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]

Kerala High Court

Shiros Bangantavida vs Mubeena A.P on 16 September, 2025

Author: P.V.Kunhikrishnan

Bench: P.V.Kunhikrishnan

RPFC NO. 14 OF 2023
                                      1
                                                             2025:KER:69082


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

           THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

 TUESDAY, THE 16TH DAY OF SEPTEMBER 2025 / 25TH BHADRA, 1947

                             RPFC NO. 14 OF 2023

         AGAINST      THE   ORDER/JUDGMENT   DATED   11.08.2022   IN   MC

NO.253 OF 2019 OF FAMILY COURT, KANNUR

REVISION PETITIONER/PETITIONER:

             SHIROS BANGANTAVIDA
             AGED 33 YEARS
             S/O. ABDUL KHADAR, KURIYAKATH KURAMBIL, 'FIRDOS
             VILLA', NEAR B.T.W., PAPPINISSERY P.O., KANNUR -
             670 561. KANNUR TALUK, KANNUR DISTRICT.
             REPRESENTED THROUGH POWER OF ATTORNEY HOLDER
             BROTHER FIRDOSE BANKANTAVIDA, S/O. ABDUL KHADER,
             AGED 44 YEARS, 'FIRDOS VILLA', NEAR B.T.W.,
             PAPPINISSERY P.O., KANNUR


             BY ADVS.
             SMT.KALLIYANI KRISHNA B.
             SMT.T.K.SREEKALA
             SMT.RUKHIYABI MOHD KUNHI




RESPONDENTS/COUNTER PETITIONERS:

     1       MUBEENA A.P
             D/O. MUHAMMED A.K., AGED 24 YEARS,
             ‘ANJAKARAN PUTHIYA PURAYIL', CHIRAKKAL,
             CHIRAKKAL P.O., KANNUR, PIN - 670011

     2       AYSHA ZEBA (MINOR)
 RPFC NO. 14 OF 2023
                                 2
                                                          2025:KER:69082


             REPRESENTED BY MOTHER - MUBEENA A.P. D/O. SHIROS
             BANGANTAVIDA, AGED 9 MONTHS, ‘ANJAKARAN
             PUTHIYA PURAYIL', CHIRAKKAL, CHIRAKKAL P.O.,
             KANNUR, PIN - 670011



      THIS    REV.PETITION(FAMILY    COURT)   HAVING   COME   UP   FOR
ADMISSION ON 16.09.2025, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
 RPFC NO. 14 OF 2023
                                   3
                                                         2025:KER:69082




                     P.V.KUNHIKRISHNAN, J
                   --------------------------------
                      R.P.(F.C) No.14 of 2023
                    -------------------------------
            Dated this the 16th day of September, 2025


                              ORDER

This Revision Petition is filed against the order dated 11.08.2022 in M.C. No.253/2019 on the file of the Family Court, Kannur. As per the impugned order, the Family Court granted maintenance to the respondents @ Rs.5,000/- and Rs.3,000/- per month respectively. Aggrieved by the same, this Revision Petition is filed.

2. Heard.

3. The Family Court found that the petitioner is able to pay maintenance to the respondents and the respondents are unable to sustain themselves. The petitioner is working in Qatar. The marriage and the paternity are not disputed. Only an amount of Rs.5,000/- and Rs.3,000/- per month is awarded by the Family Court. I see no reason to interfere RPFC NO. 14 OF 2023 4 2025:KER:69082 with the same.

4. Section 125 Cr.P.C. is a benevolent provision to protect the rights of women who are abandoned by their husbands. In Bhuwan Mohan Singh v. Meena and Others [2014 KHC 4455], the Apex Court held as follows:

"3. Be it ingeminated that S.125 of the Code of Criminal Procedure (for short "the Code") was conceived to ameliorate the agony, anguish, financial suffering of a woman who left her matrimonial home for the reasons provided in the provision so that some suitable arrangements can be made by the Court and she can sustain herself and also her children if they are with her. The concept of sustenance does not necessarily mean to lead the life of an animal, feel like an unperson to be thrown away from grace and roam for her basic maintenance somewhere else. She is entitled in law to lead a life in the similar manner as she would have lived in the house of her husband. That is where the status and strata come into play, and that is where the obligations of the husband, in case of a wife, become a prominent one. In a proceeding of this nature, the husband cannot take subterfuges to deprive her of the benefit of living with dignity. Regard being had to the solemn pledge at the time of marriage and also in consonance with the RPFC NO. 14 OF 2023 5 2025:KER:69082 statutory law that governs the field, it is the obligation of the husband to see that the wife does not become a destitute, a beggar. A situation is not to be maladroitly created whereunder she is compelled to resign to her fate and think of life "dust unto dust". It is totally impermissible. In fact, it is the sacrosanct duty to render the financial support even if the husband is required to earn money with physical labour, if he is able bodied. There is no escape route unless there is an order from the Court that the wife is not entitled to get maintenance from the husband on any legally permissible grounds."

