been
provided that 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, it may seem to the court to be just,
and any such payment may be secured, if necessary, by a
charge on the immovable property of the respondent. For
ready reference, Section 25 of the Act, 1955 is quoted 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 6* * * 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 1 [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,
( 2025:JHHC:16200-DB )
if necessary, by a charge on the immovable property of the respondent.
(2) If the court is satisfied that there is a change in the circumstances of either party at any time after it has made an order under sub-section (1), it may, at the instance of either party, vary, modify or rescind any such order in such manner as the court may deem just.
(3) If the court is satisfied that the party in whose favour an order has been made under this section has re-married or, if such party is the wife, that she has not remained chaste, or, if such party is the husband, that he has had sexual intercourse with any woman outside wedlock, 2 [it may at the instance of the other party vary, modify or rescind any such order in such manner as the court may deem just]."
60. It is evident from the aforesaid provision that concept of
permanent alimony as provided under Section 25 have been
enacted with the object of removing the hardship of the wife
or the husband with no independent income sufficient for
living or meeting litigant expenses; such a leave can be
granted as well who may also be deprived of the same on
proof of having sexual intercourse outside the wedlock. It is
also settled position of law that the Court may grant
permanent alimony to the party while disposing of the main
application even if application has been moved; meaning
thereby the intent of the Act is to remove the
handicap/hardship of a wife of husband by passing an
appropriate order at the appropriate stage either under
Section 24 or 25 of the Hindu Marriage Act, 1955. The basic
( 2025:JHHC:16200-DB )
behindthis is to sustain the live of husband or wife, if having
no sufficient source of income.
61. The Hon‟ble Apex Court has also considered the intent of
Section 25 of Hindu Marriage Act in catena of Judgments. At
the cost of repetition, it would be apt to refer section 25 of
Hindu marriage Act, 1955, which reads a 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 70[* * *] 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 charge on the immovable property of the respondent.
(2) If the court is satisfied that there is, a change in the circumstances of either party at any time after it has made an order under sub-section (1), it may at the instance of either party, vary, modify or rescind any such order in such manner as the court may deem just.
(3) If the court is satisfied that the party in whose favour an order has been made under this section has remarried or, if such party is the wife, that she has not remained chaste, or, if such party is the husband, that he has had sexual intercourse with any woman outside wedlock, [it may at the instance of the other party vary, modify or rescind any such order in such manner as the court may deem just].
62. Thus, from the aforesaid it is evident that Section 25 of Act
1955 is an enabling provision. It empowers the court in a
( 2025:JHHC:16200-DB )
matrimonial case to consider facts and circumstances of the
spouse applying and deciding whether or not to grant
permanent alimony or maintenance. Sub-section (1)
of Section 25 provides that a matrimonial Court exercising
the jurisdiction under the Hindu Marriage Act may at the
time of passing a decree or at any time subsequent thereto
on an Application made to it, order to pay maintenance.
Thus, a power is conferred on the Matrimonial Court to
grant permanent alimony and maintenance on the basis of a
decree of divorce passed under the Hindu Marriage Act even
subsequent to the date of passing of the decree on the basis
of an application made in that behalf. Sub-section (2)
of Section 25 confers a power on the Court to vary, modify or
rescind the order made under Sub-section (1) of Section 25
in case of change in circumstances. The power under Sub-
section (3) of Section 25 is an independent power. The said
power can be exercised if the Court is satisfied that the wife
in whose favour an order under Subsection (1)
of Section 25 of the Hindu Marriage Act is made has not
remained chaste. In such event, at the instance of the other
party, the Court may vary, modify or rescind the order under
Sub-section (1) of Section 25 of the Hindu Marriage Act.
63. Reference in this regard may be made to the judgment
rendered by the Hon‟ble Apex Court in the case of Kalyan
Dey Chowdhury v. Rita Dey Chowdhury Nee Nandy,
( 2025:JHHC:16200-DB )
(2017) 14 SCC 200.For ready reference, paragraph 14 of the
judgment is quoted as under:
"14. Section 25 of the Hindu Marriage Act, 1955 confers power upon the court to grant a permanent alimony to either spouse who claims the same by making an application. Sub- section (2) of Section 25 of the Hindu Marriage Act confers ample power on the court to vary, modify or discharge any order for permanent alimony or permanent maintenance that may have been made in any proceeding under the Act under the provisions contained in sub-section (1) of Section 25. In exercising the power under Section 25(2), the court would have regard to the "change in the circumstances of the parties". There must be some change in the circumstances of either party which may have to be taken into account when an application is made under sub-section (2) of Section 25 for variation, modification or rescission of the order as the court may deem just."
