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

Kakhashan Khan vs Gayasuddin Khan ....... Opposite Party
2026 Latest Caselaw 485 Ori

Citation : 2026 Latest Caselaw 485 Ori
Judgement Date : 20 January, 2026

[Cites 30, Cited by 0]

Orissa High Court

Kakhashan Khan vs Gayasuddin Khan ....... Opposite Party on 20 January, 2026

       IN THE HIGH COURT OF ORISSA, CUTTACK

                       RPFAM No.260 of 2017


     Kakhashan Khan                            .......      Petitioner

                                        -Versus-
     Gayasuddin Khan                           .......      Opposite Party


                       RPFAM No.293 of 2017


     Gyasuddin Khan @
     Gayasuddin Khan
                                               .......      Petitioner

                                        -Versus-
     Kahkashan Khan                            .......      Opposite Party

           Advocate for the parties
           For Petitioner                           : In Person
           (In RPFAM No.260 of 2017)

           For Petitioner                           : Mr. S.K. Mohanty,
           (In RPFAM No.293 of 2017)                  Advocate

           For Opposite Party                       : Mr. S.K. Mohanty,
           (In RPFAM No.260 of 2017)                  Advocate

           For Opposite Party                       : In Person
           (In RPFAM No.293 of 2017)


                             ----------------------------


    CORAM: JUSTICE SANJAY KUMAR MISHRA
-------------------------------------------------------------------------------
Date of Hearing: 28.10.2025                Date of Judgment: 20.01.2026
-------------------------------------------------------------------------------
 S.K. Mishra, J.    The present common judgment arises out of two

       revision petitions i.e., RPFAM No.260 of 2017 preferred by

       the divorced Muslim woman (hereinafter referred as the

       Petitioner), and RPFAM No.293 of 2017 preferred by the ex-

       husband (hereinafter referred as the Opposite-Party), both

       challenging the order dated 07.10.2017 passed by the

       learned Judge, Family Court, Bhubaneswar, in Criminal

       Proceeding No.121 of 2016.

       2.          Vide the said order dated 07.10.2017, the

       amount of maintenance was enhanced by the learned Court

       below from Rs.3000/- to Rs. 8,100/- in an application filed

       by the Petitioner U/s 127 of CrPC. While the Petitioner

       seeks enhancement of the maintenance awarded to her as

       being inadequate and disproportionate to the Opposite

       Party's income, the Opposite Party assails the said order as

       excessive, unsustainable and without jurisdiction.

       3.          The undisputed facts, as borne out of the

       records, are that the marriage between the Opposite Party,

       who is the Petitioner in RPFAM No.293 of 2017, and the

       Petitioner, who is the Opposite Party in RPFAM No.293 of

       2017, was solemnized on 11.04.1993 according to Muslim


       RPFAM Nos.260 & 293 of 2017                          Page 2 of 48
 rites and customs. After about six months of the marriage,

the Petitioner joined the Opposite Party at his place of

posting at Jajpur Road, where they resided together as

husband and wife. Out of their wedlock, a son namely,

Asad Khan was born on 29.09.1995. In the year 1999, the

Opposite Party was transferred to Bhubaneswar, where the

couple continued to live together with their son.

3.1.          However, marital discord arose between them.

On 27.10.2003 serious matrimonial disputes led to the

Petitioner leaving the matrimonial home. Subsequently, on

03.11.2003, the Opposite Party pronounced talaq upon the

Petitioner,    thereby    dissolving     the      marriage.     Shortly

thereafter, i.e., on 12.11.2003, the Opposite Party alleged

that Petitioner and her son forcibly entered his house at

Bhubaneswar        and        began    residing     there,      thereby

dispossessing him from the said house. On the same day

he lodged an FIR alleging offences of criminal trespass and

intimidation. G.R. Case No. 3953 of 2003, on which the

Police submitted a charge-sheet, remains pending before

the competent Court. Whereas the Petitioner lodged FIR

No.90 of 2004 against the Opp. Party for the alleged


RPFAM Nos.260 & 293 of 2017                                   Page 3 of 48
 offences U/s 498(A), 506, 34 of I.P.C. so also C.S

No.115/2008      before       the   learned   Civil    Judge    (Senior

Division), Bhubaneswar to restrain the Opposite Party by

injunction not to evict her from the house At-Patia, P.S-

Infocity, Bhubaneswar, with a Counter Claim by the

Opposite Party to evict her from the said house.

3.2.        Following     the       dissolution   of   marriage,    the

Petitioner filed C.M.C. No.61 of 2004 before the learned

S.D.J.M., Bhubaneswar under Section 3(2) of the Muslim

Women (Protection of Rights on Divorce) Act, 1986, shortly,

"the Act, 1986", claiming monthly maintenance of ₹5,000/-

for herself and ₹2,000/- for her son. By order dated

29.07.2006, the learned Magistrate directed payment of

maintenance of ₹1,500/- per month to each of them. Being

aggrieved thereby, the Opposite Party preferred Criminal

Revision No.751 of 2006 before this Court. In                  the said

Criminal Revision, the issue was scope of a Muslim

husband's liability post-divorce under the Act, 1986, so

also maintainability of such application under Section 3(2)

of the Act, 1986, vide which a prayer for maintenance of the

minor child was also entertained by the learned Court


RPFAM Nos.260 & 293 of 2017                                 Page 4 of 48
 below. But, in absence of reasonable and fair provisions of

maintenance in favour of Muslim minor children under the

Act, 1986, the Opposite Party was directed to provide

maintenance under section 125 Cr.P.C. in favour of his

minor son.     Vide judgment dated 03.02.2009, this Court

dismissed the Revision Petition preferred by the Opposite

Party and upheld the order passed by the learned S.D.J.M.,

Bhubaneswar. This Court held that a Muslim husband's

liability extends beyond the iddat period and includes

making of fair and reasonable provisions for his divorced

wife's future. It was also reaffirmed that a father must

maintain his minor children irrespective of his religion.

3.3.        However, the Petitioner initiated an execution

proceeding before the learned SDJM, Bhubaneswar for

execution of order passed in CMC No. 61 of 2004. The

Opposite Party, despite due notice, neither appeared in the

said case nor paid any maintenance as ordered in the said

case. Hence, in the execution proceeding the Learned

S.D.J.M., Bhubaneswar directed to make salary attachment

of Opposite Party and remittance of maintenance amount to




RPFAM Nos.260 & 293 of 2017                         Page 5 of 48
 the Petitioner's bank account. Consequently, the Opposite

Party preferred W.P.(Crl.) No.372 of 2009 before this Court

against the order for the salary attachment passed by the

learned       S.D.J.M.,   Bhubaneswar   vide   Order    dated

13.04.2009 and Order dated 14.05.2009 passed in CMC

No.61 of 2004.

3.4.          In W.P.(Crl.) No.372 of 2009, which was decided

on 23.12.2009, the issue was mode of enforcement of

maintenance orders to the Petitioner and her minor son.

This Court upheld the validity of enforcing a finalized

maintenance order under Section 125 Cr.P.C. through

salary deduction, directly to be paid into the account of the

Petitioner.

3.5.          However, the Opposite Party, who was directed

by the learned S.D.J.M., Bhubaneswar to pay Rs.3000/-

per month to his divorced wife and son via salary

attachment, expressed his willingness to make direct bank

transfers instead. Considering such prayer, this Court

allowed the Opposite Party to pay Rs.3000/- per month

through standing instruction to his bank, effective from




RPFAM Nos.260 & 293 of 2017                         Page 6 of 48
 03.02.2009, and directed the learned S.D.J.M. to determine

arrears separately.

