Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zeeba Bakhtiyar vs Imran Ahmed
2026 Latest Caselaw 2979 Kant

Citation : 2026 Latest Caselaw 2979 Kant
Judgement Date : 7 April, 2026

[Cites 12, Cited by 0]

Karnataka High Court

Zeeba Bakhtiyar vs Imran Ahmed on 7 April, 2026

                                                -1-
                                                             NC: 2026:KHC-K:3067
                                                      CRL.RP No. 200102 of 2025


                      HC-KAR



                                 IN THE HIGH COURT OF KARNATAKA

                                        KALABURAGI BENCH

                               DATED THIS THE 7TH DAY OF APRIL, 2026

                                              BEFORE
                               THE HON'BLE MR. JUSTICE G BASAVARAJA
                        CRIMINAL REVISION PETITION NO. 200102 OF 2025
                                      (397(Cr.PC)/438(BNSS))
                      BETWEEN:

                      ZEEBA BAKHTIYAR
                      W/O IMRAN AHMED
                      AGED ABOUT 30 YEARS
                      OCC: HOUSEHOLD
                      R/O H.NO.8-5-375/2019
                      AL-JABBAR COLONY, NEAR FIRE STATION
                      BIDAR-585401
                                                                   ...PETITIONER
                      (BY SMT. VEERANI V. NANDI, ADVOCATE)

                      AND:
Digitally signed by
RAMESH                IMRAN AHMED
MATHAPATI
Location: HIGH
                      S/O LATE SHAIK CHAND PASHA
COURT OF              AGED ABOUT 34 YEARS
KARNATAKA
                      OCC: WORKING AS DATA PROCESSOR
                      AT INSTA GLOBAL SOURCE PVT. LTD
                      HYDERABAD, R/O PLOT NO.5
                      SANGAMESHWAR COLONY
                      CHIDRI ROAD, BIDAR-585401
                                                                  ...RESPONDENT
                      (BY SRI. FAYEEZ ULLA KHAN, ADVOCATE)

                           THIS CRL.RP IS FILED U/SEC. 397 OF CR.P.C (OLD)
                      U/SEC. 438 OF BNSS (NEW) PRAYING TO A) ALLOW THE
                      REVISION PETITION AND SET ASIDE ORDER DATED:
                                  -2-
                                                NC: 2026:KHC-K:3067
                                       CRL.RP No. 200102 of 2025


 HC-KAR



30.06.2025 PASSED BY THE LEARNED ADDL. DISTRICT AND
SESSIONS JUDGE, BIDAR IN CRIMINAL APPEAL NO.15/2025,
AS AT ANNEXURE-A, CONSEQUENTLY CONFIRM THE ORDER
DATED     24.01.2025  IN   CRIMINAL     MISCELLANEOUS
NO.1661/2024 PASSED BY THE PRL. CIVIL JUDGE AND JMFC-II
AT BIDAR.

    THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE G BASAVARAJA


                        ORAL ORDER

The petitioner has filed this petition under Section

438 read with 442 of BNSS, 2023, seeking following

reliefs:

a) Allow the revision petition and set aside order dated 30.06.2025 passed by the learned Addl. Dist. & Sessions Judge, Bidar in Cri.A.No.15/2025 at Annexure-A, consequently confirm the order dated 24.01.2025 in Crl.Misc.No.1661/2024 passed by the Prl. Civil Judge & JMFC-II at Bidar.

b) Grant such other reliefs as deemed fit in the circumstance of the case and in the interest of justice.

NC: 2026:KHC-K:3067

HC-KAR

2. Learned counsel for the petitioner has urged the

following grounds, which are shown in memorandum of

petition:

i) That the impugned order passed by the learned

Addl. Dist. & Sessions Judge is contrary to law, facts and

probabilities of the case, as such, the same is liable to be

set aside.

ii) The petitioner submit that, the Trial Court

during the trial had not called the parties to file affidavit of

Assets and liabilities as per the judgment of Hon'ble Apex

Court, hence, the parties have not filed the affidavit, the

Appellate Court without noticing the same has wrongly set

aside the order of maintenance granted by the Trial Court

in Crl.Misc.No.1661/2024 and directed the Trial Court to

secure the affidavit of assets and liabilities is highly

perverse and cannot be sustained in law, hence, the

learned Dist. & Sessions Judge has committed error by

setting aside the order of the Trial Court.

NC: 2026:KHC-K:3067

HC-KAR

iii) It is submitted that, the appellate Court without

granting any maintenance to the appellate has wrongly set

aside the order of the Trial Court without any observations.

Hence, the learned Dist. & Sessions Judge has committed

error by setting aside the order of the Trial Court. On all

these grounds, prays to allow the petition.

3. I have examined the materials placed before

this Court.