64. We may note here that an amendment has been brought
to Sub-section (3) of Section 25 of the Hindu Marriage Act by
the Act No. 68 of 1976 with effect from 27th May 1996. Earlier,
it was provided under Sub-section (3) of Section 25 that if the
Court was satisfied that the party in whose favour an order
has been made has not remained chaste, it shall rescind the
order. The words "it shall rescind the order" appearing in Sub-
section (3) of Section 25 were replaced by the said amendment
by the words "it may at the instance of the other party vary,
modify or rescind any such order .....". The legislature in its
wisdom by the said amendment has provided that after the
facts stated in Sub-section (3) of Section 25 of
the Hindu Marriage Act are established, the Court may vary,
( 2025:JHHC:16200-DB )
modify or rescind any such order under Sub-section (1)
of Section 25 of the Hindu Marriage Act. Thus, after 1976,
there is a discretion conferred on the Court by Sub-section (3)
of Section 25 of the Hindu Marriage Act of declining to rescind,
vary or modify the order under Sub-section (1) of Section 25
thereof, even if on an Application made by the husband, it is
established that the wife has not remained chaste after the
decree of maintenance is passed under Sub-section (1) of
Section 25.
65. The Hon‟ble Apex Court in the case of Vinny Parmvir
Parmar v. Parmvir Parmar, (2011) 13 SCC 112 while
appreciating the core of Section 25 of the Act 1955 has
observed that for permanent alimony and maintenance of
either spouse, the respondent's own income and other
property, and the income and other property of the applicant
are all relevant material in addition to the conduct of the
parties and other circumstances of the case, for ready
reference the relevant paragraph of the aforesaid judgment is
being quoted as under:
12. As per Section 25, while considering the claim for permanent alimony and maintenance of either spouse, the respondent's own income and other property, and the income and other property of the applicant are all relevant material in addition to the conduct of the parties and other circumstances of the case. It is further seen that the court considering such claim has to consider all the above relevant materials and determine the amount which is to be just for living standard. No fixed formula can be laid for fixing
( 2025:JHHC:16200-DB )
the amount of maintenance. It has to be in the nature of things which depend on various facts and circumstances of each case.
The court has to consider the status of the parties, their respective needs, the capacity of the husband to pay, having regard to reasonable expenses for his own maintenance and others whom he is obliged to maintain under the law and statute. The courts also have to take note of the fact that the amount of maintenance fixed for the wife should be such as she can live in reasonable comfort considering her status and mode of life she was used to live when she lived with her husband. At the same time, the amount so fixed cannot be excessive or affect the living condition of the other party. These are all the broad principles courts have to be kept (sic keep) in mind while determining maintenance or permanent alimony.
66. It needs to refer herein that no arithmetic formula can be
adopted for grant of permanent alimony to wife. However,
status of parties, their respective social needs, financial
capacity of husband and other obligations must be taken into
account. The Hon‟ble Apex Court in the case of U. Sree v. U.
Srinivas, (2013) 2 SCC 114 has observed that while granting
permanent alimony, no arithmetic formula can be adopted as
there cannot be mathematical exactitude. It shall depend upon
the status of the parties, their respective social needs, the
financial capacity of the husband and other obligations. For
ready reference the relevant paragraph is being quoted as
under:
33. We have reproduced the aforesaid orders to highlight that the husband had agreed to buy a flat at Hyderabad. However, when the matter was listed thereafter, there was disagreement with regard to the locality of the flat arranged by the husband and, therefore, the matter was heard on merits. We have
( 2025:JHHC:16200-DB )
already opined that the husband has made out a case for divorce by proving mental cruelty. As a decree is passed, the wife is entitled to permanent alimony for her sustenance. Be it stated, while granting permanent alimony, no arithmetic formula can be adopted as there cannot be mathematical exactitude. It shall depend upon the status of the parties, their respective social needs, the financial capacity of the husband and other obligations. In Vinny Parmvir Parmar v. Parmvir Parmar [(2011) 13 SCC 112 : (2012) 3 SCC (Civ) 290] (SCC p.
