High Court Rajasthan High Court - Jodhpur

Smt.Khatiza Tul Qubra @ Tara Bano vs Iqbal Mohd on 27 January, 2009

Rajasthan High Court – Jodhpur
Smt.Khatiza Tul Qubra @ Tara Bano vs Iqbal Mohd on 27 January, 2009
       SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009


                                                1/20




          IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                               JODHPUR.

         S.B. CIVIL SECOND APPEAL NO.434/2007

         Smt. Khatiza Tul Qubra alias Tara Bano

                                                  versus

              Iqbal Mohd.



                                          PRESENT

                       HON'BLE Dr.JUSTICE VINEET KOTHARI

         Mr.M.A. Siddiqui, for the appellant
         Mr.Mukesh Patodia, for the respondent.

REPORTABLE

         DATE OF JUDGMENT                         : 27th January, 2009.

                                             JUDGMENT

1. With the consent of counsels, this second appeal is finally

disposed of at admission stage. Following substantial questions of

law as suggested in the memo of appeal are framed for consideration

by this Court:

SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

2/20

i) When the option of puberty is opted by a lady by

her conduct and same is admitted by the opposite party,

in that situation, whether it is necessary to obtain a

decree for dissolution of marriage from a competent

court?

ii) Whether in the facts and circumstances of the

present case, the suit for restitution of conjugal rights is

maintainable?

Iii) When the plaintiff himself admits that present

appellant has entered into second marriage, then the

decree for restitution of conjugal rights is justified or

not?

iv) Whether the decree of restitution of conjugal

rights can be executed when both the parties have

remarried?

2. The plaintiff – husband Iqbal Mohd. filed a suit for restitution

of conjugal rights in the trial Court with the averment that his

marriage took place with the appellant wife Smt. Khatiza Tul Qubra

D/O Mohd. Aslam Chhipa on 14.4.1984 according to Muslim
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

3/20

Sheriyat Law at Bhilwara and she was minor at the time of marriage

and was contracted into marriage by her father with the plaintiff and

upon attaining majority, she did not join matrimonial home of the

plaintiff. Therefore, the plaintiff filed the present suit.

3. The defendant – wife filed written statement to the suit denying

the factum of marriage and submitted that she was only 7 years of age

at the time of alleged marriage on 14.4.1984 and even if her father

contracted her into marriage at the age of 7 years, she had repudiated

the said marriage upon attaining the age of puberty of 15 years and

has remarried with another person and since the marriage in question

was never consummated with the plaintiff, she was not bound to go

with him and so called marriage was void and repudiated and

therefore, the suit deserves to be dismissed.

4. On behalf of the appellant – wife D.W.1 Mohd. Aslam, father

of the appellant – wife deposed before the trial Court that on

14.4.1984 when he contracted the marriage of the appellant with the

plaintiff, she was only 7 years of age and she did not understand the

meaning of marriage. She never lived with the plaintiff and the
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

4/20

marriage was never consummated and the said marriage with the

plaintiff was repudiated by her upon attaining the age of puberty i..e

15 years. She had married with another person on 7.5.2000 and was

living with her husband at Kishangarh.

5. On the basis of evidence, the learned trial Court deciding the

said issue in favour of the defendant – wife dismissed the suit of the

plaintiff- husband. However, the first appeal filed by the plaintiff –

husband before the appellate Court was allowed and the suit was

decreed by the first appellate Court vide impugned judgment

dtd.6.9.2007 and the learned first appellate Court found that since the

respondent did not obtain any decree from the Civil Court for

dissolution of marriage under Section 2 of the Dissolution of Muslim

Marriage Act, 1939, therefore, her first marriage with the plaintiff

was valid as per Section 272 of the Muslim Law Sheriyat and thus,

the first appellate Court found that the defendant could not prove

repudiation of her marriage with the plaintiff and thus decreed the

suit.

SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

5/20

6. Being aggrieved by the same, the defendant – wife has

approached this Court by way of present second appeal under Section

100 C.P.C.

7. Mr. M. Siddiqui, learned counsel appearing for the appellant –

wife submitted that it was not necessary for the appellant- wife to

obtain any decree under Section 2 of the Act and exercising her right

of “Khyar-Ul-Bulugh” (option of puberty), she had validly

repudiated the marriage in question with the plaintiff and had got

remarried and the trial Court had found in her favour about the said

valid repudiation of marriage with the plaintiff which is alleged to

have taken place on 14.4.1984 when she was only 7 years of age and

the said marriage was never consummated and she never lived with

the plaintiff. The learned counsel for the appellant – wife

submitted that the first appellate Court had, without any valid reasons,

reversed these findings of facts of the learned trial Court which could

not be said to be perverse in any manner as the requirement of

repudiation even under Section 2 of the Dissolution of Muslim

Marriages Act was proved by the father of the appellant – wife before

the learned trial Court in his statement and, therefore, the suit was
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

6/20

rightly dismissed by the learned trial Court and the first appellate

Court could not decree the same. He submitted that the present

second appeal deserves to be allowed and the judgment of the learned

trial Court deserves to be restored.

