Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Karnataka High Court

Mr Mahantesh S/O Basappa Sobanadar vs Irawwa W/O Basappa Sobanadar on 25 March, 2026

                                              -1-
                                                        NC: 2026:KHC-D:4616
                                                    RPFC No. 100074 of 2025


                    HC-KAR




                   IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                      DATED THIS THE 25TH DAY OF MARCH 2026
                                       BEFORE
                         THE HON'BLE MRS JUSTICE GEETHA K.B.
                    REV.PET FAMILY COURT NO. 100074 OF 2025 (-)

                   BETWEEN

                   MR. MAHANTESH S/O. BASAPPA SOBANADAR,
                   AGE: 35 YEARS, OCC: BUSINESS,
                   R/O. SY.NO.22, 1ST CROSS,
                   DEVANG MAIN ROAD, LAXMI NAGAR,
                   VADAGAON, BELAGAVI-590006.
                                                               ...PETITIONER
                   (BY SRI. VITHAL S. TELI, ADVOCATE)

                   AND

                   SMT. IRAWWA W/O. BASAPPA SOBANADAR,
                   AGE: 67 YEARS, OCC: NIL,
                   R/O. C/O. ANASUYA VANI, H.NO.37,
                   BAZAR GALLI, VADAGAON, BELAGAVI-590006.
                                                               ...RESPONDENT
Digitally signed
by BHARATHI        (NOTICE TO RESPONDENT IS SERVED)
HM
Location: HIGH
COURT OF
KARNATAKA,
DHARWAD
                       THIS RPFC IS FILED UNDER SECTION 19(4) OF FAMILY
BENCH              COURT'S ACT 1984 PRAYING THAT THE JUDGMENT AND ORDER
                   DATED 08.01.2015 IN CRL.MISC.NO.428/2019 PASSED BY I
                   ADDITIONAL PRINCIPAL JUDGE, FAMILY COURT, BELAGAVI IN
                   AWARDING MAINTENANCE OF RS.5,000/- FROM JANUARY 2022
                   TILL HER LIFETIME, MAY BE KINDLY BE SET ASIDE IN THE
                   INTEREST OF JUSTICE AND EQUITY.

                        THIS PETITION HAVING BEEN HEARD AND RESERVED FOR
                   ORDER ON 13.03.2026 AND COMING ON FOR PRONOUNCEMENT
                   OF ORDER THIS DAY, MADE THE FOLLOWING:

                   CORAM:    THE HON'BLE MRS JUSTICE GEETHA K.B.
                                    -2-
                                                   NC: 2026:KHC-D:4616
                                              RPFC No. 100074 of 2025


HC-KAR




                             CAV ORDER


     Revision petitioner/respondent has filed this revision

petition under Section 19(4) of Family Courts Act, 1984

praying for setting aside the order dated 08.01.2025 in

Crl.Misc.428/2019 on the file of I Additional Principal Judge,

Family Court, Belagavi (for short hereinafter referred to as

'Family   Court')     in   awarding           maintenance    amount      of

₹.5,000/-      per   month    to    the       revision   petitioner    from

January-2022 till her lifetime.


     2.     Parties would be referred with their ranks as they

were before the Family Court for the sake of convenience

and clarity.


     3.     Petitioner-mother            of    respondent        has   filed

Crl.Misc.No.428/2019         under       Section     125    of    Criminal

Procedure Code, 1973 (for short hereinafter referred to as

Cr.P.C.) praying for monthly maintenance of ₹.15,000/-

from respondent.
                             -3-
                                        NC: 2026:KHC-D:4616
                                  RPFC No. 100074 of 2025


HC-KAR




     4.    The case of petitioner before the Family Court in

nutshell is that petitioner is widow and was doing vegetable

vending business and from said income she has purchased

Plot in Sy.No.22 of Vadagaon, Belagavi and also constructed

a house in it. Respondent is her son and he sold the entire

property situated at Muddebihal and Amaragol stood in the

name of petitioner, without her knowledge. Petitioner has

got another daughter by name Anasuya. Petitioner has

performed her marriage and also the marriage of present

respondent. The respondent taking undue advantage of

innocence of petitioner, took all money belonged to her and

established power loom in the house. Petitioner extended

financial assistance of ₹.5,00,000/-. From the power loom,

respondent started getting handsome profit. Thereafter, at

the instigation of his wife, respondent started assaulting

petitioner physically and was also abusing her in filthy

language   and   stopped   providing   food,   medicines   and

clothing to the petitioner. He also gave life-threat to the

petitioner persuading her to transfer house property in his
                               -4-
                                           NC: 2026:KHC-D:4616
                                      RPFC No. 100074 of 2025


HC-KAR




name. When petitioner refused to do so, on 25.09.2017 she

was dragged out from the house with a threat that she will

be murdered if she does not transfer the house property

into the name of respondent. Hence, the petitioner has

taken shelter in the house of her daughter.