116, para 12) while dealing with the concept of permanent alimony, this Court has observed that while granting permanent alimony, the court is required to take note of the fact that the amount of maintenance fixed for the wife should be such as she can live in reasonable comfort considering her status and the mode of life she was used to when she lived with her husband. At the same time, the amount so fixed cannot be excessive or affect the living condition of the other party.
67. In the case of Rajnesh v. Neha & Anr., (2021) 2 SCC
324 the Hon‟ble Apex Court has extensively dealt with the
issue of granting interim/permanent alimony and has
categorically held that the objective of granting
interim/permanent alimony is to ensure that the dependent
spouse is not reduced to destitution or vagrancy on account of
the failure of the marriage, and not as a punishment to the
other spouse. There is no straitjacket formula for fixing the
quantum of maintenance to be awarded. The Hon‟ble Apex
Court further held that the Court while considering the issue
of maintenance, should consider the factors like the status of
the parties; reasonable needs of the wife and dependent
children; whether the applicant is educated and professionally
qualified; whether the applicant has any independent source
( 2025:JHHC:16200-DB )
of income; whether the income is sufficient to enable her to
maintain the same standard of living as she was accustomed
to in her matrimonial home; whether the applicant was
employed prior to her marriage; whether she was working
during the subsistence of the marriage, for ready reference the
relevant paragraph of the aforesaid judgment is being quoted
as under:
77. The objective of granting interim/permanent alimony is to ensure that the dependent spouse is not reduced to destitution or vagrancy on account of the failure of the marriage, and not as a punishment to the other spouse. There is no straitjacket formula for fixing the quantum of maintenance to be awarded.
78. The factors which would weigh with the court inter alia are the status of the parties; reasonable needs of the wife and dependent children; whether the applicant is educated and professionally qualified; whether the applicant has any independent source of income; whether the income is sufficient to enable her to maintain the same standard of living as she was accustomed to in her matrimonial home; whether the applicant was employed prior to her marriage; whether she was working during the subsistence of the marriage; whether the wife was required to sacrifice her employment opportunities for nurturing the family, child rearing, and looking after adult members of the family; reasonable costs of litigation for a non-
working wife. [ Refer to Jasbir Kaur Sehgal v. District Judge, Dehradun, (1997) 7 SCC 7; Refer to Vinny Parmvir Parmar v. Parmvir Parmar, (2011) 13 SCC 112 : (2012) 3 SCC (Civ) 290]
79. In Manish Jain v. Akanksha Jain [Manish Jain v. Akanksha Jain, (2017) 15 SCC 801 : (2018) 2 SCC (Civ) 712] this Court held that the financial position of the parents of the applicant wife, would not be material while determining the quantum of maintenance. An order of interim maintenance is conditional on the circumstance that the wife or husband who makes a claim has no independent income, sufficient for her or his support. It is no answer to a claim of maintenance that the wife is educated and could support herself. The court must take into consideration the status of the parties and the
( 2025:JHHC:16200-DB )
capacity of the spouse to pay for her or his support. Maintenance is dependent upon factual situations; the court should mould the claim for maintenance based on various factors brought before it.
80. On the other hand, the financial capacity of the husband, his actual income, reasonable expenses for his own maintenance, and dependent family members whom he is obliged to maintain under the law, liabilities if any, would be required to be taken into consideration, to arrive at the appropriate quantum of maintenance to be paid. The court must have due regard to the standard of living of the husband, as well as the spiralling inflation rates and high costs of living. The plea of the husband that he does not possess any source of income ipso facto does not absolve him of his moral duty to maintain his wife if he is able-bodied and has educational qualifications. [ReemaSalkan v. Sumer Singh Salkan, (2019) 12 SCC 303 : (2018) 5 SCC (Civ) 596 : (2019) 4 SCC (Cri) 339]
81. A careful and just balance must be drawn between all relevant factors. The test for determination of maintenance in matrimonial disputes depends on the financial status of the respondent, and the standard of living that the applicant was accustomed to in her matrimonial home. [Chaturbhuj v. Sita Bai, (2008) 2 SCC 316 :
(2008) 1 SCC (Civ) 547 : (2008) 1 SCC (Cri) 356] The maintenance amount awarded must be reasonable and realistic, and avoid either of the two extremes i.e. maintenance awarded to the wife should neither be so extravagant which becomes oppressive and unbearable for the respondent, nor should it be so meagre that it drives the wife to penury. The sufficiency of the quantum has to be adjudged so that the wife is able to maintain herself with reasonable comfort.