8. The learned counsel for the appellant relied upon the Division

Bench decision of this Court in the case of Mustafa V/s Smt.

Khursida reported in 2006 WLC (UC) 450 and the judgment of

Lahore High Court in the case of Mohd. Baksh V/s the Crown

through Khuda Baksh reported in AIR 1950 Lahore 133.

9. On the other hand, Mr. Mukesh Patodia, learned counsel

appearing for the respondent – husband relied upon the decision of

M.P. High Court in the case of Piramohammad Kukaji V/s The State

of Madhya Pradesh reported in AIR 1960 MP 24 and the decision of

this Court in the case of Sahnaz Bano (Smt.) and ors. V/s State of

Rajasthan and another reported in 1999(2) RCD 980 (Raj.). He also

relied upon the provisions of Section 275 of the Muslim Sheriyat

Law.

SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

7/20

10. Having heard the learned counsel and upon perusal of the

judgments of two Courts below and the judgments cited at the Bar,

this Court is of the opinion that the present second appeal of the

appellant – wife deserves to be allowed and the impugned judgment

of the first appellate Court dated 6.9.2007 deserves to be set aside

and that of the trial Court dtd.17.5.2006 deserves to be restored.

11. Firstly, a look into the relevant Sections of Mohammadan Law

in this regard, namely, Sections 272, 273, 274 and 275 may be of

relevance and therefore, they are quoted below:

“272. Marriage brought about by father or

grandfather:- When a minor has been contracted in

marriage by the father or father’s father, the contract of

marriage is valid and binding, and it cannot be annulled

by the minor or attaining puberty. But where a father or

father’s father has acted fraudulently or negligently, as

where the minor to a lunatic, or the contract is to the

manifest disadvantage of the minor, the contract is

voidable at the option of the minor on attaining puberty.
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

8/20

273. Repudiation under the Dissolution of Muslim

Marriages Act, 1939:- By the Dissolution of Muslim

Marriages Act, 1939, all restriction on the option of

puberty in the case of minor girl whose marriage has

been arranged by a father or grandfather has been

abolished and under sec. 2(vii) of the Act a wife is

entitled to the dissolution of her marriage if she proves

the following facts, namely, (1) the marriage has not

been consummated, (2) the marriage took place before

she attained the age of 15 years, and (3) she has

repudiated the marriage before attaining the age of 18

years.

274. Marriage brought about by other guardians :

Option of puberty:- When a marriage is contracted for a

minor by any guardian other than the father or father’s

father, the minor has the option to repudiate the marriage

on attaining puberty. This is technically called the

“option of puberty” (khyar-ul-bulugh).

SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

9/20

The right of repudiating the marriage is lost, in the case

of a female, if after attaining puberty and after being

informed of the marriage and of her right to repudiate

it, she does not repudiate without unreasonable delay.

The Dissolution of Muslim Marriages Act, 1939,

however, gives her the right to repudiate the marriage

before attaining the age of eighteen years, provided that

the marriage has been consummated. But in the case of a

male, the right continues until he has ratified the

marriage either expressly or impliedly as by payment of

dower or by cohabitation.

275. Effect of repudiation : The mere exercise of the

option of repudiation does not operate as a dissolution of

the marriage. The repudiation must be confirmed by the

Court. Until then the marriage subsists, and if either

party to the marriage dies, the other will inherit from him

or from her, as the case may be.”

SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

10/20

12. The Division Bench of this Court in the case of Mustafa V/s

Smt. Khursida reported in 2006 WLC (UC) 450 has held as under:

“14. The Dissolution of Muslim Marriages Act, 1939

specifically deals with the provisions of Muslim Law

relating to the rights of seeking dissolution of marriage

by the woman married under Muslim Law and Section 2

thereof provides for certain grounds on which decree for

dissolution of marriage could be obtained by a woman

married under Muslim Law and the same, with clause

(vii) (omitting other clauses being irrelevant for the

present purposes), reads thus

“Section 2. Grounds for decree for dissolution of

marriage :- A woman married under Muslim law

shall be entitled to obtain a decree for the

dissolution of her marriage on any one or more of

the following grounds, namely:

(vii) that she having been given in marriage by her

father or other guardian before she attained the
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

11/20

age of fifteen years, repudiated the marriage

before attaining the age of eighteen years;

                           Provided       that    the    marriage       has     not    been

                           consummated."