      5.     It is the further case of petitioner that she also

gave representation to Shahapur Police Station, Belagavi,

but they have not taken any action. The petitioner is

suffering from her old aged ailments and requires regular

treatment. She is completely neglected by the respondent.

Respondent is hale and healthy and earning ₹.5,00,000/-

per annum. He has intentionally neglected the petitioner.

Respondent is capable to pay maintenance of ₹.15,000/-

and   that   much    amount    is   required   for   day   to   day

maintenance of the petitioner. Hence, prayed for allowing

the petition.


      6.     After service of notice, respondent appeared

through his counsel and filed his objection statement,
                                 -5-
                                              NC: 2026:KHC-D:4616
                                      RPFC No. 100074 of 2025


HC-KAR




wherein he admitted the relationship between the petitioner

and respondent but denied all other averments made in the

petition regarding purchase of the house property, throwing

out the petitioner from it, installation of power loom in the

property, etc. He contended that he is only working as daily

labourer   in   power   loom.    Petitioner    has      already   filed

Crl.Misc.No.257/2018 under the Protection of Women from

Domestic    Violence    Act,   2005   and     it   is   pending    for

consideration. Only to harass the respondent, present

petition is filed. He never objected the petitioner to reside

with him in his house. The said house is ancestral property

and respondent constructed the house by spending his hard

earned money. Petitioner never looked after the father of

respondent and never lived happily with him and not

discharged her responsibilities of doing household work.

Respondent is holding BPL ration card and his annual

income is only ₹.36,000/-. He has to maintain his two

children. Due to lockdown, he is not having any source of

income to maintain his family. He worked as coolie on daily
                               -6-
                                         NC: 2026:KHC-D:4616
                                     RPFC No. 100074 of 2025


HC-KAR




wages since from the age of 8 years and spent money for

the education of his sister. The marriage of respondent was

solemnized on 08.02.2015 and afterwards petitioner started

harassing the respondent. His wife has left the matrimonial

house and respondent started residing in her parental

house.    The   grandmother    has   bequeathed   the      house

property to the respondent. He never neglected to maintain

his mother. Hence, prayed for dismissal of the petition.


     7.    After filing the petition and objection statement,

on behalf of petitioner, she was examined as P.W.1 apart

from marking Exs.P.1 to P.3. On behalf of respondent, he

was examined as R.W.1 apart from marking Exs.R.1 to

R.13. Afterwards, the Family Court after hearing arguments

has passed the order granting monthly maintenance of

₹.5,000/- from January-2022 till lifetime of petitioner.


     8.    Aggrieved by the said order, revision petitioner

has preferred the present revision petition.
                                -7-
                                           NC: 2026:KHC-D:4616
                                      RPFC No. 100074 of 2025


HC-KAR




     9.       After service of notice of the petition, respondent

remained absent and unrepresented.


     10.      Heard arguments of learned counsel for revision

petitioner.


     11.      Learned counsel for the revision petitioner Sri

Vithal S Teli would submit that revision petitioner has no

source of income and without proving his source of income,

the Family Court awarded maintenance of ₹.5,000/- per

month, which is erroneous. Even though he has taken

witness summons to witnesses to prove his contention, they

became absent on the hearing dates due to election in Co-

operative Society. However, further time was not granted to

respondent to lead his evidence. Further, respondent was

paying ₹.3,000/- per month to petitioner. The Family Court

has accepted the affidavit evidence of petitioner, which is

not in accordance with law. For these reasons, he prays for

allowing the revision petition and to remand the matter to

the Family Court for reconsideration.
                                  -8-
                                                  NC: 2026:KHC-D:4616
                                             RPFC No. 100074 of 2025


HC-KAR




       12.   Having heard the arguments of learned counsel

for revision petitioner, the points that arise for consideration

are:

       1.    Whether sufficient opportunity was not
             given   to   respondent         to   put   forth his
             contention?

       2.    Whether acceptance of affidavit evidence
             of   petitioner   by      the    Family    Court   is
             erroneous?

       13.   Finding on point No.1 is in 'Negative' and point

No.2 is in 'Affirmative' for the following:


                                 REASONS

       14.   This is the revision petition filed under Section

19(4) of the Family Courts Act, 1984. Hence, the scope of

this revision is very limited.