68. Recently, the Hon‟ble Apex Court in the case of Rakhi
Sadhukhan Vs. Raja Sadhukhan[2025 SCC OnLine
SC1259] has enhanced the amount of alimony subject to
increase of alimony on every two years.
69. This Court has considered the factual aspect of the said case
and on perusal of the fact, referred therein, it is evident that
the appellant-wife and respondent-husband were married on
18.06.1997. A son was born to them on 05.08.1998. In July
( 2025:JHHC:16200-DB )
2008, the respondent-husband filed Matrimonial Suit No.
430 of 2008 under Section 27 of the Special Marriage Act,
1954 seeking dissolution of marriage on the ground of
cruelty allegedly inflicted by the appellant-
wife. Subsequently, the appellant-wife filed Misc. Case No.
155 of 2008 in the same suit under Section 24 of the Hindu
Marriage Act, 1955, seeking interim maintenance for herself
and the minor son. The Trial Court, by order dated
14.01.2010, awarded interim maintenance of Rs. 8,000/-
per month to the appellant-wife and Rs. 10,000/- towards
litigation expenses. The appellant-wife then instituted Misc.
Case No. 116 of 2010 under Section 125 of the Criminal
Procedure Code, 1973. The Trial Court, vide order dated
28.03.2014, directed the respondent-husband to pay
maintenance of Rs. 8,000/- per month to the appellant-wife
and Rs. 6,000/- per month to the minor son, along with Rs.
5,000/- towards litigation costs. The Trial Court, vide order
dated 10.01.2016, dismissed the matrimonial suit, finding
that the respondent-husband had failed to prove cruelty.
Aggrieved, the respondent filed FAT No. 122 of 2015 before
the High Court of Calcutta. During the pendency of the
appeal, the appellant-wife filed CAN No. 4505 of 2025
seeking interim maintenance of Rs. 30,000/- for herself and
Rs. 20,000/- for the son, along with Rs. 50,000/- towards
litigation expenses. The High Court, by order dated
( 2025:JHHC:16200-DB )
14.05.2015, directed the respondent-husband to pay interim
maintenance of Rs. 15,000/- per month. Subsequently, by
order dated 14.07.2016, the High Court noted that the
respondent-husband was drawing a net monthly salary of
Rs. 69,000/- and enhanced the interim maintenance to Rs.
20,000/- per month. Finally, the High Court, by the
impugned order dated 25.06.2019, allowed the respondent's
appeal, granted a decree of divorce on the ground of mental
cruelty and irretrievable breakdown of marriage, and
directed the respondent-husband to redeem the mortgage on
the flat where the appellant-wife was residing and transfer
the title deed to her name by 31.08.2019; allow the
appellant-wife and their son to continue residing in the said
flat; and continue to pay permanent alimony of Rs. 20,000/-
per month to the appellant-wife, subject to a 5% increase
every three years. Additionally, the High Court directed
payment of educational expenses for the son's university
education and Rs. 5,000/- per month for private tuition.
70. Aggrieved by the quantum of alimony awarded, the
appellant-wife is approached the Hon‟ble Apex Court.
71. The Hon‟ble Apex Court, by interim order dated 07.11.2023,
noting the absence of representation on behalf of the
respondent-husband despite proof of service, enhanced the
monthly maintenance to Rs. 75,000/- with effect from
01.11.2023. The respondent-husband subsequently entered
( 2025:JHHC:16200-DB )
appearance and filed an application seeking vacation of the
said interim order.
72. The appellant-wife contends that the amount of Rs. 20,000/-
per month, which the High Court made final, was originally
awarded as interim maintenance. She submits that the
respondent-husband has a monthly income of approximately
Rs. 4,00,000/- and the quantum of alimony awarded is not
commensurate with the standard of living maintained by the
parties during the marriage.
73. In response, the respondent-husband submits that his
current net monthly income is Rs. 1,64,039/-, earned from
his employment at the Institute of Hotel Management,
Taratala, Kolkata. He has placed on record salary slips, bank
statements, and income tax returns for the year 2023-2024.