4. The petitioner-Zeeba Bakhtiyar has filed the

petition under Section 12(1), 18, 19, 20, 21, 22 of the

Protection of Women from Domestic Violence Act, 2005,

(for short, 'the D.V.Act'), before the Civil Judge & JMFC,

Bidar, in Crl.Misc.No.1661/2024. I.A.No.I was filed under

Section 23 of D.V.Act. The same was partly allowed by

the Prl. Civil Judge & JMFC-II, Bidar, vide order dated

04.01.2025 and awarded maintenance of Rs.20,000/- to

the petitioner and her child till disposal of main petition.

NC: 2026:KHC-K:3067

HC-KAR

5. This order was challenged by the respondent-

husband before the Addl. Dist. & Sessions Judge, Bidar

(for short, 'the Appellate Court') in Crl.A.No.15/2025. The

same came to be partly allowed. Being aggrieved by this

order, the revision petitioner has filed the present petition

before this Court.

6. The learned counsel for the respondent

remained absent. Hence, arguments on behalf of

respondent taken as nil.

7. A perusal of materials placed before this Court,

it is crystal clear that the Trial Court has not directed the

parties to file their affidavit as to their assets and

liabilities as per the decision of the Hon'ble Supreme

Court in the case of Rajnesh vs. Neha and Ors.,

[Crl.A.No.730/2020 (arising out of SLP (Crl.)

No.9503 of 2018) DD 04.11.2020]. The Appellate

Court has rightly observed in paragraph Nos.10 and 11 as

under:

NC: 2026:KHC-K:3067

HC-KAR

"10. In the impugned order, the Trial Court has observed that the respondent has not produced any document to show that he is not drawing salary of Rs.1,50,000/- as contended by the petitioner.

According to the appellant he was working in software sector, but his salary was not Rs.1,50,000/- and now he has left the said job also. In this regard, he has produced some documents before this Court. However, as per the impugned order he had not produced those documents before the Trial Court while considering the application under Section 23 of the PWDV Act. Further from the perusal of order sheet and the impugned order, it can be seen that there is no whisper with regard to filing of affidavit of assets and liabilities either by the petitioner or the respondent as mandated by Hon'ble Apex Court is mandatory without which the Trial Court could not have passed interim order. Therefore, the appellant has made out that there is a ground to interfere with the impugned order of the Trial Court.

11. However, it is pertinent to note that a child has born out of the wedlock of the petitioner and respondent No.1 on 03.01.2024 and child is with the complainant. Therefore, the respondent No.1 being the father of the minor child has liability to maintain the minor child. In this appeal, the appellant has sought for reducing the interim maintenance amount from Rs.20,000/- to Rs.5,000/- per month. Therefore, considering the facts and circumstances of the case, the liability of the respondent No.1 to maintain his minor son and the directions of Hon'ble Apex Court in Rajnesh vs. Neha, this Court is of the opinion that interference in the impugned order of the Trial Court is called for. Accordingly, I answer point No.1 in the affirmative and point No.2 partly in the affirmative."

8. With the above observations, the Appellate

Court has passed the following order:

NC: 2026:KHC-K:3067

HC-KAR

"Appeal filed under Section 29 of the PWDV Act, is partly allowed. The impugned order dated 04.01.2025 passed in D.V.No.1661/2024 on the file of Prl. Civil Judge and JMFC-II, Bidar is set aside with a direction to the Trial Court to secure the affidavit of assets and liabilities as mandated by Hon'ble Apex Court in Rajnesh vs. Neha and to decide the said application afresh in accordance with the directions of Hon'ble Apex Court in the decision cited supra.

However, as discussed in the body of judgment, responsibility of the respondent to maintain the minor son is absolute and therefore respondent No.1 is directed to pay maintenance of Rs.5,000/- per month to the petitioner towards the minor child till the disposal of the interim application under Section 23(2) of the PWDV Act in accordance with the directions of Hon'ble Apex Court in the decision of Rajnesh vs. Neha.

Parties to bear their own cost."

9. A perusal of the above order passed by the

Appellate Court, I do not find any legal or factual error in

passing the impugned order dated 30.06.2025. Hence, I

proceed to pass the following:

ORDER

(i) The petition is dismissed.

(ii) Respondent No.1-husband is directed to

pay the maintenance of Rs.5,000/- per

month to the petitioner towards the minor

NC: 2026:KHC-K:3067

HC-KAR

child till the disposal of interim application

under Section 23(2) of PWDV Act.

(iii) The petitioner is at liberty to urge all the

grounds before the Trial Court by filing

affidavit as to the assets and liabilities as

per the case of Rajnesh vs. Neha (supra).

(iv) The Trial Court is directed to dispose of the

case as early as possible under the

provisions of D.V.Act.

It is made clear that this Court has not expressed any

opinion as to the merits of the case.

Registry is directed to send a copy of this order to

the Trial Court.

Sd/-

(G BASAVARAJA) JUDGE

SDU LIST NO.: 1 SL NO.: 41 CT-BH

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter