Supreme Court of India

Shabana Bano vs Imran Khan on 4 December, 2009

Supreme Court of India
Shabana Bano vs Imran Khan on 4 December, 2009
Author: ………………….J.
Bench: B. Sudershan Reddy, Deepak Verma
           Crl.A. @ SLP(Crl.)NO.717/09
                                       -1-
                                                           REPORTABLE

                          IN THE SUPREME COURT OF INDIA

                        CRIMINAL APPELLATE JURISDICTION

                   CRIMINAL APPEAL NO.2309 OF 2009
             [Arising out of S.L.P.(Crl.) No.717 of 2009]


       Shabana Bano                                     ....Appellant

                                           Versus


       Imran Khan                                       ....Respondent

                                  J U D G M E N T

Deepak Verma, J.

1. Leave granted.

2. Appellant Shabana Bano was married to the

respondent Imran Khan according to Muslim rites at

Gwalior on 26.11.2001. According to the appellant, at

the time of marriage, necessary household goods to be

used by the couple were given. However, despite

this, the respondent-husband and his family members

treated the appellant with cruelty and continued to

demand more dowry.

Crl.A. @ SLP(Crl.)NO.717/09
-2-

3. After some time, the appellant became

pregnant and was taken to her parents’ house by the

respondent. The respondent threatened the appellant

that in case his demand of dowry is not met by the

appellant’s parents, then she would not be taken back

to her matrimonial home even after delivery.

4. Appellant delivered a child in her parental

home. Since even after delivery, respondent did not

think it proper to discharge his responsibility by

taking her back, she was constrained to file a

petition under Section 125 of the Code of Criminal

Procedure (for short, ‘Cr.P.C.’) against the

respondent in the Court of Family Judge, Gwalior. It

was averred by the appellant that respondent has been

earning a sum of Rs. 12,000/- per month by doing some

private work and she had no money to maintain herself

and her new-born child. Thus, she claimed a sum of

Rs.3000/- per month from the respondent towards

maintenance.

5. On notice being issued to the respondent, he
Crl.A. @ SLP(Crl.)NO.717/09
-3-
denied all the contents of the petition filed by the

appellant under Section 125 of the Cr.P.C. except

admitting his marriage with the appellant.

6. Preliminary objections were raised by the

respondent that appellant has already been divorced

on 20.8.2004 in accordance with Muslim Law. Thus,

under the provisions of Muslim Women (Protection of

Rights on Divorce) Act, 1986 (hereinafter referred to

as `Muslim Act’), appellant is not entitled to any

maintenance after the divorce and after the expiry of

the iddat period. It was also contended by him that

appellant herself is earning Rs.6,000/- per month by

giving private tuitions and is not dependent on the

income of the respondent, thus, she is not entitled

to any maintenance. It was also contended by

respondent that appellant had gone to her parental

home on her own free-will and accord, after taking

all the jewellery and a sum of Rs.1000/- and despite

notice being sent, she has not returned to her

matrimonial home. Thus, for all these reasons, she is
Crl.A. @ SLP(Crl.)NO.717/09
-4-
not entitled to receive any amount of maintenance.

7. The Family Court was pleased to frame issues

and parties went to trial. After considering the

matter from all angles, the learned Judge of the

Family Court partly allowed the appellant’s

application as under:

“(1) respondent shall pay Rs.2000/- per
month as maintenance allowance to the
petitioner from 26.4.2004, date of
institution of petition to the date of
divorce, i.e. 20.8.2004 and thereafter
from 20.8.2004 to the period of iddat.

(2) respondent will bear cost of the suit
of himself as well as of petitioner.”

8. Thus, the claim of the appellant was allowed

to the extent of Rs. 2,000/- per month towards

maintenance from the date of institution of the

petition till the date of divorce, i.e., 20.8.2004

and further from the said date till the expiry of

iddat period but amount of maintenance thereafter was

denied.