It is further stated that he was earlier employed with the Taj
Hotel, drawing a gross annual salary of Rs. 21,92,525/-. He
also submits that his monthly household expenses total Rs.
1,72,088/-, and that he has remarried, has a dependent
family, and aged parents. The respondent-husband contends
that their son, now 26 years of age, is no longer financially
dependent.
74. The Hon‟ble Apex Court taking note of the quantum of
permanent alimony fixed by the High Court has come to the
conclusion that it requires revision. The said revision is on
the basis of the respondent-husband's income, financial
( 2025:JHHC:16200-DB )
disclosures, and past earnings which establish that he is in
a position to pay a higher amount. The Hon‟ble Apex Court
has observed that the appellant-wife, who has remained
unmarried and is living independently, is entitled to a level
of maintenance that is reflective of the standard of living she
enjoyed during the marriage and which reasonably secures
her future. It has also been observed, the inflationary cost of
living and her continued reliance on maintenance as the sole
means of financial support necessitate a reassessment of the
amount.
75. Therefore, Hon‟ble Apex Court has held that, a sum of Rs.
50,000/- per month would be just, fair and reasonable to
ensure financial stability for the appellant-wife. The said
amount shall be subject to an enhancement of 5% every two
years. As regards the son, now aged 26, the Hon‟ble Apex
Court has expressed its view that the Court is not inclined to
direct any further mandatory financial support. However, it
is open to the respondent-husband to voluntarily assist him
with educational or other reasonable expenses. It has been
clarified that that the son's right to inheritance remains
unaffected, and any claim to ancestral or other property may
be pursued in accordance with law.
76. Accordingly, the appeal was allowed and the order of the
High Court was modified to the extent that the permanent
alimony payable to the appellant-wife shall be Rs. 50,000/-
( 2025:JHHC:16200-DB )
per month, subject to a 5% increase every two years, for
ready reference the relevant paragraph of the said order is
being quoted as under:
"7. Having considered the submissions and materials on record, we are of the view that the quantum of permanent alimony fixed by the High Court requires revision. The respondent-husband's income, financial disclosures, and past earnings establish that he is in a position to pay a higher amount. The appellant-wife, who has remained unmarried and is living independently, is entitled to a level of maintenance that is reflective of the standard of living she enjoyed during the marriage and which reasonably secures her future. Furthermore, the inflationary cost of living and her continued reliance on maintenance as the sole means of financial support necessitate a reassessment of the amount.
8. In our considered opinion, a sum of Rs. 50,000/- per month would be just, fair and reasonable to ensure financial stability for the appellant-wife. This amount shall be subject to an enhancement of 5% every two years. As regards the son, now aged 26, we are not inclined to direct any further mandatory financial support. However, it is open to the respondent-husband to voluntarily assist him with educational or other reasonable expenses. We clarify that the son's right to inheritance remains unaffected, and any claim to ancestral or other property may be pursued in accordance with law.
9. In view of the above, the appeal is allowed. The impugned order of the High Court is modified to the extent that the permanent alimony payable to the appellant-wife shall be Rs. 50,000/- per month, subject to a 5% increase every two years, as noted above."
77. Adverting to the facts of the present case wherein the
appellant-wife aged about 40 years is having with a son
taken from the wedlock of the appellant-wife and
respondent-husband, aged about 11 years, suffering from
"Autism". The fact of son suffering from "Autism" has been
admitted by the respondent-husband and he submitted
before this Court that he is also keen to take care of his son
( 2025:JHHC:16200-DB )
who is suffering from "Autism", as recorded in order dated
7th May, 2025 at paragraph 6.
78. It is further evident that the respondent-husband has also
agreed to make payment, as he is a salaried person working
in JP Morgan at Mumbai, and he is ready to make payment
as per his own earning i.e, salary. The respondent-husband
has stated on oath in affidavit dated 06.05.2025 that he is
currently working in JP Morgan Company at Mumbai having
monthly home salary of Rs. 2,31,294/- [after deductions of
Provident Fund, Professional Tax and Income Tax etc.].
Salary slip of the respondent-husband for the month of
April, 2025 has been annexed with the said affidavit dated
06.05.2025. It has been stated that the respondent-husband
and his father has jointly purchased one room flat
measuring 410 square feet situated at Silcon Park, Malad
(West), Mumbai, having equal shares in the same for a total
consideration of Rs. 39,90,000/-.