3.6.        Subsequently, the Petitioner filed C.M.C. No.141

of 2009 to enhance her maintenance. The learned Judge

Family Court, Bhubaneswar, exercising its powers under

Section 127 Cr.P.C., enhanced the maintenance from

₹l,500/- to ₹3,000/- per month each for the Petitioner as

well as her son          on 25.02.2011. The Opposite-Party

challenged the said order before this Court in RPFAM

No.105 of 2011, wherein the issue was jurisdiction of the

Family Court to enhance maintenance under the Act,

1986.Ultimately, RPFAM No.105 of 2011 was dismissed on

25.02.2015, affirming the said order passed in C.M.C.

No.141 of 2009.        This Court held that, under Sections

7(1)(f) and 20 of the Family Courts Act, 1984, the Family

Court has jurisdiction to decide and enhance maintenance

under Section 3(2) of the Act, 1986, which can be enhanced

considering inflation and changed circumstances. The

enhancement to Rs.3000/- to each was found justified.

However, in view of the provisions under Section 125(1)(b)




RPFAM Nos.260 & 293 of 2017                       Page 7 of 48
 Cr.P.C., this Court directed that the son's maintenance

would continue till he attains majority.

3.7.        Furthermore,         the    Petitioner     once      again

approached the Family Court, Bhubaneswar by filing

Criminal Proceeding No.121 of 2016 under Section 127

Cr.P.C,    seeking        enhancement      of   maintenance       from

₹3,000/- to ₹35,000/- per month, citing escalation in living

costs, her dependent condition and the considerable

increase    in    the       Opposite-Party's      salary,   following

implementation       of    the   Seventh    Pay    Commission.       In

Cr.P.No.121 of 2016 the issue was enhancement of

maintenance on account of changed circumstances. The

learned Judge, Family Court, Bhubaneswar, upon hearing

both sides and after perusal of records, rejected the

Opposite Party's objection regarding maintainability and

jurisdiction, holding that the proceeding, being one under

Section 127 Cr.P.C., is maintainable as maintenance is a

continuing relief liable to variation upon change in

circumstances.

3.8.        Taking judicial notice of the substantial increase

in the cost of living, inflation and the enhanced income of


RPFAM Nos.260 & 293 of 2017                                 Page 8 of 48
 the Opposite Party, who is serving in the Oriental Insurance

Company drawing a basic salary of around ₹52,000/- per

month, apart from DA, the learned Judge, Family Court,

Bhubaneswar found the earlier maintenance of ₹3,000/-

per month to be grossly inadequate. Even though it was

noted that the Son, namely Asad khan, had become major

and had completed his B.Tech degree years back, but the

Court was of the view that still it cannot be presumed that

he is getting very high salary with a meager experience, in

absence of any conclusive evidence to prove his actual

income. Accordingly,          the learned Court below, vide the

impugned      order     dated      07.10.2017,    enhanced     the

maintenance payable to the Petitioner            from ₹3,000/- to

₹8,100/- per month, effective from the date of          filing the

petition, i.e., 05.07.2016, with an observation/direction for

adjustment of amount already paid and for clearance of

arrears in four equal monthly installments. Hence, these

Revision Petitions.

3.9.        Furthermore, as is revealed from the records,

Cr.P No.164 of 2013 was preferred by the Petitioner for

recovery of study expenses of Rs.8,00,000/-( Eight lakhs


RPFAM Nos.260 & 293 of 2017                             Page 9 of 48
 only) for her son from the Opposite Party before the learned

Judge Family Court, Bhubaneswar. The learned Judge

Family Court, Bhubaneswar directed for payment of

₹8,00,000/-     towards       the   son's   B.Tech   educational

expenses. The said order was challenged in RPFAM No.16

of 2018 by the Opposite Party. In RPFAM No.16 of 2018 the

issue was whether a father is legally bound to bear the

educational expenses of a son who attains majority during

the continuance of his studies and has no independent

source of income. This Court dismissed the petition of the

Opposite Party vide judgment dated 08.04.2019. It was held

that a strict interpretation of the date of majority as a cut-

off date may force a child to abandon studies and face

hardship; therefore, a father is duty-bound to provide

maintenance until the completion of the son's or daughter's

education. Emphasizing on the remedial and welfare

oriented nature of maintenance, this Court upheld the said

order and directed payment of the remaining ₹3,50,000/- in

four quarterly installments.

4.          The Petitioner, who was appearing in person

before this Court, having no experience and exposer in


RPFAM Nos.260 & 293 of 2017                           Page 10 of 48
 Court practice and procedure and no legal knowledge, this

Court, vide order dated 25.09.2025, allowed her son Asad

Khan, who is a B-Tech Engineer and accompanying her on

each and every date of hearing, to assist her so also assist

this Court during hearing of the cases.

5.              Reiterating the grounds urged in the petition, it

was submitted by Mr. Asad that the impugned order of the

learned Judge, Family Court, Bhubaneswar, enhancing the

maintenance         to    ₹8,100/-    per    month,       though    an

improvement upon the meager amount of ₹3,000/- earlier

granted,        remains     grossly   insufficient   to    meet     the

Petitioner's basic needs as per the present cost of living, her

age, and her medical condition. She is now about 56 years

old,   suffering       from   multiple   ailments,    and     entirely

dependent on the monthly maintenance as she has no

source     of    independent       income.   Owing    to    persistent

inflation, her advancing age, and rising living costs, the

Petitioner       had      sought      further    enhancement         of

maintenance, invoking Section 127 Cr.P.C. Mr. Asad

submitted, the Family Court, after due consideration,

though enhanced the maintenance to ₹8,100/- per month,


RPFAM Nos.260 & 293 of 2017                                Page 11 of 48
 such modest enhancement does not adequately reflect the

Opposite Party's financial capacity, who is          presently

serving as the         Divisional Manager in the Oriental

Insurance Company Limited, drawing a monthly salary of

over Rupees One Lakh.

5.1.         It was further submitted by Mr. Asad that, he

as well as his mother, i.e., the Petitioner, continue to reside

in     the    residential     premises   situated    at     Plot

No.516/1678/2869, Adarsh Vihar, Bhubaneswar, which

was allegedly purchased and constructed with his mother's

parental funds, but was fraudulently registered in his

father's name. The said property is the subject matter of

dispute in Civil Suit No.115 of 2008, pending before the

competent Civil Court. It was denied that the Petitioner

earns rental income or runs a profitable beauty parlour,

holding that her fragile health and limited means prevent

her from engaging in any gainful occupation.

5.2.         It was also argued that the Act, 1986, read

harmoniously with Sections 125, 126 and 127 Cr.P.C.,

ensures that a divorced woman is not rendered destitute,

and that maintenance is a continuing relief, subject to


RPFAM Nos.260 & 293 of 2017                         Page 12 of 48
 alteration with change in circumstances. The moral and

legal duty of the divorced husband persists despite his

remarriage, particularly when his financial position has

improved substantially. In light of these facts, it was prayed

for a further enhancement of maintenance to at least one-

third     of     the     Opposite-Party's          monthly    salary,       or

alternatively,         for   grant        of   a   permanent        alimony

commensurate with Opposite Party's income and lifestyle,

to be deposited directly into the Petitioner's bank account

for her lifelong sustenance.

5.3.           It was further argued that the Opposite Party,

being a Deputy Manager, who is now allegedly promoted to

the post of Divisional Manager in the Oriental Insurance

Company Ltd., is earning over ₹1,00,000/- per month,

apart from other benefits and having ancestral agricultural

property in Village Oldhi, District Kendrapara and is fully

capable        of meeting the             proposed settlement without

hardship.        Accordingly,        it     was    prayed    to     pass     a

comprehensive order of settlement ensuring her financial

security, dignity and independence for the remainder of her

life.


RPFAM Nos.260 & 293 of 2017                                       Page 13 of 48
 5.4.        It was argued by      Mr. Asad     that, in C.M.C.