15. In case of a girl married during her minority, she is

entitled to be dissolution of marriage on her proving the

facts to the effect that she was given in marriage by her

father or other guardian and that the marriage took place

before she attained the age of 15 years and that she

repudiated the marriage before attaining the age of 18

years and that the marriage has not been consummated.

Such right of repudiation, though mentioned by the

parties and so also by the Family Court in issue No.1 as

Khyar-ul-bulugh, the option of puberty, needs a little

clarification. Puberty specifically means, the earliest age

at which a person is capable of begetting or bearing a

child. In fact, this option of puberty, Khyar-ul-bulugh,

as such was earlier not available outright when the

minor was contracted in marriage by the father or
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

12/20

grand father and such contract was voidable at the

option of minor on attaining puberty only when the

father or grand father as acted fraudulently or

negligently or when the contract was to the manifest

disadvantage of the mnior, as explained by Mulla in

Article 272 of Principles of Mohamedan Law

(Nineteenth Edition 1990: Reprint 2003-page 234). The

option of puberty, Khyar-ul-bulugh that is, giving a

blanket right to the minor to repudiate the marriage or

attaining puberty was available only when the marriage

was contracted for a minor by any guardian other than

the father or the grand father, as explained by Mulla in

Article 274 (supra). However, by the Act of 1939, all

restriction on the option of puberty were abolished and

instead, under Section 2(vii) of the Act, a wife when

given in marriage by father or by any other guardian

has been given the right to the dissolution of her

marriage on proof of essential facts about the marriage

having not been consummated, having taken place before

her attaining the age of 18 years. Therefore, the aspects
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

13/20

of puberty as such are not directly relevant while dealing

with this case under Section 2(vii) of the Act and it is

the age at the time of marriage and at the time of

repudiation, below 15 years and below 18 years

respectively, that is decisive to consider validity of the

option, of course with another decisive factor of non-

consummation of marriage. We may, also clarify that in

this view of the matter, the grounds sought to be raised

about the interference about puberty of the respondent

being wholly redundant and irrelevant would deserve no

further consideration.”

13. The Lahore High Court in the case of Mohd. Baksh V/s the

Crown through Khuda Baksh reported in AIR 1950 Lahore 133 has

held as under :

“A marriage arranged by the father or the grandfather

during a girl’s minority stands on the same footing, as

regards the option of puberty, as a marriage arranged by

any other guardian. The mere fact that S.2 of Act VIII
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

14/20

(8) of 1939, gives a right to a girl in this position to

obtain a decree for dissolution of marriage does not

imply that apart from the provisions of S.2, she has no

right to exercise the option of puberty in such cases. A

Court’s order is not essential for conferring validity on

the exercise of the option of puberty. The Court’s order

would seem to be only necessary to invest it with the

judicial imprimatur in order to avoid any possible

disputes. In any case, a declaration can be given by the

Court itself even in the course of criminal proceedings

initiated under S. 494, Penal Code to the effect that the

first marriage stands dissolved by the option of puberty

having been exercised.”

14. On the other hand M.P. High Court in the case of

Piramohammad Kukaji V/s The State of Madhya Pradesh reported

in AIR 1960 MP 24 has held as under:

“Where a Muhammadan minor daughter’s marriage is

contracted by her father and not by any gruadian other
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

15/20

than the father, she has no right of repudiating the

marriage on attaining puberty. Again the mere exercise

of the option of repudiation does not operate as a

dissolution of the marriage. The repudiation is required

to be confirmed by the Court. Even under the

Dissolution of Muslim Marriages Act, 1939, a decree of

the Court dissolving the marriage is necessary.

15. This Court in the case of Sahnaz Bano (Smt.) and ors. V/s

State of Rajasthan and another reported in 1999(2) RCD 980 (Raj.)

dealing with the matter under Section 482 Cr.P.C. observed about the

requirement of Section 2 of the Dissolution of Muslim Marriage Act,

1939. In para 5 and 8 of the judgment, this Court observed as under:

“. In substance his argument is that dissolution of

marriage by Qazi is valid. I am of the view that it is no

so. The Dissolution of Muslim Marriage Act, 1939

enumerates grounds in Sec. 2 on which a woman married

under Muslim Law shall be entitled to obtain a decree for

the dissolution of her marriage. The Dissolution of
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

16/20

Muslim Marriage Act was passed when the ulema

themselves recommended that the federal Government

enact the Act of 1939 providing for nine grounds of

divorce to a muslim woman. It is an Act to consolidate

and clarify the provision of Muslim Law relating to suits

for dissolution of marriage by women under Muslim Law

and to remove doubts as to the effect of renunciation of

Islam by a married Muslim woman on her marriage tie.