79. Thus, it is evident from the affidavit filed on behalf of
respondent-husband that he is getting monthly home take
salary, after all deductions including provident fund, to the
tune of Rs. 2,31,294/- per month besides having flat at
Mumbai. It further appears that the respondent-husband
has also sufficient landed property of his own share.
Reference of educational status of appellant-wife and
property of appellant-wife has also been mentioned.
( 2025:JHHC:16200-DB )
80. There is no dispute, what has been argued on behalf of
respondent-husband that the affidavit ought to have been
filed on behalf of appellant-wife showing the source of
income as also the argument has been advanced that the
appellant-wife is eligible to get a job for the purpose of her
livelihood.
81. This Court, however, is of the view that it is not fit to be
accepted and it is not practically possible for a mother to
engage herself in a permanent job whose son is suffering
from "Autism", who requires special attention all the times.
Further, it is the respondent-wife, who has preferred appeal
questioning the quantum of permanent alimony for both the
appellant-wife and son, who is suffering from "Autism" on
the ground of assessment and determination done by the
learned family court said to be a meager amount.
82. So far as filing of the affidavit on behalf of the appellant-wife
is concerned, the same will not be required in the facts of the
present case where the respondent-husband has admitted
that he is keen to take care of his son who is suffering from
"Autism" and the quantum of permanent alimony to the tune
of 12 lacs as has been assessed and determined by the
family judge has not been challenged by him on the
aforesaid ground of eligibility to get a good job by the
appellant-wife for the purpose of her sustainability. If that be
so then the respondent-husband ought to have filed appeal
( 2025:JHHC:16200-DB )
or suit but that has not been done; meaning thereby the
issue which is being raised that the appellant-wife can get a
job for her sustenance and sustenance of her son, who is
suffering from "Autism", cannot be allowed to be agitated at
this stage without challenging the aforesaid finding recorded
by learned family court.
83. The question of self-sufficiency so far as the appellant-wife is
concerned, in the backdrop of the fact that the son is
suffering from "Autism", it is quite impossible for her to do
job reason being that being the mother whose son is
suffering from "Autism" is to take all around that is 24X7
since the mother can better take care of the son, who is
suffering from such nature of ailment. The father has also
not disputed aforesaid fact of suffering of his son from
"Autism" and nobody can dispute it rather the father has
stated that he is keen to take care of his son but merely
saying that he is serious to take care of his son is not
sufficient rather for taking care the physical presence, either
of the mother or father, is required in addition to the
monetary support to meet out the medical expenses and
special school/training, who is suffering from "Autism" is
required.
84. It also cannot be disputed that "Autism" is an incurable
disease rather intensity of the same can be lowered but for
that also, huge expenditure, on regular basis, is required by
( 2025:JHHC:16200-DB )
getting better treatment before the doctor having expertise in
this filed, consultation with the psychologist/speech
therapy/physiotherapy etc. for improvement and in addition
thereto, the special schooling which has got specialty and
which has got expertise in dealing with such children.
85. All these things are to be taken care of if the child is
suffering from "Autism" is to be cured for which large sum of
monetary support is required.
86. The fact of suffering from "Autism" is not in dispute and as
such it also cannot be disputed that the ground as has been
taken that mother can earn her own independent income, is
not sustainable and if that will be accepted then the future
of the son, who is suffering from "Autism", will be bleak and
the son will never be freed from clutches of the said
disability.
87. There is no single treatment for "Autism", as it is a spectrum
disorder with diverse needs. However, a variety of therapies
and interventions can significantly improve a person‟s
quality of life and help manage symptoms. These may
broadly be categorized into behavioral, developmental,
educational, social-relational, pharmacological,
psychological and complementary approaches. It requires
Speech and language therapy; after attaining appropriate
age focusing on improving motor skills, sensory processing
and independence in daily living activities; educational and
( 2025:JHHC:16200-DB )
school-based therapy; medications and nutritional therapy;
family therapy. It is seen that there is no cure for "Autism",
however, with the help of therapy there may be significant
improvements in their communication, social skill and
overall quality of life through appropriate therapies and
support.
88. This Court has considered the factual aspect of the
judgment rendered in the case of Rakhi Sadhukhan Vs.