No.61 of 2004,      relying on Daniel Latifi & Another V.

U.O.I, reported in (2001) 7 SCC 740,         the learned Court

below held that a Muslim husband's liability extends

beyond the iddat period. Further, relying on the judgment

in Noor Saba Khatun v. Mohd. Quasim, reported in

(1997) 6 SCC 233,         Rs. 1,500/-   each was awarded as

monthly maintenance in favour of the Petitioner as well as

himself, then he being a minor, under Section 125 CrPC.

The Order was upheld by this Court in C.R.P. No.751 of

2006, despite taking a stand by the Opposite Party that the

learned Court below was incompetent to pass such an

order. Later, in C.M.C. No.141 of 2009, the Petitioner

sought for enhancement of maintenance under Section 127

CrPC, which was renumbered as CrP No.36 of 2011, being

transferred to the Court of learned Judge, Family Court,

Bhubaneswar. The learned Judge, Family Court allowed

such application, treating the earlier order as one under

Section 125 CrPC. The order was again upheld by this

Court in RPFAM No.105 of 2011 affirming the Court's

power to enhance maintenance considering the rise in cost


RPFAM Nos.260 & 293 of 2017                         Page 14 of 48
 of living and change in circumstances. Hence, it is no more

open to the Opposite Party to take the selfsame ground to

assail the impugned order.

5.5.         Moreover, the Petitioner has relied upon a recent

judgment of the Supreme Court in Mohd. Abdul Samad v.

State of Telangana, reported in (2025) 2 SCC 49, wherein

it was held that a divorced Muslim woman has the option to

seek relief under either the     Act, 1986 or Section 125 of

Cr.P.C., or both, as the 1986 Act is not in derogation, but

in addition to Section 125 Cr.P.C. It was further clarified

vide   the   said   judgment    that     maintenance   must      be

reasonable and sufficient, not minimal. Hence, it was

argued that the Opposite Party, who is now serving as

Regional     Manager     at   Oriental    Insurance    Company,

Bhubaneswar, has sufficient means to comply with the

enhanced maintenance order.

6.           Per contra, learned Counsel for the Opposite-

Party submitted that the impugned order of enhancement

is primarily on grounds of jurisdiction and proportionality

vide RPFAM No. 293 of 2017. It was submitted that the

original maintenance order was passed under Section 3(2)


RPFAM Nos.260 & 293 of 2017                            Page 15 of 48
 of the Act, 1986 in C.M.C. No. 61 of 2004. Therefore,

recourse to Section 127 Cr.P.C. for further enhancement is

legally impermissible, since the provisions of Cr.P.C apply

only where both parties have expressly opted for the same

by filing a declaration, as required under Section 5 of the

1986 Act ,which, in this case, was never done.

6.1.        It was further argued that, the 1986 Act provides

a distinct and self-contained scheme governing the rights of

a divorced Muslim woman. Under Section 4 of the said Act,

1986 post-divorce maintenance is chargeable not upon the

former husband but upon her relatives or, failing them,

upon the State Wakf Board. Accordingly, it was argued that

the impugned enhancement, passed under Section 127

Cr.P.C., is without jurisdiction and liable to be set aside.

6.2.        It was also argued that the Petitioner resides in

the residential house of the Opposite-Party at Adarsh Vihar,

Bhubaneswar, from which she allegedly earns rental

income     and    operates    a   beauty   parlour   generating

approximately around ₹20,000/- per month. The Opposite

Party himself, following their separation, has been living in

a rented accommodation at Bhubaneswar. The Opposite


RPFAM Nos.260 & 293 of 2017                          Page 16 of 48
 Party has since remarried                to one Ms. Ume Fazal on

08.05.2005 and, from this wedlock, has a daughter namely,

Sabina Khan, born on 29.03.2006. He is also responsible

for the care of his aged and ailing mother, besides being

burdened with loan repayments pertaining to the said

residential property at Bhubaneswar, which is mortgaged

with the Oriental Insurance Co-operative Bank.

6.3.         It    was      argued     that   the   enhancement       of

maintenance from ₹3,000/- to ₹8,100/- per month is

excessive,        arbitrary,     and     disproportionate     to    the

responsibilities       of      the     Opposite-Party,   particularly

considering that their son           Asad born in    the year 1995,

attained majority on 29.09.2013 and has been gainfully

employed, as confirmed by a RTI response                    from KIIT

University vide letter dated 20.07.2017, marked as Ext-S

before the Court below, showing his campus selection and

employment. It was further argued that, under Section 4 of

the 1986 Act, the divorced wife must seek support from her

son and other relatives, and not from her ex-husband

beyond the iddat period.




RPFAM Nos.260 & 293 of 2017                                 Page 17 of 48
 6.4.         The learned Counsel for the Opposite Party also

referred to Cr. P No.164 of 2013, wherein the Family Court,

Bhubaneswar had directed the Opposite Party                to pay

₹8,00,000/- towards his son's educational expenses for his

B.Tech      course.   He      emphasized   on   Opposite   Party's

compliance with all previous maintenance orders, his

financial     constraints       due   to   EMIs     and    family

responsibilities, and his sincere efforts to bring an end to a

long-standing matrimonial litigation spanning over last

fifteen years.

6.5.         Drawing attention of this Court to     the Training

and Placement Department Notice dated 19th January,

2017 of KIIT University, which indicates the name of

successful candidates, including the name of Asad Khan at

Serial No.1, which forms part of Exhibit-S, learned Counsel

for Opposite Party ultimately stated that the Petitioner,

being a divorced Muslim wife, should primarily seek

maintenance from her son, who has now become self-

sufficient and gainfully employed. Despite proving so, the

learned Court below enhanced the maintenance.              It was

further submitted that there is no material demonstrating


RPFAM Nos.260 & 293 of 2017                           Page 18 of 48
 any changed circumstances warranting enhancement of the

maintenance earlier granted, and that the mere increase in

the Opposite Party's salary post-divorce cannot, by itself,

constitute a ground for enhancement.

6.6.            Placing    reliance   on     the   Judgment   of   the

Supreme Court in Daniel Latifi (supra), learned Counsel

for Opposite Party submitted that the provisions of Sections

3, 4 and 5 of the Act, 1986 have an overriding effect by

virtue     of    the    non   obstante     clause   "notwithstanding

anything contained in any other law for the time being in

force" and therefore excludes the applicability of the Family

Courts Act to the present proceedings. It was thus

submitted that the claims for enhancement of maintenance

under Section 127 CrPC, so also Family Courts Act are

legally untenable in view of the special statutory scheme

governing divorced Muslim women.

7.              From the pleadings and submissions of the

parties,        the    following   seminal     issues   emanate    for

consideration;




RPFAM Nos.260 & 293 of 2017                               Page 19 of 48
         A. Since the Petitioner initially sought maintenance
            for herself so also for her son by filing CMC No. 61
            of 2004 under Section 3(2) of the Act, 1986, is she
            precluded from invoking Section 127 Cr.P.C. for
            enhancement of such maintenance?
        B. Whether CrP. No.121 of 2016 preferred by the
            Petitioner for further enhancement of maintenance
            under Section 127 Cr.P.C. is maintainable?
        C. Whether the enhancement of maintenance made
            vide the impugned order passed in CrP No. 121 of
            2016 needs any interference by enhancing it
            further, as prayed by the Petitioner in RPFAM No-
            260 of 2017, or needs to be set aside, as prayed
            by the Opposite Party in RPFAM No-293 of 2017?

8.     So far as Points No.A and B, the same being

interlinked, are taken up together for the sake of brevity.

8.1.        It emerges from the records that, on earlier

occasions, the Opposite Party has consistently taken the

stand before this Court that since the Petitioner initially

sought maintenance by filing CMC No. 61 of 2004 under

Section 3(2) of the 1986 Act, she is precluded from seeking

enhancement of maintenance under Section 127 Cr.P.C.

