Orissa High Court
Shamshad Begum vs Md. Noor Ahemad Khan on 3 January, 2001
Equivalent citations: 2001CRILJ2396
ORDER
R.K. Patra, Actg. C.J.
1. Is enforcement of the order of maintenance made Under Section 125 of the Code of Criminal Procedure, 1973 any way affected on coming into force of the Muslim Women (Protection of Rights on Divorce) Act, 1986, This is the short question that arises for consideration in this revision filed by a divorced Muslim woman.
2. FACTS. The petitioner is a divorced woman who married to the opposite party according to the Muslim law. She filed Criminal Misc. Case No. 253 of 1983 Under Section 123 of the Code of Criminal Procedure, 1973 against the opposite party in the Court of S.D.J.M., Sambalpur. By order dated 24-4-1985 the learned Magistrate allowed her case on contest directing the opposite party to pay her maintenance at the rate of Rs. 160/- per month from 24-4-1985. As the amount was not paid, she filed Execution CaseNo. 137 of 1990 in the Court of S.D.J.M., Sambalpur for realisation of a sum of Rs. 19207- towards maintenance for the period from 30-7-1989 to 30-7-1990. The learned Magistrate after hearing both parties, by order dated 20.2.1992 allowed the Execution Case directing the opposite party to pay her the said amount within a period of one month. Against the said order, the opposite party filed Criminal Revision No. 31/30 of 1992 in the Court of the learned Additional Sessions Judge, Sambalpur who by order dated 6-9-1993 set aside the order of the learned Magistrate holding that after coming into force of the Muslim Women (Protection of Rights on Divorce) Act, 1986, the order of the learned Magistrate is not enforceable. Hence this revision.
3. Chapter IX of the Code of Criminal Procedure, 1973 (hereinafter referred to as the 'Cr. P.C.') consists of four sections and it deals with order for maintenane of wives, children and parents. Sub-section (1) of Section 125, Cr. P.C. empowers the Magistrate to grant monthly allowance to a wife, children and parents on proof of neglect or refusal. Sub-section (3) thereof authorises such Magistrate to realise the amount of maintenance. Section 126 deals with the procedure to be followed by the Magistrate in the maintenance proceeding. Under Section 127 the Magistrate may alter the allowance on proof of a change in the circumstances of the person receiving the maintenance. Section 128 empowers a Magistrate to realise the amount of maintenance at any place where the person against whom it is made may be for the time being. The Muslim Women (Protection of Rights on Divorce) Act, 1986 (hereinafter referred to as 'the Muslim Divorce Act') has come into force with effect from 19-5-1986. On careful consideration of the provisions of the Muslim Divorce Act it would appear that Sections 3 and 4 of the said Act contains a non obstante clause in general terms. Section 5 of the Muslim Divorce Act gives option to both parties to elect to be governed by the provisions of Sections 125 to 128, Cr. P.C. Section 7 which is a transitional provision lays down that every application by a divorced woman Under Section 125 or Under Section 127, Cr. P.C. pending before a Magistrate on the com-mencement of the Act shall be disposed of by such Magistrate in accordance with the provisions of the Muslim Divorce Act subject to the exercising of option Under Section 5. It may be seen that there is no provision in the Muslim Divorce Act to the effect that Sections 125 to 128, Cr. P.C. shall stand repealed in so far as maintenance of Muslim women is concerned. There is also no provision in the Muslim Divorce Act with regard to enforcement of order of maintenance which has already become final under the Cr. P.C. This clearly goes to show that the provisions with regard to enforcement of maintenance orders made under the Cr. P.C.hold good even after coming into force of the Muslim Divorce Act. This is the view taken by a learned single Judge of this Court in Abdul Rauf Khan v. Halemon Bibi, (1989) 67 Cut LT 285. The ratio of that case has recently been followed by Hon'ble Shri P.K. Tripathy, J. in Mir Abdul Raheman v. Nurjahan alias Nuri Bibi, (2000) 18 CCR 158 : (2000 Cri LJ 1949).
4. Now coming to the facts of the case, admittedly the order of maintenance in favour of the petitioner was passed prior to the coming into force of the Muslim Divorce Act. In absence of any prohibition in the Muslim Divorce Act that any order of maintenance made Under Section 125, Cr. P.C. is not enforceable after coming into force of the said Act, the learned Additional Sessions Judge, Sambalpur clearly erred in law in vacating the order of the learned Magistrate.
5. In the result, the impugned order of the learned Additional Sessions Judge, Sambalpur is set aside and the order of the learned Magistrate is hereby restored.
6. The revision is allowed.