Raja Sadhukhan (supra) wherein the Hon‟ble Apex Court
by taking into consideration the monthly income of the
husband to be Rs. 1,64,039/- has modified the order passed
by the High Court to the extent that the permanent alimony
payable to the appellant-wife shall be Rs.50,000/- per
month, subject to a 5% increase every two years in order to
meet out the effect of inflation. The son, who has attained
the age of 26 years and as such no order was passed for
permanent alimony in his favour.
89. This Court considering the factual aspect of the present case
is of the view that the facts of the present case is on better
footing to that of the case of Rakhi Sadhukhan Vs. Raja
Sadhukhan (supra) for the following reasons:
I. In the present case, the respondent-husband is
working in JP Morgan Company, a multi-national
company, having monthly home salary of Rs.
2,31,294/- [after deductions of Provident Fund,
( 2025:JHHC:16200-DB )
Professional Tax and Income Tax etc.] whereas the
respondent-husband in Rakhi Sadhukhan Vs. Raja
Sadhukhan case, was having net monthly income of
Rs. 1,64,039/-.
II.The appellant-wife, who is aged about 40 years
having no source of income and has to get herself
engaged in son all time i.e. 24X7, aged about 11
years, who is suffering from "Autism" whereas in the
case of Rakhi Sadhukhan Vs. Raja Sadhukhan, the
son is aged about 24 years. The appellant-wife, even
she wishes to get a job, it is quite impossible for her
to get herself engage in job leaving her son for
longer period who is suffering from "Autism".
III.The son is aged about 11 years suffering from
"Autism" and requires special attention and care.
IV.In the said case i.e.,Rakhi Sadhukhan Vs. Raja
Sadhukhan (supra) the respondent-husband after
divorce has got married whereas in the instant case,
the liability of the husband is not like that and in
Mumbai he has own accommodation to live besides
other immovable property situated at Bhopal and
Patna.
90. In the aforesaid case i.e. Rakhi Sadhukhan Vs. Raja
Sadhukhan (supra) the Hon‟ble Apex Court by taking into
consideration the monthly income of the husband to be Rs.
( 2025:JHHC:16200-DB )
1,64,039/- has modified the order passed by the High Court
to the extent that the permanent alimony payable to the
appellant-wife shall be Rs.50,000/- per month, subject to a
5% increase every two years in order to meet out the effect of
inflation.
91. This Court applying the aforesaid observation and direction
of Hon‟ble Apex Court in the facts of the present case, is of
the view that herein also, enhancement in permanent
alimony of both the appellant-wife and son is required, in
view of the fact that the monthly income of the respondent-
husband is Rs. 2,31,294/- [after deductions of Provident
Fund, Professional Tax and Income Tax etc.].
92. Furthermore, this Court also took note of the fact that since
the respondent-husband has shown his inability to pay a
lump-sum amount as permanent alimony to the wife, by
taking the ground that he is ready to make payment as per
his own earning i.e, salary, since he is working in JP
Morgan, a multi-national company, now posted at Mumbai
and statement to that effect has been recorded by this Court
in order dated 7th May, 2025, relevant paragraph of which is
quoted as under:
"8. The appellant-wife has stated that she has no spare time for earning her livelihood since she has to take care of her son and in doing so whole day and night is consumed. Therefore, the proposal of Rs.3.00 Crore, in view of the aforesaid fact, cannot be said to be unjust and unreasonable.
9. The respondent-husband has stated that he is ready to make payment as per his own earning i.e, salary, since he is
( 2025:JHHC:16200-DB )
working in Information Technology Sector in a Private Company posted now at Mumbai."
93. Therefore, this Court is of the view that monthly alimony
would be just and proper, as per law laid down in the case of
RakhiSadhukhan Vs. Raja Sadhukhan (supra), for the
reason that it is the respondent-husband who has submitted
that he is a salaried person having monthly take home
salary of Rs. 2,31,294/- [after deductions of Provident Fund,
Professional Tax and Income Tax etc.] and shown his
inability to pay lump-sum amount; and further he has
expressed his willingness of taking care of his son stating
that he has all compassion for his son and is duty bound to
discharge his duty as a father towards his son, particularly
in a case where the son is suffering from "Autism", as
recorded by this Court in order dated 7th May, 2025 at
paragraph 6; as also for the peculiar circumstance of the
case wherein desertion has been made not only of the wife
but also of the son, who is suffering from „Autism‟, which
requires occupational training, speech therapy, Special
Schooling, medicine, special diet including treatment,
personal tuition etc. on month to month basis.