8.2.        It is noteworthy to mention here that, in C.M.C.

No. 61 of 2004, filed under Section 3(2) of the Act, 1986,


RPFAM Nos.260 & 293 of 2017                          Page 20 of 48
 the    learned S.D.J.M., Bhubaneswar,            by order dated

29.07.2006, directed payment of ₹1,500/- per month each

to the Petitioner and her minor son. The Opposite Party

challenged the said order in Criminal Revision No. 751 of

2006. However, by judgment dated 03.02.2009, this Court

dismissed the Revision Petition and upheld the said order

passed by the learned S.D.J.M., Bhubaneswar.

8.3.         Paragraphs 7 and 9 of the said               judgment

passed in Crl. Revision No. 751 of 2006, being relevant, are

reproduced herein below:-


        "7. It was strenuously contended that in an
        application filed under the Act, the learned
        Magistrate could not have awarded maintenance to
        opposite party no.2 for more than a period of two
        years. It was argued that while dealing with the
        application for maintenance under the Act, the
        Magistrate has no scope to exercise power under
        Section 125 Cr.P.C. However, it is well settled
        that wrong nomenclature of a petition is not
        binding on the Court. In Raj Pal and others-vrs-
        State of U.P.: 2003 (2) CRJ 87, it has been held by
        the Allahabad High Court that it is well settled that
        labeling a wrong will not oust the jurisdiction of the
        Court, it can be traced. In Hazi Farzand Ali -vrs-
        Mst. Noorjahan: 1988 CRI. L.J. 1421, joint
        application for maintenance filed by divorced
        Muslim woman on her behalf and on behalf of
        her children was treated by Rajastan High
        Court as an application for maintenance by
        each of her minor children under Section 125
        Cr. P.C. whereas her application was decided



RPFAM Nos.260 & 293 of 2017                              Page 21 of 48
         in accordance with the Act. It has been held by
        the Hon'ble Supreme Court in Iqbal Bano-Vrs-State
        of U.P. : 2007 (6) S.C.C. 785 that proceedings under
        Section 125 Cr.P.C. are civil in nature and even if
        the Court noticed that there was a divorced Muslim
        woman who had made an application under
        Section 125 of the Cr. P.C., it was open to the Court
        to treat the same as a petition under the Act
        considering the beneficial nature of the legislation
        especially since proceedings under Section 125 of
        the Cr. P.C. and under the Act are tried by the same
        Court.
        9. In Mohammed Abdul Hai alias farooq Pasha
        Vrs. Saleha Khatoon & Ors: 2007 CRI.L.J.1394,
        It has been held by the Bombay High Court that as
        far as children are concerned, it is clear that if the
        divorced Muslim woman claims maintenance for the
        minor children under Section 3(l)(b), the former
        husband is bound to provide maintenance for a
        period of two years from the respective dates of
        birth of such children. Right under Section 3(l)(b) is
        given to the divorced woman. In fact, the Act
        itself is enacted for the protection of certain
        rights of Muslim Woman on their divorce; The
        Act has no relevance to the rights of the
        children to claim maintenance from their
        father. Their rights are covered by Section
        125. Cr.P.C. and that right is not taken away
        by the provisions of Section 3(l)(b) of the Act.

                                      (Emphasis Supplied)

8.4.         Subsequently, in C.M.C. No.141 of 2009, which

was re-numbered as Cr. P No.36 of 2011, being transferred

to     the   Court   of   learned       Judge,     Family        Court,

Bhubaneswar, the maintenance was enhanced to ₹3,000/-

per month each under Section 127 Cr. P.C. by order dated

25.02.2011. Despite taking a similar stand, as taken in the



RPFAM Nos.260 & 293 of 2017                              Page 22 of 48
 present RPFAM No.293 of 2017, the said enhancement was

affirmed by this Court in RPFAM No.105 of 2011 vide

judgment dated 25.02.2015. Paragraph Nos.9, 11, 12, 13 &

14 of the said judgment, being relevant, are reproduced

herein below:-

       "9. Thus, as per Clause (f) Explanation to Sub-
       Section (1) of Section 7 of the Family Courts
       Act any suit or proceeding for maintenance
       can be taken up and dispose of by the Family
       Court. Since in essence an application to seek
       enhancement of maintenance, is a proceeding
       for maintenance and hence this Court is of the
       opinion that as per the ruling given in the
       case of SHABANA BANO V. IMRAN KHAN (supra)
       the Judge, Family Court has jurisdiction to
       decide cases under Section 3 of the Act.

       11. Thus, the constitution bench of the Supreme
       Court has held that it is the duty of the husband to
       make reasonable and fair provision for the divorced
       wife which obviously includes her maintenance as
       well. Such a reasonable and fair provision
       extending beyond the iddat period must be made
       by the husband within the iddat period in terms of
       Section 3(1)(a) of the Act. The Supreme Court
       further held that Liability of Muslim husband
       to his divorced wife arising under Section
       3(l)(a) of the Act to pay maintenance is not
       confined to iddat period.

       12.      Giving purposive interpretation to the
       provision, the Supreme Court in the case of IQBAL
       BANO V. STATE OF U.P. AND ANOTHER; (2007)
       6 Supreme Court Cases 785 held that a Muslim
       husband is liable to make reasonable and fair
       provision for the future of the divorced wife which
       obviously includes her maintenance as well. Such a
       reasonable and fair provision extending beyond the



RPFAM Nos.260 & 293 of 2017                           Page 23 of 48
        iddat period must be made by the husband within
       the iddat period in terms of Section 3(1) (a) of the
       Act. Now, the question, therefore, remains
       whether the Court has also jurisdiction to
       enhance the said amount of maintenance.
       13. The Act was enacted to protect the rights of
       Muslim women who have been divorced by, or have
       obtained divorce from, their husband and to provide
       for matters connected therewith or incidental
       thereto. Thus, it can be said that this is a
       progressive legislation aimed at protecting the
       rights of divorced Muslim women. It is apparent
       from the statement of objects and reasons of the Act
       that a divorced Muslim woman shall be entitled to a
       reasonable and fair provision and maintenance
       within the period of iddat by her former husband
       and in case she maintains the children born to her
       before or after her divorce, such reasonable
       provision and maintenance would be extended to a
       period of two years from the dates of birth of the
       children. Thus, from the expression "such
       reasonable      provision     and    maintenance"
       should be fixed taking into consideration the
       needs of the divorced woman, the standard of
       life enjoyed by her during her marriage and
       the means of her former husband or, as the
       case may be, for payment of such mahr or
       dower or the delivery of such properties
       referred to in clause (d) of sub-section (1) to the
       divorced woman.
       14. Thus, it is clear that while awarding
       maintenance, the needs of the divorced woman, the
       standard of life enjoyed by her during her marriage
       and the means of her former husband is to be taken
       into consideration. Now the time changes and in the
       meantime the need of the divorced woman becomes
       more because of rise in prices and other related
       factors as well as the education of her children and
       to maintain the standard of life she was enjoying
       before her marriage and the growth in the income of
       her former husband. This Court is of the opinion
       that a purposive interpretation of the Act
       would also include the power of the
       Magistrate or Judge, Family Court to enhance



RPFAM Nos.260 & 293 of 2017                           Page 24 of 48
        the maintenance granted to a divorced Muslim
       woman after lapse of sometime of passing of
       the final order under Section 3 of the Act.
       Accordingly, this issue is answered."