9. The appellant was, therefore, constrained to

carry the matter further by filing Criminal Revision
Crl.A. @ SLP(Crl.)NO.717/09
-5-
No. 285 of 2008 before the Gwalior Bench of the High

Court of Madhya Pradesh. The said Criminal Revision

came to be disposed of by learned Single Judge on

26.9.2008 and the order of the Family Court has

substantially been upheld and consequently, the

appellant’s Revision has been dismissed. It is this

order and the order passed by the Family Court which

are the subject-matter of challenge in this appeal by

grant of special leave.

10. At the outset, learned counsel for the

appellant contended that learned Single Judge has

gravely erred in dismissing the appellant’s Revision

on misconception of law on the ground that after

divorce of a Muslim wife, a petition under Section 125

of the Cr.P.C. would not be maintainable. It was also

contended that learned Single Judge proceeded on wrong

assumption in dismissing appellant’s Revision claiming

maintenance under Section 125 of the Cr.P.C. It was

also argued that both the courts below completely lost

sight of the provisions of Section 7(1)(f) of the
Crl.A. @ SLP(Crl.)NO.717/09
-6-
Family Courts Act, 1984 (hereinafter referred to as

the ‘Family Act’).

11. On the other hand, Shri S.K. Dubey, learned

Senior Counsel for the respondent contended that no

illegality or perversity can be found in the order

passed by the learned Single Judge and the same calls

for no interference. It was also contended that the

appeal being devoid of any merit and substance,

deserves to be dismissed.

12. In the light of the aforesaid contentions,

we have heard the learned counsel for the parties and

perused the records.

13. The basic and foremost question that arises

for consideration is whether a Muslim divorced wife

would be entitled to receive the amount of

maintenance from her divorced husband under Section

125 of the Cr.P.C. and, if yes, then through which

forum.

14. Section 4 of Muslim Act reads as under:

“4. Order for payment of maintenance:

-(1) Notwithstanding anything contained
Crl.A. @ SLP(Crl.)NO.717/09
-7-
in the foregoing provisions of this Act
or in any other law for the time being
in force, where a Magistrate is
satisfied that a divorced woman has not
re-married and is not able to maintain
herself after the iddat period, he may
make an order directing such of her
relatives as would be entitled to
inherit her property on her death
according to Muslim law to pay such
reasonable and fair maintenance to her
as he may determine fit and proper,
having regard to the needs of the
divorced woman, the standard of life
enjoyed by her during her marriage and
the means of such relatives and such
maintenance shall be payable by such
relatives in the proportions in which
they would inherit her property and at
such periods as he may specify in his
order:

Provided that where such divorced
woman has children, the Magistrate shall
order only such children to pay
maintenance to her, and in the event 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:

Provided further that if any of the
parents is unable to pay his or her
share of the maintenance ordered by the
Magistrate on the ground of his or her
not having the means to pay the same,
the Magistrate may, on proof of such
inability being furnished to him, order
that the share of such relatives in the
maintenance ordered by him be paid by
Crl.A. @ SLP(Crl.)NO.717/09
-8-
such of the other relatives as may
appear to the Magistrate to have the
means of paying the same in such
proportions as the Magistrate may think
fit to order.

(2) Where a divorced woman is unable
to maintain herself and she has no
relatives as mentioned in sub-section
(1) or such relatives or any one of them
have not enough means to pay the
maintenance ordered by the Magistrate or
the other relatives have not the means
to pay the shares of those relatives
whose shares have been ordered by the
Magistrate to be paid by such other
relatives under the second proviso to
sub-section (1), the Magistrate may, by
order, direct the State Wakf Board
established under Section 9 of the Wakf
Act, 1954 (29 of 1954), or under any
other law for the time being in force in
a State, functioning in the area in
which the woman resides, to pay such
maintenance as determined by him under
sub-section (1) or, as the case may be,
to pay the shares of such of the
relatives who are unable to pay, at such
periods as he may specify in his order.”

15. Section 5 thereof deals with the option to be

governed by the provisions of Section 125 to 128 of

the Cr.P.C. It appears that parties had not given any

joint or separate application for being considered by

the Court. Section 7 thereof deals with transitional
Crl.A. @ SLP(Crl.)NO.717/09
-9-
provisions.

16. Family Act, was enacted w.e.f. 14th September,

1984 with a view to promote conciliation in, and

secure speedy settlement of, disputes relating to

marriage and family affairs and for matters connected

therewith.