94. Therefore, this Court is of the considered view permanent
alimony is required to be ordered to be paid on month-to-
month basis.
95. For the reasons aforesaid, this Court thought it proper that
a sum of Rs. 50,000/- [fifty thousand] per month would be
( 2025:JHHC:16200-DB )
just, fair and reasonable, for sustenance of the appellant-
wife, who has no other source of income rather has to
engage herself in taking care of the son who is suffering from
"Autism" and born out of wedlock of respondent-husband
and appellant-wife herein. Further, a sum of Rs. 40,000/-
per month would be proper to ensure financial stability of
the son, and for livelihood, sustenance, treatment and study.
Both the permanent alimony awarded to the appellant-wife
and son would be subject to enhancement of 5% on every
two years, taking into consideration the inflation etc.
96. This Court, with the aforesaid enhancement in the amount
of permanent alimony, as indicated hereinabove modifies the
order/judgment dated 31.03.2023 and decree passed on
12.04.2023 passed by the learned Additional Principal
Judge-II, Ranchi Cum Additional Family Court, Ranchi in
Original Suit No. 449 of 2016, to the extent that the
permanent alimony granted to the appellant-wife would be
Rs. 50,000/- [fifty thousand] per month and permanent
alimony for the son shall be a sum of Rs. 40,000/- per
month, subject to 5 % enhancement after every two years,
from the month of July, 2025.
97. This Court taking note of the fact that in the financial year
2021-22 and 2022-23 respectively, the respondent-husband
has net annual income of Rs. 18.51 lacs and 21.00 lacks
respectively, i.e., more than 1.5 lacs per months, as per the
( 2025:JHHC:16200-DB )
affidavit furnished by the appellant-wife dated 21.04.2025
on the basis RTI informant, this court holds that the
aforesaid enhanced permanent alimony is in addition to the
arrear which has been undertaken to be paid by the
respondent-husband as has been recorded in paragraphs 11
and 12 of order dated 7th May, 2025.
98. The amount, as has been directed to be paid, shall be paid
by the respondent-husband in the bank account of the
appellant-wife already available with him on or before 10th of
every month regularly.
99. This Court, considering the conduct of the respondent-
husband that earlier also the respondent-husband has
defaulted in making payment of aforesaid amounts in favour
of appellant-wife, grants liberty to the appellant-wife that if
the amount would not be paid by 10th of each month then
the appellant-wife will be at liberty to communicate by way
of an application containing the details of the bank accounts
regarding such discontinuation of alimony to the employer
along with copy of this order for disbursement of the said
amount directly in her bank account.
100. If in such situation the employer will receive information
of non-disbursement of the amount, as directed above, the
amount of permanent alimony granted to the appellant-wife
to the tune of Rs. 50,000/- [fifty thousand] per month and
( 2025:JHHC:16200-DB )
permanent alimony for the son to the tune of Rs. 40,000/-
per month, subject to 5 % enhancement after every two
years, from the month of July, 2025, shall directly be
transmitted to the account of the appellant-wife.
101. This Court hopes and trusts that in such circumstances
the employer will respond positively.
102. This Court further hope and trust that the respondent-
husband will not invite such situation and will abide by the
direction so passed by this Court for permanent alimony in
favour of appellant-wife and her son, who is suffering from
"Autism", and also keeping the fact into consideration that
he has shown his keen interest in taking care of his son who
is suffering from "Autism" and further welfare of the son
depends upon the sustenance of the wife, who is taking care
of the son and not the respondent-husband, who rather is
working in JP Morgan Company at Mumbai.
103. Since, it is a special case as such considering the welfare
of the child who is suffering from "Autism", this Court in
addition to the aforesaid liberty also reserves liberty to the
appellant-wife that in case of non-compliance of the
aforesaid order, she can file appropriate application before
the competent court.
104. With the aforesaid modification in the order passed by
the learned family court; and the directions and
( 2025:JHHC:16200-DB )
observations, as made hereinabove, the instant appeal
stands allowed.
I agree (Sujit Narayan Prasad, J.)
(Rajesh Kumar, J.) (Rajesh Kumar, J.)
Alankar/A.F.R.
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!