                                 (Emphasis Supplied)

8.5.        Law is well settled that, "wrong nomenclature of

a petition is not binding on the Court" and in the present

case also the coordinate Bench has taken note of such

point. That apart, Crl. Revision No.751 of 2006 was decided

by the coordinate Bench treating such joint application for

maintenance filed by the Petitioner on her behalf so also on

behalf of her son as an application for maintenance under

Section 125 Cr. P.C.

8.6.        From the consistent course of proceedings and

orders passed by the learned Court below from time to

time, as detailed above, so also the confirming judgment

passed by this Court in Criminal Revision No. 751 of 2006,

wherein it was held that wrong nomenclature of a Petition

is not binding on the Court, it is quite evident that the

initial maintenance in C.M.C. No.61 of 2004 was effectively

granted under 125 Cr. P.C. Therefore, this Court is of the

view that no separate declaration under Section 5 of the




RPFAM Nos.260 & 293 of 2017                      Page 25 of 48
 Act, 1986 was required, as urged before this Court by the

learned Counsel for the Opposite-Party, and it can safely be

presumed that the Petitioner had conceded to be governed

under the provisions of Section 125 Cr.P.C.

9.          That apart, in Shabana Bano vs. Imran Khan,

reported in (2010) 1 SCC 666, the Supreme Court held as

follows;

       "7. Under Section 125(1)(a), a person who, having
       sufficient means, neglects or refuses to maintain his
       wife who is unable to maintain herself, can be
       asked by the court to pay a monthly maintenance
       to her at a rate not exceeding five hundred rupees.
       By clause (b) of the Explanation to Section
       125(1), "wife" includes a divorced woman who
       has not remarried. These provisions are too clear
       and precise to admit of any doubt or refinement.
       The religion professed by a spouse or by the
       spouses has no place in the scheme of these
       provisions. Whether the spouses are Hindus or
       Muslims, Christians or Parsis, pagans or
       heathens, is wholly irrelevant in the
       application of these provisions. The reason for
       this is axiomatic, in the sense that Section
       125 is a part of the Code of Criminal
       Procedure, not of the civil laws which define
       and govern the rights and obligations of the
       parties belonging to particular religions, like
       the Hindu Adoptions and Maintenance Act, the
       Shariat, or the Parsi Matrimonial Act. Section
       125 was enacted in order to provide a quick
       and summary remedy to a class of persons
       who are unable to maintain themselves. What
       difference would it then make as to what is
       the religion professed by the neglected wife,
       child or parent? Neglect by a person of



RPFAM Nos.260 & 293 of 2017                            Page 26 of 48
        sufficient means to maintain these and the
       inability of those persons to maintain
       themselves are the objective criteria which
       determine the applicability of Section 125.
       Such provisions, which are essentially of a
       prophylactic nature, cut across the barriers of
       religion. True, that they do not supplant the
       personal law of the parties but, equally, the religion
       professed by the parties or the state of the personal
       law by which they are governed, cannot have any
       repercussion on the applicability of such laws
       unless, within the framework of the Constitution,
       their application is restricted to a defined category
       of religious groups or classes. The liability imposed
       by Section 125 to maintain close relatives who are
       indigent is founded upon the individual's obligation
       to the society to prevent vagrancy and destitution.
       That is the moral edict of the law and morality
       cannot be clubbed with religion. Clause(b) of the
       Explanation to Section 125(1), which defines
       "wife" as including a divorced wife, contains
       no words of limitation to justify the exclusion
       of Muslim women from its scope. Section 125
       is truly secular in character."

                                      (Emphasis supplied)
9.1.        Similarly, paragraph Nos. 31 and 33 in Danial

Latifi (supra), which judgment was referred to by both the

parties during argument, being germane, are reproduced

below for ready reference:

       "31. Even under the Act, the parties agreed
       that the provisions of Section 125 CrPC would
       still be attracted and even otherwise, the
       Magistrate has been conferred with the power
       to    make     appropriate     provision  for
       maintenance and, therefore, what could be
       earlier granted by a Magistrate under Section
       125 CrPC would now be granted under the




RPFAM Nos.260 & 293 of 2017                             Page 27 of 48
        very Act itself. This being the position, the Act
       cannot be held to be unconstitutional."
       "33. In Shah Bano case [(1985) 2 SCC 556 : 1985
       SCC (Cri) 245] this Court has clearly explained as to
       the rationale behind Section 125 CrPC to
       make provision for maintenance to be paid to
       a divorced Muslim wife and this is clearly to
       avoid vagrancy or destitution on the part of a
       Muslim woman. The contention put forth on behalf
       of the Muslim organisations who are interveners
       before us is that under the Act, vagrancy or
       destitution is sought to be avoided but not by
       punishing the erring husband, if at all, but by
       providing for maintenance through others. If for any
       reason the interpretation placed by us on the
       language of Sections 3(1)(a) and 4 of the Act is not
       acceptable, we will have to examine the effect of the
       provisions as they stand, that is, a Muslim woman
       will not be entitled to maintenance from her
       husband after the period of iddat once the talaq is
       pronounced and, if at all, thereafter maintenance
       could only be recovered from the various persons
       mentioned in Section 4 or from the Wakf Board.
       This Court in Olga Tellis v. Bombay Municipal
       Corpn. [(1985) 3 SCC 545]               and Maneka
       Gandhi v. Union of India [(1978) 1 SCC 248]
       held that the concept of "right to life and
       personal liberty" guaranteed under Article 21
       of the Constitution would include the "right to
       live with dignity". Before the Act, a Muslim
       woman who was divorced by her husband was
       granted a right to maintenance from her husband
       under the provisions of Section 125 CrPC until she
       may remarry and such a right, if deprived, would
       not be reasonable, just and fair. Thus the
       provisions of the Act depriving the divorced
       Muslim women of such a right to maintenance
       from her husband and providing for her
       maintenance to be paid by the former husband
       only for the period of iddat and thereafter to
       make her run from pillar to post in search of
       her relatives one after the other and
       ultimately to knock at the doors of the Wakf
       Board does not appear to be reasonable and



RPFAM Nos.260 & 293 of 2017                            Page 28 of 48
        fair substitute of the provisions of Section 125
       CrPC. Such deprivation of the divorced Muslim
       women of their right to maintenance from their
       former husbands under the beneficial provisions of
       the Code of Criminal Procedure which are otherwise
       available to all other women in India cannot be
       stated to have been effected by a reasonable, right,
       just and fair law and, if these provisions are less
       beneficial than the provisions of Chapter IX of the
       Code of Criminal Procedure, a divorced Muslim
       woman      has    obviously    been    unreasonably
       discriminated and got out of the protection of the
       provisions of the general law as indicated under the
       Code which are available to Hindu, Buddhist, Jain,
       Parsi or Christian women or women belonging to
       any other community. The provisions prima
       facie, therefore, appear to be violative of
       Article 14 of the Constitution mandating
       equality and equal protection of law to all
       persons otherwise similarly circumstanced
       and also violative of Article 15 of the
       Constitution        which        prohibits      any
       discrimination on the ground of religion as
       the Act would obviously apply to Muslim
       divorced women only and solely on the ground
       of their belonging to the Muslim religion. It is
       well settled that on a rule of construction, a
       given statute will become "ultra vires" or
       "unconstitutional"      and,     therefore,   void,
       whereas on another construction which is
       permissible, the statute remains effective and
       operative the court will prefer the latter on
       the ground that the legislature does not
       intend to enact unconstitutional laws. We
       think, the latter interpretation should be
       accepted and, therefore, the interpretation
       placed by us results in upholding the validity
       of the Act. It is well settled that when by
       appropriate reading of an enactment the validity of
       the Act can be upheld, such interpretation is
       accepted by courts and not the other way round."