17. The purpose of enactment was essentially to

set up family courts for the settlement of family

disputes, emphasizing on conciliation and achieving

socially desirable results and adherence to rigid

rules of procedure and evidence should be eliminated.

In other words, the purpose was for early settlement

of family disputes.

18. The Act, inter alia, seeks to exclusively

provide within jurisdiction of the family courts the

matters relating to maintenance, including

proceedings under Chapter IX of the Cr.P.C.

19. Section 7 appearing in Chapter III of the

Family Act deals with Jurisdiction. Relevant

provisions thereof read as under:
Crl.A. @ SLP(Crl.)NO.717/09

– 10 –

“7. Jurisdiction-(1) Subject to the
other provisions of this Act, a Family
Court shall –

                         (a) have   and   exercise    all   the
                         jurisdiction   exercisable    by   any

district Court or any subordinate
civil Court under any law for the
time being in force in respect of
suits and proceedings of the nature
referred to in the Explanation; and

(b) be deemed, for the purposes of
exercising such jurisdiction under
such law, to be a district Court or,
as the case may be, such subordinate
civil Court for the area to which the
jurisdiction of the Family Court
extends.

Explanation.- The suits and
proceedings referred to in this sub-
section are suits and proceedings of the
following nature, namely:-

(a) …. …. ….

(b) …. …. ….

(c) …. …. ….

(d) …. …. ….

(e) …. …. ….

                         (f)    a   suit  or       proceeding      for
                                maintenance;
                         (g) .... .... ...."

20. Section 20 of the Family Act appearing in

Chapter VI deals with overriding effect of the

provisions of the Act. The said section reads as
Crl.A. @ SLP(Crl.)NO.717/09

– 11 –

under :

“20. Act to have overriding effect –
The provisions of this Act shall have effect
notwithstanding anything inconsistent
therewith contained in any other law for the
time being in force or in any instrument
having effect by virtue of any law other
than this Act.”

21. Bare perusal of Section 20 of the Family Act

makes it crystal clear that the provisions of this

Act shall have overriding effect on all other

enactments in force dealing with this issue.

22. Thus, from the abovementioned provisions it

is quite discernible that a Family Court established

under the Family Act shall exclusively have

jurisdiction to adjudicate upon the applications

filed under Section 125 of Cr.P.C.

23. In the light of the aforesaid contentions and

in view of the pronouncement of judgments detailing

the said issue, learned counsel for the appellant

submits that matter stands finally settled but

learned Single Judge wholly misconstrued the various

provisions of the different Acts as mentioned
Crl.A. @ SLP(Crl.)NO.717/09

– 12 –

hereinabove, thus, committed a grave error in

rejecting the appellant’s prayer.

24. In our opinion, the point stands settled by

judgment of this Court reported in (2001) 7 SCC 740

titled Danial Latifi & Anr. Vs. Union of India

pronounced by a Constitution Bench of this Court.

Paras 30, 31 and 32 thereof fully establish the said

right of the appellant. The said paragraphs are

reproduced hereinunder :

“30. A comparison of these provisions with
Section 125 CrPC will make it clear that
requirements provided in Section 125 and the
purpose, object and scope thereof being to
prevent vagrancy by compelling those who can
do so to support those who are unable to
support themselves and who have a normal and
legitimate claim to support are satisfied. If
that is so, the argument of the petitioners
that a different scheme being provided under
the Act which is equally or more beneficial on
the interpretation placed by us from the one
provided under the Code of Criminal Procedure
deprive them of their right, loses its
significance. The object and scope of Section
125 CrPC is to prevent vagrancy by compelling
those who are under an obligation to support
those who are unable to support themselves and
that object being fulfilled, we find it
difficult to accept the contention urged on
behalf of the petitioners.

Crl.A. @ SLP(Crl.)NO.717/09

– 13 –

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 very Act itself.
This being the position, the Act cannot be
held to be unconstitutional.