A muslim woman has to obtain a decree of dissolution

under this Act in case she wants dissolution on anyone or

more grounds enumerated in Sec.2. Dissolution of a

muslim marriage can be done only by a competent civil

court on the grounds enumerated in Sec.2 of the Act

and not by Qazi appointed by Muslim Personal Law

Board. Even if a Qazi is appointed under the Kazi’s Act

1880, his appointment shall not be deemed to confer any

judicial or administrative powers on him.

8. In this view of the matter when petitioner Sahnaz

Bano was under a bonafide belief that court of Qazi

established by Muslim Personal Law Board was
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

17/20

competent to grant her decree of dissolution of marriage,

her bonafide belief shall be looked into by the Trial

Court at the appropriate stage. But so far as order

taking cognizance is concerned, the same cannot be

quashed under Sec. 482 Cr.P.C.”

16. In view of the aforesaid legal position and in view of the

binding decision of the Division Bench of this Court as well as

decision of Lahore High Court, the view taken by M.P. High Court in

Piramohammad Kukaji’s case (supra) is not acceptable to this Court.

This Court’s decision in Sahnaz Bano’s case (supra) is also

distinguishable. It was a case under Section 482 Cr.P.C. and not about

effect of absence of a decree for dissolution under Section 2 of the

Act and the Court only held that dissolution could not be done by the

Quazi appointed by the Board.

It is, thus, found here that it is not necessary for Muslim lady

to obtain a decree for dissolution of her marriage after she exercises

her option of puberty (Khyar-ul-Bulugh) upon attaining the age of

puberty i.e. 15 years. If the factum of such revocation or exercise of

option of puberty is proved before the trial Court even by the oral
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

18/20

evidence and the trial Court returns the findings of facts in her favour

in a suit filed by the husband, even then it should be sufficient

satisfaction of requirement of Section 2 of the Dissolution of Muslim

Marriages Act, 1939.

17. Section 275 of the Muslim Law quoted above also stipulates

only this that repudiation must be confirmed by the Court. In the

present case the findings of the learned trial Court that father of the

appellant – wife had proved such repudiation of marriage with the

plaintiff – husband is finding of fact and complies with the

requirement of Section 275 of Muslim Law as well as Section 2 of

the Dissolution of Muslim Marriages Act. Therefore, the said findings

of facts unless found to be perverse could not be reversed by the first

appellate court. Requirement to obtain independent decree by the

appellant – wife by approaching Civil Court is not the sine qua non of

law. Therefore, in the present case, the first appellate Court erred in

in reversing that finding merely on this ground and decreeing the suit

for restitution of conjugal rights in favour of the plaintiff husband.

More so, when admittedly, the appellant – wife had married another

man way back on 17.5.2000 and ever since is living with her husband
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

19/20

at Kishangarh, therefore, she cannot be asked to walk out of her valid

marriage nor she can be forced to leave her peaceful matrimonial

home now and abide by the decree in favour of the plaintiff –

husband. After all we are dealing with human beings in the present

case and not a commodity or property. In the present case, the factum

of her marriage with other person on 17.5.2000 was admitted by the

plaintiff himself in the cross-examination, therefore, no decree of

restriction of conjugal rights could be granted in his favour.

18. Consequently this court is satisfied that the judgment of the

first appellate Court dated 6.9.2007 is not sustainable and the same

deserves to be set aside. Consequently, the present appeal of the

appellant – wife is allowed and setting aside the judgment of the first

appellate Court dated 6.9.2007, the judgment of the learned trial

Court dated 17.5.2006 rejecting the suit of the plaintiff – husband is

restored and it is held that the plaintiff – respondent Iqbal Mohd. Is

not entitled to decree for restitution of conjugal rights against the

appellant Smt. Khatiza Tul Qubra. All the four substantial questions

of law framed above are answered in favour of the appellant – wife

and against the plaintiff – husband. No order as to costs.
SBC SECOND APPEAL NO.434/2007-SMT. KHATIZA TUL QUBRA V/S IQBAL MOHD. : JUDGMENT DTD. 27.1.2009

20/20

(Dr.VINEET KOTHARI)J.

Ss/-