                                    (Emphasis Supplied)




RPFAM Nos.260 & 293 of 2017                           Page 29 of 48
 9.2.        In Mohd. Abdul Samad (supra), which was

passed after an exhaustive consideration of a catena of

precedents on the subject and which has also been duly

relied upon by the Petitioner, it was held as follows;

       "91. In my view, the rights created under the
       provisions of the 1986 Act are in addition to
       and not in derogation of the right created
       under Section 125CrPC, and the same is the
       basis for this Court's conclusion in Danial
       Latifi v. Union of India, reported in (2001) 7 SCC
       740 : (2007) 3 SCC (Cri) 266] to save the 1986 Act
       from the vice of unconstitutionality. This is because
       nowhere in the judgment of this Court in the
       aforesaid case is there a reference to any bar under
       the provisions of the 1986 Act and neither has this
       Court created any such bar in the aforesaid
       judgment for a divorced Muslim woman to approach
       the court under Section 125CrPC for maintenance.
       Thus, the non obstante clause in sub-section (1) of
       Section 3 cannot result in Sections 3 and 4 of the
       1986 Act whittling down the application of Section
       125CrPC and other allied provisions of the CrPC to
       a divorced Muslim woman. Therefore, if a
       divorced Muslim woman approaches the
       Magistrate for enforcement of her rights under
       Section 125CrPC, she cannot be turned away
       to seek relief only under Sections 3 and 4 of
       the 1986 Act as is sought to be contended by
       the appellant herein. In other words, such a
       divorced Muslim woman is entitled to seek
       recourse to either or both the provisions. The
       option lies with such a woman. The court would
       have to ultimately balance between the amount
       awarded under the 1986 Act and the one to be
       awarded under Section 125CrPC."

       "94. I find that Section 5 provides for a situation
       where a Muslim woman and her former husband



RPFAM Nos.260 & 293 of 2017                            Page 30 of 48
        decide to voluntarily elect to pursue the remedies
       under Sections 125 to 128CrPC by way of a written
       application on the first date of hearing of an
       application under Section 3 of the 1986 Act. The
       provision seeks to provide an option that can be
       mutually exercised by the Muslim woman and her
       former husband. The deliberate use of the words
       "option" and "former husband" demonstrates that
       Section 5 does not statutorily confine the
       circumstances under        which    the   claim     of
       maintenance of a divorced Muslim woman can be
       governed under the secular law of maintenance.
       Similarly, Section 7, being a transitional provision,
       only determines that every pending application
       under Section 125CrPC for maintenance at the time
       of commencement of the 1986 Act would be
       disposed of in accordance with the provisions of the
       1986 Act. The purpose of a transitional provision is
       to mitigate uncertainty from the minds of the
       litigants who were faced with the peculiar situation
       with respect to pending maintenance applications
       and the possibility of fresh applications being filed
       under the 1986 Act as per the option of the parties.
       The use of the expression in Section 7 of the 1986
       Act "notwithstanding anything contained in that
       Code", with respect to the CrPC does not indicate
       the intent to abrogate the independent right of a
       Muslim woman, as a victim of neglect or destitution,
       to claim maintenance from her husband. Moreover,
       Section 7 is subject to Section 5 of the said Act.
       Also, a transitional provision is of a temporary
       nature. On the strength of a transitional
       provision the main Act i.e. the 1986 Act
       cannot be interpreted in a manner so as to
       restrict the rights of a divorced Muslim
       woman to other available remedies such as
       under Section 125CrPC."

        "102. The question of interpreting Section 3 of the
       1986 Act should also be construed from the
       perspective of access to justice. Therefore, a
       technical or pedantic interpretation of the 1986 Act
       would stultify not merely gender justice but also the
       constitutional right of access to justice for the



RPFAM Nos.260 & 293 of 2017                             Page 31 of 48
        aggrieved Muslim divorced women who are in dire
       need of maintenance. This Court would not
       countenance unjust or Faustian bargains
       being imposed on women. The emphasis is on
       sufficient maintenance, not minimal amount.
       After all, maintenance is a facet of gender
       parity and enabler of equality, not charity. It
       follows that a destitute Muslim woman has
       the right to seek maintenance under Section
       125CrPC despite the enactment of the 1986
       Act. Thus, an application for maintenance
       under Section 125CrPC would not prejudice
       another application under Section 3 of the
       1986 Act insofar as the latter is additional in
       nature and does not pertain to the same
       requirements sought to be provided for by
       Section 125CrPC. One cannot be a substitute
       for or supplant another; rather it is in
       addition to and not in derogation of the
       other."

       "115. What emerges from our separate but
       concurring judgments are the following
       conclusions:

       115.1. Section 125CrPC applies to all married
       women including Muslim married women.

       115.2. Section 125CrPC applies to all non-Muslim
       divorced women.

       115.3. Insofar as divorced Muslim women are
       concerned,

       115.3.1. Section 125CrPC applies to all such
       Muslim women, married and divorced under the
       Special Marriage Act in addition to remedies
       available under the Special Marriage Act.

       115.3.2. If Muslim women are married and
       divorced under Muslim law then Section
       125CrPC as well as the provisions of the 1986
       Act are applicable. Option lies with the
       Muslim divorced women to seek remedy under



RPFAM Nos.260 & 293 of 2017                        Page 32 of 48
        either of the two laws or both laws. This is
       because the 1986 Act is not in derogation of
       Section 125CrPC but in addition to the said
       provision.

       115.3.3. If Section 125CrPC is also resorted to by a
       divorced Muslim woman, as per the definition
       under the 1986 Act, then any order passed under
       the provisions of the 1986 Act shall be taken into
       consideration under Section 127(3)(b)CrPC.

       115.4. The 1986 Act could be resorted to by a
       divorced Muslim woman, as defined under the said
       Act, by filing an application thereunder which could
       be disposed of in accordance with the said
       enactment.

       115.5. In case of an illegal divorce as per the
       provisions of the 2019 Act then,
       115.5.1. Relief under Section 5 of the said Act could
       be availed for seeking subsistence allowance or, at
       the option of such a Muslim woman, remedy under
       Section 125CrPC could also be availed.

       115.5.2. If during the pendency of a petition filed
       under Section 125CrPC, a Muslim woman is
       "divorced" then she can take recourse under
       Section 125CrPC or file a petition under the 2019
       Act.
       115.5.3. The provisions of the 2019 Act provide
       remedy in addition to and not in derogation of
       Section 125CrPC."
                                   (Emphasis Supplied)

10.         Admittedly,       the   earlier   application   of   the

Petitioner for enhancement of maintenance under Section-

127 Cr.P.C. in Cr.P No.36 of 2011 was held to be

maintainable and justified by this Court in RPFAM No.105

of 2011, despite taking a similar stand, as has been taken



RPFAM Nos.260 & 293 of 2017                             Page 33 of 48
 in RPFAM No. 293 of 2017. The said judgment in RPFAM

No.105 of 2011 has attained finality, not being challenged

by the Opposite Party. Hence, this Court is of the view that

it is no more open for the Opposite Party to take such a

stand regarding maintainability so also locus standi of the

Petitioner to move an application for further enhancement

of maintenance under Section 127 Cr.P.C.            and such

application is maintainable. This Court is of further view

that, in view of the settled position of law, since there is no

such provision under the Act, 1986 for enhancement of

maintenance awarded under Section 3(2) of the said Act, a

divorced Muslim Woman can move application under

Section 127 Cr.P.C./Section 146 BNSS for enhancement of

maintenance. Since Act, 1986 is not in derogation of the

provisions enshrined under Section 125 to section 128

Cr.P.C., it was open for the Petitioner to take recourse

under the said provisions, as well as the provisions under

the Act, 1986. Accordingly, Points No.A and B are answered

in favour of the Petitioner.