32. As on the date the Act came into force the
law applicable to Muslim divorced women is as
declared by this Court in Shah Bano’s case
[(1985) 2 SCC 556 Mohd. Ahmed Khan vs. Shah
Bano Begum & Ors.
]. In this case to find out
the personal law of Muslims with regard to
divorced women’s rights, the starting point
should be Shah Bano’s case and not the
original texts or any other material – all the
more so when varying versions as to the
authenticity of the source are shown to exist.
Hence, we have refrained from referring to
them in detail. That declaration was made
after considering the Holy Quran, and other
commentaries or other texts. When a
Constitution Bench of this Court analysed
Suras 241-242 of Chapter II of the Holy Quran
and other relevant textual material, we do not
think, it is open for us to re-examine that
position and delve into a research to reach
another conclusion. We respectfully abide by
what has been stated therein. All that needs
to be considered is whether in the Act
specific deviation has been made from the
personal laws as declared by this Court in
Shah Bano’s case without mutilating its
underlying ratio. We have carefully analysed
the same and come to the conclusion that the
Act actually and in reality codifies what was
stated in Shah Bano’s case. The learned
Crl.A. @ SLP(Crl.)NO.717/09

– 14 –

Solicitor General contended that what has been
stated in the Objects and Reasons in Bill
leading to the Act is a fact and that we
should presume to be correct. We have
analysed the facts and the law in Shah Bano’s
case and proceeded to find out the impact of
the same on the Act. If the language of the
Act is as we have stated, the mere fact that
the Legislature took note of certain facts in
enacting the law will not be of much
materiality.”

25. Judgment of this Court reported in (2007) 6

SCC 785 titled Iqbal Bano Vs. State of U.P.& Anr.

whereby the provisions contained in Section 125 of

the Cr.P.C. have been aptly considered and the

relevant portion of the order passed in Iqbal Bano’s

case reads as under:

“10. Proceedings under Section 125
Cr.P.C. 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
Cr.P.C. and claims made under the Act are
tried by the same court. In Vijay Kumar
Prasad Vs State of Bihar (2004) 5 SCC 196 it
was held that proceedings under Section 125
Cr.P.C. are civil in nature. It was noted
as follows: (SCC p.200, Para 14).

14. The basic distinction between
Section 488 of the old Code and Section
126 of the Code is that Section 126 has
Crl.A. @ SLP(Crl.)NO.717/09

– 15 –

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. In the light of the findings already recorded

in earlier paras, it is not necessary for us to go

into the merits. The point stands well settled which

we would like to reiterate.

27. The appellant’s petition under Section 125 of

the Cr.P.C. would be maintainable before the Family

Court as long as appellant does not remarry. The

amount of maintenance to be awarded under Section 125

of the Cr.P.C. cannot be restricted for the iddat

period only.

Crl.A. @ SLP(Crl.)NO.717/09

– 16 –

28. Learned Single Judge appeared to be little

confused with regard to different provisions of

Muslim Act, Family Act and Cr.P.C. and thus was

wholly unjustified in rejecting the appellant’s

Revision.

29. Cumulative reading of the relevant portions

of judgments of this Court in Danial Latifi (supra)

and Iqbal Bano (supra) would make it crystal clear

that even a divorced Muslim woman would be entitled

to claim maintenance from her divorced husband, as

long as she does not remarry. This being a

beneficial piece of legislation, the benefit thereof

must accrue to the divorced Muslim women.

30. In the light of the aforesaid discussion, the

impugned orders are hereby set aside and quashed. It

is held that even if a Muslim woman has been

divorced, she would be entitled to claim maintenance

from her husband under Section 125 of the Cr.P.C.

after the expiry of period of iddat also, as long as

she does not remarry.

Crl.A. @ SLP(Crl.)NO.717/09

– 17 –

31. As a necessary consequence thereof, the

matter is remanded to the Family Court at Gwalior for

its disposal on merits at an early date, in

accordance with law. The respondent shall bear the

cost of litigation of the appellant. Counsel’s fees

Rs.5,000/-.

32. Consequently, the appeal stands allowed to

the extent indicated above.

………………….J.

[B. SUDERSHAN REDDY]

………………….J.

[DEEPAK VERMA]
New Delhi.

December 04, 2009.