       15.   The admitted facts of the case are that the

petitioner is the mother of respondent and she is aged

about 75 years. No material is produced before the Family

Court by the respondent to show that petitioner was having
                                  -9-
                                               NC: 2026:KHC-D:4616
                                        RPFC No. 100074 of 2025


HC-KAR




sufficient means to maintain herself. Respondent being the

son of petitioner, it is his bounden duty to maintain his

mother in her old age. Admittedly, petitioner was doing

vegetable vending business, but because of her old age, she

could not continue the business and earn income for her

livelihood.


     16.      It is the contention of respondent that the house

property, which is standing in his name, was gifted to him

by his grandmother. However, the Family Court has

discussed about the documents produced by the respondent

in minute detail and held that earlier said house property

was standing in the name of petitioner-mother and then as

per the application of respondent, it was standing in the

name of respondent.


     17.      The   petitioner   has   taken    contention   in   her

petition that respondent has caused threat on her and

because of his threat; he got the house property from the

name of petitioner to his name. Anyway as on today, no
                                - 10 -
                                            NC: 2026:KHC-D:4616
                                        RPFC No. 100074 of 2025


HC-KAR




material is produced to show that petitioner owns any

house. Admittedly, she is residing in her daughter's house

and thus    petitioner and respondent            are not   residing

together and respondent is not looking after the welfare of

his mother-petitioner.


     18.   It is the contention of respondent that petitioner

has left the house without any sufficient reason.              The

sufficient reason to live apart from the husband is to be

established only by wife. However, that question does not

arise in case of petition filed by parents and children.

Hence, the arguments of learned counsel for respondent

that petitioner herself left the house has no relevance to

decide the petition for maintenance.


     19.   It    is      the        contention      of     revision

petitioner/respondent that he has filed an application to

summon his witnesses and even though it was allowed, on

the dates of hearing his witnesses became absent and

further opportunity was not given to him to produce those
                                - 11 -
                                            NC: 2026:KHC-D:4616
                                        RPFC No. 100074 of 2025


HC-KAR




witnesses to prove that he was paying ₹.2,000/- to

₹.3,000/- per month to petitioner through one of those

witnesses.


     20.     If respondent was making some payment to his

mother towards her maintenance, then it is always left open

for him to establish the said payment and if he establishes

the same, then such amount would be deducted from the

maintenance amount awarded by the Court. Hence, for that

purpose, remanding the matter to the Family Court or

permitting    the   revision   petitioner/respondent    to   lead

evidence does not arise. Accordingly, this point No.1 is

answered in 'Negative'.


     21.     Regarding point No.2 i.e. validity of acceptance

of affidavit evidence of the petitioner, for the first time in

this revision petition, revision petitioner has raised the point

that affidavit evidence was accepted by the Family Court,

which is not admissible as per Section 126 of Cr.P.C.
                               - 12 -
                                             NC: 2026:KHC-D:4616
                                        RPFC No. 100074 of 2025


HC-KAR




       22.   In this regard, learned counsel for revision

petitioner relied on the judgment of Co-ordinate Bench of

this     Court    in   RPFC   No.100035/2021         c/w.    RPFC

No.100084/2022 dated 21.03.2023 and the judgment of

Co-ordinate Bench of this Court in the case of Smt.

Sunanda and Another vs. Bharat Naik reported in ILR 2011

KAR 1040 (Circuit Bench at Gulbarga).


       23.   In these two cases, the Co-ordinate Benches of

this Court have relied upon the judgment of Division Bench

of this Court in Gayathri vs. Ramesh reported in ILR

1993 KAR 1857, Shri Ujwal vs. Bharati and Another

reported     in    ILR    2018         KAR    3426     and    Sri

Somashekaraiah vs. Smt.Parvathamma reported in ILR

2019 KAR 2614.


       24.   Except this last judgment of Somashekaraiah's

case referred supra, all other cases were relied by the Co-

ordinate Bench of this Court in RPFC No.340/2011 dated

22.10.2018. In the said case, the provisions of Section 125,
                               - 13 -
                                             NC: 2026:KHC-D:4616
                                       RPFC No. 100074 of 2025


HC-KAR




126(2) of Cr.P.C., Sub-Sections (1)(2)(3) of Section 10 of

Family Courts Act, 1984 were dealt in detail and also the

judgments of Hon'ble Apex Court in Iqbal Bano vs. State

of U.P. and Another reported in (2007) 6 SCC 785 and

Badshah vs. Urmila Badshah Godse and Another

reported in (2014) 1 SCC 188 and ultimately held that in

Shri Ujwal's case cited supra, the judgment of Supreme

Court in Badshah's case was not referred. Paragraph No.29

in the above said judgment reads as follows:


           "29. In Shri.Ujwal's case relied upon by the
     respondent's Counsel, the Judgment of Supreme Court
     in Badshah's case was not referred. Having regard to
     the judgment of Hon'ble Supreme Court in Badshah's
     case referred to supra Section 10(2) and (3) have to be
     interpreted to serve the purpose of the Act as aforesaid
     for giving special protection to the vulnerable groups
     namely abandoned wife, children and parents. Having
     regard to the aforesaid Judgments of the Hon'ble
     Supreme Court, the other judgments of this Court and
     the other High Courts relied upon by the learned
     counsel for the respondent, cannot be followed. Under
     the circumstances, the contention of the respondent
     that acceptance of the examination-in-chief evidence of
     the witnesses by the trial Court is illegal is rejected."
                                        - 14 -
                                                        NC: 2026:KHC-D:4616
                                                 RPFC No. 100074 of 2025


HC-KAR




     25.      Reproduction of paragraphs No.17 and 18 of the

above judgment wherein Badshah's case and Iqbal

Bano's cases referred are relevant. They read as follows:

              17. In Badshah's case referred to supra while
         dealing with the proceedings under Section 125 of
         Cr.P.C. the Hon'ble Supreme Court held as follows :

                "13.3.    Thirdly,    in    such    cases,    purposive
         interpretation needs to be given to the provisions of
         Section 125 Cr.P.C. While dealing with the application of
         a destitute wife or hapless children or parents under this
         provision, the Court is dealing with the marginalized
         sections of the society. The purpose is to achieve "social
         justice" which is the constitutional vision, enshrined in the
         Preamble of the Constitution of India. The Preamble to the
         Constitution of India clearly signals that we have chosen
         the democratic path under the rule of law to achieve the
         goal of securing for all its citizens, justice, liberty, equality
         and fraternity. It specifically highlights achieving their
         social justice. Therefore, it becomes the bounden duty
         of the courts to advance the cause of the social
         justice. While giving interpretation to a particular
         provision, the court is supposed to bridge the gap
         between the law and society.

              14. Of late, in this very direction, it is emphasized
         that the courts have to adopt different approaches in
         "social justice adjudication", which is also known as
         "social context adjudication" as mere "adversarial
         approach" may not be very appropriate. There are
         number of social justice legislations giving special
         protection and benefits to vulnerable groups in the
         society. Prof. Madhava Menon describes it eloquently :

               "It is, therefore, respectfully submitted that 'social
         context judging' is essentially the application of equality
         jurisprudence as evolved by Parliament and the Supreme
         Court in myriad situations presented before courts where
         unequal parties are pitted in adversarial proceedings and
         where courts are called upon to dispense equal justice.
         Apart from the socialeconomic inequalities accentuating
         the disabilities of the poor in an unequal fight, the
         adversarial process itself operates to the disadvantage of
         the weaker party. In such a situation, the Judge has to be
                                      - 15 -
                                                     NC: 2026:KHC-D:4616
                                              RPFC No. 100074 of 2025


HC-KAR



         not only sensitive to the inequalities of parties involved
         but also positively inclined to the weaker party if the
         imbalance were not to result in miscarriage of justice. This
         result is achieved by what we call social context judging or
         social justice adjudication."

              15. The provision of maintenance would
         definitely fall in this category which aims at
         empowering the destitute and achieving social
         justice or equality and dignity of the individual.
         While dealing with cases under this provision, drift
         in the approach from "adversarial" litigation to
         social context adjudication is the need of the hour.

               ..............

..............

18. The court as the interpreter of law is supposed to supply omissions, correct uncertainties, and harmonise result with justice through a method of free decision - libre recherché scientifique i.e. "free scientific research". We are of the opinion that there is a non-rebuttable presumption that the legislature while making a provision like Section 125 Cr.PC, to fulfil its constitutional duty in good faith, had always intended to give relief to the woman becoming "wife" under such circumstances. This approach is particularly needed while deciding the issues relating to gender justice. We already have examples of exemplary efforts in this regard. Journey from Shah Bano to Shabana Bano guaranteeing maintenance rights to Muslim women is a classical example."