11.         So far as Point No-C, the same relates to the

claim of the Petitioner seeking further enhancement of


RPFAM Nos.260 & 293 of 2017                         Page 34 of 48
 maintenance over and above the amount enhanced vide the

impugned order, vis-a-vis the challenge made by the

Opposite Party (Petitioner in RPFAM No.293 of 2017)

against such enhancement of maintenance from ₹3,000/-

to ₹8,100/- per month.

12.         Law is well settled that determination as well as

enhancement of maintenance depend upon several factors,

including the status and position of the parties, the

reasonable requirements of the Claimant towards food,

clothing, shelter and medical expenses, the income and

liabilities of the Respondent, the income, if any, of the

claimant, the number of dependents the Respondent is

obliged to maintain so also the changed circumstances,

which    may     mandate      enhancement   or   reduction    of

maintenance awarded in favour of the Claimant.

12.1.             As is revealed from the Trial Court Record

in Crl.P No.36 of 2011, it is evident that the learned Court

below had earlier enhanced the maintenance from ₹1,500/-

to ₹3,000/- per month in favour of the Petitioner as well as

her minor son, totaling ₹6,000/- per month. The said order

was affirmed by this Court in RPFAM No.105 of 2011.


RPFAM Nos.260 & 293 of 2017                         Page 35 of 48
 12.2.             Subsequently, the     Petitioner filed Cr.P

No.121     of   2016     seeking   further   enhancement      of

maintenance from ₹6,000/- to ₹35,000/- per month,

primarily on the grounds of steep rise in the cost of living in

the city of Bhubaneswar, inadequacy of the amount

previously awarded to meet her basic needs, escalation in

prices of essential commodities, and alleged promotion of

the Opposite Party to the post of Divisional Manager

drawing a salary of approximately ₹1,00,000/- per month

after implementation of the 7th Pay Commission.

12.3.       As is further revealed from the deposition of the

Petitioner, who deposed as P.W.1 in Cr.P.No.121 of 2016, in

her examination-in-chief, she only stated that her monthly

maintenance be enhanced from Rs.3,000/- per month to

Rs.35,000/- per month under changed circumstances.

Though it was pleaded regarding rise in the cost of living in

the city of Bhubaneswar so also increase in the salary of

the Opposite Party, she failed to adduce any evidence to

substantiate such pleadings. The Petitioner also did not

produce any documentary evidence to substantiate her

prayer. Relying on the judgment of this Court in RPFAM


RPFAM Nos.260 & 293 of 2017                         Page 36 of 48
 No.105 of 2011, she only stated that after pronouncement

of the said judgment there was an increase in the monthly

emolument and the perquisite of the Opposite Party.

Accordingly, a claim was made for enhanced maintenance.

She could not prove what the monthly emolument and the

perquisites of the Opposite Party are. Though, during her

cross-examination,      she   admitted   that     her   son     has

completed B. Tech Degree, but she denied the suggestion

that her son Asad Khan has joined in M/s. J.M.C. Project

India Ltd.

12.4.        So far as the Opposite Party, who deposed as

O.P.W.1 in Cr.P.No.121 of 2016, denied his promotion to

the post of Divisional Manager and receiving a salary of

Rs.1,00,000/- per month after introduction of 7th Pay

Commission. In para-38 of his Affidavit Evidence, he stated

that his salary is about Rs.50,872.54 per month after

mandatory deductions. It was also stated that he is

maintaining his family for food, clothing, medicine expenses

for his mother, wife, daughter and himself, education

expenses     of    daughter    and   fulfilling    other      social

responsibilities with much difficulty. That apart, it was also


RPFAM Nos.260 & 293 of 2017                             Page 37 of 48
 stated by O.P.W No.1 that he has the responsibility of the

future of his daughter like her education and marriage. He

also stated that he has no house to stay anywhere and he is

staying in a rented house, as the house built by him at

Patia, Bhubaneswar has been forcefully occupied by the

Petitioner so also his son, for which he lodged an F.I.R.

before the Chandrasekharpur Police Station vide P.S. Case

No.275 of 2003, which is sub-judice now.

12.5.       That apart, in his examination-in-chief, the

O.P.W.1 stated that his son Asad Khan became major on

29.09.2013, for which payment of maintenance to his son

has been stopped from the said date. As per the information

received under the R.T.I. Act, Asad Khan completed his

B.Tech Degree (Civil Engineering) course in May, 2017 and

now must be working in M/s. JMC Projects India Ltd. He

also exhibited the document issued by the KIIT University

showing placement of his son Asad Khan, obtained under

the R.T.I. Act, which was marked as Ext.S without

objection. O.P.W.1 also stated in his examination-in-chief

that as the Petitioner is staying in his house at Patia,

Bhubaneswar, neither she is paying any house rent for her


RPFAM Nos.260 & 293 of 2017                     Page 38 of 48
 stay at Bhubaneswar nor incurring any expenses towards

the education of her son, as he has already passed B.Tech

Degree in Civil Engineering.

12.6.       It is further revealed from the deposition of

O.P.W.1    that,   his    evidence   regarding   the   Petitioner

forcefully occupying his house at Patia, Bhubaneswar

remained untouched and un-demolished during his cross-

examination. Furthermore no suggestion was given to him

during his cross-examination regarding placement of his

son Asad Khan to be false. Ext.S in the said regard was also

marked without any objection. That apart, on being asked

by the learned Court below, the Opposite Party stated that

he is posted as Deputy Manager in the Oriental Insurance

Company at Udit Nagar Division Office at Rourkela and

getting basic salary of Rs.52,000/- without any grade pay

and Dearness Allowance as per the direction of the

authorities concerned. It was also pleaded and proved that

to build the said house at Patia, Bhubaneswar, he is

repaying Rs.18,000/- per month to his friends and relatives

towards hand loans, apart from E.M.I. of Rs.2709/- per

month towards repayment of housing building loan.


RPFAM Nos.260 & 293 of 2017                            Page 39 of 48
 12.7.       Also, in paras-29 and 30 of his Affidavit

Evidence, O.P.W.1 has detailed about his income and

expenditure as on 26.08.2017, i.e., as on the date of filing

of the Affidavit Evidence.

12.8.       So far as income of the Petitioner, it was alleged

that she is earning Rs.20,000/- per month towards house

rent, from the house which she is forcefully occupying, by

letting out a portion of the said house situated at Plot

No.516/1678/2869 and also earning further amount of

Rs.25,000/- per month from the beauty parlour run by her

in the said house. But during his cross-examination,

O.P.W.1 admitted that the said house consists of two bed

rooms and one hall for dining and drawing purpose and he

has not gone to the said house for the last 14 years.

Though he stated in his affidavit evidence that house rent

of Rs.20,000/- is being obtained by the Petitioner           by

extending construction of the said house, it was suggested

to O.P.W.1 during his cross-examination that there is no

extension of the said house          by making additional

construction. It was further suggested to him that no

beauty parlour is functioning in the said house. The


RPFAM Nos.260 & 293 of 2017                        Page 40 of 48
 O.P.W.1 also admitted during his cross-examination that he

has not taken any step before the Court below for deputing

a Court Commissioner to ascertain about beauty parlour

allegedly run     in the said house     so also additional

construction made in the said house. O.P.W.1 further

agreed during his cross-examination that, in the year 2004,

he took a different stand before the learned S.D.J.M.,

Bhubaneswar regarding alleged income of the Petitioner

stating that she was earning Rs.4,000/- by working in

Mayfair Hotel and Rs.5,000/- by making cakes. On being

asked by the Court, O.P.W.1 further stated that he does not

know if the Petitioner has undergone any course for

running a beauty parlour. Hence, from such evidence on

record, it is well revealed that the Opposite Party failed to

prove the income of the Petitioner, though it was proved

that his son Asad, who is a B.Tech Engineer, got an

employment offer in M/s. JMC Projects India Ltd and both

the Petitioner and their son have free shelter in the State

Capital.