5. In Ramesh Chander Kaushal, Captain v. Veena Kaushal [1978 KHC 607] the Apex Court observed like this:

"9. This provision is a measure of social justice and specially enacted to protect women and children and falls within the constitutional sweep of Art.15 (3) reinforced by Art. 39. We have no doubt that sections of statutes calling for construction by courts are not petrified print but vibrant words with social functions to fulfil. The brooding presence of the constitutional empathy for the weaker sections like women and children must inform interpretation if it has to have social relevance. So viewed, it is possible to the selective in picking out that interpretation out of two alternatives which advances the cause - the cause of RPFC NO. 14 OF 2023 6 2025:KER:69082 the derelicts."

6. In Sunita Kachwaha and Others v. Anil Kachwaha [2014 KHC 4690], the Apex Court observed like this:

"8. The proceeding under S.125 CrPC is summary in nature. In a proceeding under S.125 CrPC, it is not necessary for the Court to ascertain as to who was in wrong and the minute details of the matrimonial dispute between the husband and wife need not be gone into. While so, the High Court was not right in going into the intricacies of dispute between the appellant - wife and the respondent and observing that the appellant - wife on her own left the matrimonial house and therefore she was not entitled to maintenance. Such observation by the High Court overlooks the evidence of appellant - wife and the factual findings, as recorded by the Family Court."

7. In Shamima Farooqui v. Shahid Khan [2015 KHC 4261], the Apex Court observed like this:

15. The High Court, without indicating any reason, has reduced the monthly maintenance allowance to Rs.2,000/-. In today's world, it is extremely difficult to conceive that a woman of her status would be in a RPFC NO. 14 OF 2023 7 2025:KER:69082 position to manage within Rs.2,000/- per month. It can never be forgotten that the inherent and fundamental principle behind S.125 CrPC is for amelioration of the financial state of affairs as well as mental agony and anguish that woman suffers when she is compelled to leave her matrimonial home. The statute commands there has to be some acceptable arrangements so that she can sustain herself. The principle of sustenance gets more heightened when the children are with her. Be it clarified that sustenance does not mean and can never allow to mean a mere survival. A woman, who is constrained to leave the marital home, should not be allowed to feel that she has fallen from grace and move hither and thither arranging for sustenance. As per law, she is entitled to lead a life in the similar manner as she would have lived in the house of her husband. And that is where the status and strata of the husband comes into play and that is where the legal obligation of the husband becomes a prominent one. As long as the wife is held entitled to grant of maintenance within the parameters of S.125 CrPC, it has to be adequate so that she can live with dignity as she would have lived in her matrimonial home. She cannot be compelled to become a destitute or a beggar. There can be no shadow of doubt that an order under S.125 CrPC can be passed if a person despite having sufficient means neglects or refuses to RPFC NO. 14 OF 2023 8 2025:KER:69082 maintain the wife. Sometimes, a plea is advanced by the husband that he does not have the means to pay, for he does not have a job or his business is not doing well. These are only bald excuses and, in fact, they have no acceptability in law. If the husband is healthy, able bodied and is in a position to support himself, he is under the legal obligation to support his wife, for wife's right to receive maintenance under S.125 CrPC, unless disqualified, is an absolute right.

While determining the quantum of maintenance, this Court in Jabsir Kaur Sehgal v. District Judge Dehradun and Others, 1997 KHC 554 : 1997 (7) SCC 7 : 1997 (2) KLT SN 62 : AIR 1997 SC 3397 : 1997 (5) ALT 25 : 1997 All LJ 2091 has held as follows:

"The Court has to consider the status of the parties, their respective needs, the capacity of the husband to pay having regard to his reasonable expenses for his own maintenance and of those he is obliged under the law and statutory but involuntary payments or deductions. The amount of maintenance fixed for the wife should be such as she can live in reasonable comfort considering her status and the mode of life she was used to when she lived with her husband and also that she does not feel handicapped in the prosecution of her case. At the same time, the amount so fixed cannot be excessive or extortionate."

8. Keeping in mind the above principles, I see no reason to interfere with the impugned order. Therefore, RPFC NO. 14 OF 2023 9 2025:KER:69082 there is no merit in this revision.

Accordingly, this Revision Petition (Family Court) is dismissed.

Sd/-

P.V.KUNHIKRISHNAN, JUDGE DM