(Emphasis supplied)

18. In Iqbal Banu's case referred to supra the Hon'ble Supreme Court relying on its earlier judgment in Vijaykumar Prasad's case held as follows :

"10. Proceedings under Section 125 CrPC are civil in nature. Even if the Court noticed that there was a divorced woman in the case in question, it was open to it to treat it as a petition under the Act considering the beneficial nature of the legislation. Proceedings under Section 125 CrPC and claims made under the Act are tried by the same court. In Vijay Kumar Prasad v. State of Bihar it was held that proceedings under Section 125 Cr.P.C. are civil in nature. It was noted as follows:
- 16 -
NC: 2026:KHC-D:4616 RPFC No. 100074 of 2025 HC-KAR "14. The basic distinction between Section 488 of the old Code and Section 126 of the Code is that Section 126 has essentially enlarged the venue of proceedings for maintenance so as to move the place where the wife may be residing on the date of application. The change was thought necessary because of certain observations by the Law Commission, taking note of the fact that often deserted wives are compelled to live with their relatives far away from the place where the husband and wife last resided together. As noted by this Court in several cases, proceedings under Section 125 of the Code are of civil nature. Unlike clauses (b) and (c) of Section 126(1) an application by the father or the mother claiming maintenance has to be filed where the person from whom maintenance is claimed lives.""

26. The real intention of incorporating Section 125 in Cr.P.C. and presently Section 144 of BNSS, 2023 is to provide speedy justice to the vulnerable classes i.e. the wife, minor children and parents. That provision cannot be misused by the revision petitioner. When he himself has not objected for taking affidavit evidence and cross-examined the petitioner and he himself also let in the affidavit evidence before the Family Court, he is estopped from saying that the procedure followed by the Family Court is not in accordance with law and for that purpose he cannot pray for remand of the matter to the Family Court.

- 17 -

NC: 2026:KHC-D:4616 RPFC No. 100074 of 2025 HC-KAR

27. Furthermore, as per Sub-Section (3) of Section 10 of the Family Courts Act, 1984 provides the Family Court to follow its own procedure to arrive at truth of the facts alleged by one party and denied by other party. The purpose of recording evidence is to arrive at truth of the facts, which could be by receiving the evidence by way of affidavit.

28. Learned counsel for the revision petitioner failed to bring to the notice of this Court that by following the procedure in receiving the affidavit evidence of the parties what harm or prejudice was caused to the respondent.

29. In several citations, the Hon'ble Apex Court has clearly held that this provision of maintenance i.e. proceedings under Section 125 of Cr.P.C. and Section 144 of BNSS, 2023 are civil in nature and it is only between the family members and this is the civil right arising out of the family relationship between parties.

- 18 -

NC: 2026:KHC-D:4616 RPFC No. 100074 of 2025 HC-KAR

30. Having regard to the judgment of Hon'ble Supreme Court in Badshah's case referred to supra and Sub-Sections (2) and (3) of Section 10 have to be interpreted to serve the purpose of the Act as aforesaid for giving special protection to the vulnerable groups namely the abandoned parents i.e. aged mother in the present case.

31. In the judgments referred by learned counsel for revision petitioner, as already discussed above, the judgments of Hon'ble Apex Court either in Iqbal Bano's case or in Badshah's case were not referred or not considered. The principles noted in these judgments of Hon'ble Apex Court clearly and categorically reveal that the purpose for which enactment of Section 125 Cr.P.C. is to be analysed.

32. The revision petitioner has raised this objection only to protract payment of maintenance to his own mother. His contention that he was working under another person as coolie is not established by him. He has produced

- 19 -

NC: 2026:KHC-D:4616 RPFC No. 100074 of 2025 HC-KAR certified copies of petition, I.A. and deposition in Crl.Misc.No.257/2018, which was filed by the present petitioner claiming maintenance under Protection of Women from Domestic Violence Act, 2005. The respondent is able- bodied person and it is his primary responsibility to look after his own mother that too when he possessed immovable property.

33. As discussed above, the affidavit evidence given before the Family Court by the petitioner and respondent was accepted. It was not disputed by the revision petitioner. Under these circumstances, he is estopped from claiming remand of the matter on that ground. Accordingly, point No.2 is answered in 'Affirmative'.

34. The maintenance awarded by the Family Court is only ₹.5,000/- per month that too from January-2022 and not from the date of petition. This meager amount of ₹.5,000/- awarded by the Family Court needs no interference.

- 20 -

NC: 2026:KHC-D:4616 RPFC No. 100074 of 2025 HC-KAR

35. In view of the above discussion, the impugned order dated 08.01.2025 passed in Crl.Misc.No.428/2019 on the file of I Additional Principal Judge, Family Court, Belagavi is hereby confirmed by dismissing the revision petition.

Sd/-

(GEETHA K.B.) JUDGE SH CT-MCK List No.: 1 Sl No.: 1