12.9.       As is revealed from the impugned judgment, the

learned Court below was of the view that, with passage of


RPFAM Nos.260 & 293 of 2017                       Page 41 of 48
 time, since the monthly salary of the Opposite Party has

increased to several times, it would be improper to continue

with the said amount of maintenance of Rs.3,000/-

awarded in favour of the Petitioner, which appears to be too

meagre for normal life of a woman. Accordingly, it was

enhanced to Rs.8,100/-.

12.10.      The learned Court below was also of the view

that with advancing age, both men and women become

weak and they depend on others for their sustenance. It

was further observed that, though it is stated by the

Opposite Party that Asad Khan has already become major

and is earning, there is no evidence with regard to his

actual income. That apart, since Asad Khan has passed

B.Tech in Civil Engineering two to three years back, still it

cannot be presumed that he is getting very high salary with

a meager experience, in absence of any conclusive evidence

to prove his actual income.

13.      It is noteworthy to state that, as per the 1st Proviso

under sub-section-1 of Section 4 of the Act, 1986, if a

divorced woman has children, the Magistrate shall order

only such children to pay maintenance to her. In the event


RPFAM Nos.260 & 293 of 2017                         Page 42 of 48
 of    any   such   children,   being   unable    to   pay   such

maintenance, the Magistrate shall order the parents of such

divorced woman to pay maintenance to her. Furthermore,

remedy under Section 144(1)(d) of BNSS          is also there to

seek monthly allowance for maintenance from the son, if

he, having sufficient means, neglects or refuses to maintain

his father or mother, who is unable to maintain himself or

herself.

14.         Admittedly, the Petitioner, who is staying with

her major son, is having a shelter in the posh area of the

State Capital. That apart, her son is a graduate engineer

and must be around 30 years old as on date. No suggestion

was given to O.P.W.1 during his cross-examination that he

is stating falsehood and Asad is not gainfully employed.

However, in absence of any concrete proof regarding Asad's

exact income during the relevant period, prayer of the

Petitioner for enhancement of maintenance could not have

been denied by the learned Court below, as was argued

before this Court.

15.         There is no documentary evidence in the TCR

regarding the net or gross salary of the Opposite Party


RPFAM Nos.260 & 293 of 2017                           Page 43 of 48
 during the relevant period. Rather, apart from what the

Opposite Party stated in his examination-in-chief regarding

his expenses, in para-38 of his affidavit evidence he stated

his salary to be Rs.50872.54 as on 26.08.2017, i.e., the

date of filing affidavit evidence. However, on being asked by

the Court, he stated that his basic salary is Rs.52,000/-

without any grade pay. That apart, he admitted that he gets

Dearness Allowance.

16.         Admittedly, in the impugned order there is no

such observation or finding of the learned Court below as to

what was the basis to enhance the maintenance from

Rs.3,000/- to Rs.8,100/- per month. The Supreme Court in

Kulbhushan Kumar (Dr) Vrs. Raj Kumari, reported in

(1970) 3 SCC 129        and in Kalyan Dey Chowdhury Vrs.

Rita Dey Chowdhury Nee Nandy, reported in (2017) 14

SCC 200, held that awarding approximately 25% of the

husband's net income as maintenance would be just and

reasonable. In the present case, as per the admission of the

Opposite Party, his basic salary was ₹52,000/- per month

as on 26.08.2017. Twenty-five percent thereof comes to

₹13,000/- per month.


RPFAM Nos.260 & 293 of 2017                       Page 44 of 48
 17.         At this stage, it is noteworthy to mention here

that, the Opposite Party , apart from paying the enhanced

maintenance of Rs.3000/- to the Petitioner so also equal

amount to her son , till he became major,    being directed

by the learned Judge, Family Court, Bhubaneswar, in Cr.P.

No. 164 of 2013, which was subsequently confirmed by this

Court in RPFAM No. 16 of 2018, has paid an amount of

₹8,00,000/- to his son Asad Khan towards completion of

his professional education.

18.         That apart, admittedly, Asad Khan is staying

with the Petitioner (his mother) at Patia in the house built

by the Opposite Party by incurring loans and Asad is a

graduate engineer. They have no issue regarding shelter.

The learned Court below was of the view that, even though

the Son, namely Asad khan, had become major and had

completed his B.Tech degree years back, still it cannot be

presumed that he is getting very high salary with a meager

experience, in absence of any conclusive evidence to prove

his actual income. However, in between, further eight years

have elapsed. It can be well presumed that Asad Khan must

have been gainfully employed in the Company as per the


RPFAM Nos.260 & 293 of 2017                      Page 45 of 48
 information received under the R.T.I., which was marked as

Ext.S or in some other Company and must be getting a

good salary.    It is also admitted fact on record that after

divorce, the Opposite Party has remarried and is having a

daughter, who must be around 19 years old, as she was

around 11 years old as on 26.08.2017. Apart from expenses

towards her higher studies, marriage, the Opposite Party is

having obligations towards his family so also his old ailing

mother. That apart, he is repaying the house building loan,

hand loan, so also paying maintenance to the Petitioner as

per the previous orders passed by the learned Court below.

19.         Taking     into   consideration    the   totality   of

circumstances, particularly the fact that the Petitioner is

residing in the house at Patia registered in the name of the

Opposite    Party    along    with   her   major   son,   who   is

professionally qualified and is capable of maintaining her,

and keeping in view the obligations and liabilities of the

Opposite Party, as detailed above and his present status,

this Court deems it just and proper to enhance the

maintenance to ₹10,000/- per month, instead of Rs.8,100/-

,payable with effect from 05.07.2016, i.e., the date of filing


RPFAM Nos.260 & 293 of 2017                           Page 46 of 48
 of Criminal Proceeding No.121 of 2016. Point No.C is

answered accordingly.

20.          However, it is made clear that, both the parties

will be at liberty to approach the learned Court below for

further    enhancement        or   reduction   or   stoppage    of

maintenance in the event of changed circumstances, such

as increase in the salary of the Opposite Party, employment

or improved earnings of the son Asad Khan, or gainful

employment or earning of the Petitioner.

21.          As is revealed from the record, this Court, in

RPFAM No.293 of 2017, vide order dated 12.04.2018,

stayed the operation of the impugned order subject to

payment of maintenance at the pre-enhanced rate, i.e., @

Rs.3000/- per month. Hence, it is directed that, in addition

to the enhanced maintenance of Rs.10,000/- per month,

the Opposite Party shall           also pay Rs.20,000/- to the

Petitioner   every month towards differential arrears w.e.f.

January,2026 till adjustment of the entire arrears. Such

payments shall be made regularly as per the prevalent

mode of payment, as directed by this Court in W.P.(Crl.) No.

372 of 2009, which was decided on 23.12.2009. It is made


RPFAM Nos.260 & 293 of 2017                           Page 47 of 48
 clear that the payments already made to the Petitioner

@Rs.3000/- per month till date shall be adjusted from the

revised maintenance amount payable to the Petitioner.

22.          It is made          further clear that any observation

made herein shall not influence the concerned Civil Court,

while adjudicating         Civil Suit No.115 of 2008 pending

between the parties regarding right, title and interest over

House        No.516/1678/2869,                      situated                at    Patia,

Bhubaneswar.

23.          With the aforesaid observation and direction,

the RPFAM No.260 of 2017 stands allowed to the effect

indicated above and disposed of accordingly. Consequently,

RPFAM No.293 of 2017 stands dismissed. No order as to

costs.



                                                  ...................................
                                                    S.K. MISHRA, J.

Orissa High Court, Cuttack The 20th January, 2026/Prasant

Signed by: PRASANT KUMAR PRADHAN

Location: High Court of Orissa, Cuttack. Date: 21-Jan-2026 10:15:42

 
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