Calcutta High Court High Court

Sadar Ali Karikar vs Sreemati Abeda Bibi And Ors. on 18 January, 1928

Calcutta High Court
Sadar Ali Karikar vs Sreemati Abeda Bibi And Ors. on 18 January, 1928
Equivalent citations: AIR 1928 Cal 549, 113 Ind Cas 153
Author: Suhrawardy


JUDGMENT

Suhrawardy, J.

1. This is an appeal by the husband in a suit for restitution of conjugal rights which has been dismissed by both the Courts below. The facts found by the Courts below are that the mother of the girl, who is a defendant in the case gave her in marriage to the plaintiff in 1319 B.S., but the defendant exercised her “option of puberty” given to her under the Sunni Mahomedan law, by which the parties are governed, in 1330 soon after she had attained puberty, by marrying defendant 5. In this view the plaintiff’s suit for restitution has been dismissed inasmuch as the alleged marriage between the plaintiff and defendant 1 does not any longer exist. The learned vakil who appears for the appellant has streneously argued that the marriage between the plaintiff and the defendant having been found to have been contracted as a matter of fact, there should be a judicial decree confirming the repudiation of such marriage. The learned vakil’s contention is met completely by the decision in Badal Aurat v. Queen-Empress (1892) 19 Cal. 79. If that decision is correct there can be no question that the decree of, the lower appellate Court is also correct.

2. Before entering into a discussion of the question it is necessary to point out that it was not proved before the Courts below or raised in the pleading as to whether the mother was the guardian of the girl for the purpose of the marriage at the date when the marriage took place. Under the Mahomedan law as affects the Sunnis, the guardianship in marriage originally vests in the father, and, failing him, on the father’s father, how high so-ever. Failing these, the right to contract the minor in marriage provisionally, i.e., subject to the option of repudiation devolves upon the brother and agnate relations of the minor in the same order as they stand under the law of inheritance. Failing these it devolves upon the mother and the maternal kindred; and failing these upon the Sultan or the ruler and then on the Judge or a person appointed by him. According to a saying of the Prophet which is the foundation of the rule of guardianship in marriage the nearer guardian excludes the more remote; that is, in the presence of the nearer guardian the more remote guardian has no right to give the minor in a valid marriage. It will thus be seen that when marriage is effected through the guardianship of the father or grandfather the minor has no right to avoid such marriage, except in very special circumstances, but if it is contracted by any other person the minor has the right of repudiation which is technically called “the option of puberty.” In order that the minor may be entitled to exercise the “option of puberty” it is necessary that there should be a marriage which is binding on him or her unless such option is exercised; and for that purpose the marriage must be valid ab origine and brought about by a person other than the father, etc., who stands for the time being in the position of a guardian in marriage of the minor. In the present ease it ought to have been inquired as to whether there was no paternal relation who could be the guardian of the minor at the time when the marriage is said to have taken place or whether the mother had the right to give her daughter in a valid marriage. This point seems to have been lost sight of in most of the cases that come before us and also in some of the reported cases.

3. As to the question whether there should be a judicial decree confirming the repudiation before a suit for restitution of conjugal rights or relating to the marriage is brought no authority has been placed before us in support of this proposition. In Badal Aural’s case Ameer Ali, J., whose opinion it is needless to say carries a very great weight on a question of Mahomedan law, is of opinion that the very fact that the Court declares in a suit or in a case which comes before it that there was repudiation is enough to satisfy the requirement of the Mahomedan law about a judicial decree confirming a repudiation. It is undoubtedly true that there is need for obtaining a judicial decree. The law insists that the repudiation should be made soon after attainment of puberty and it will not be effective unless a judicial decree is obtained confirming it; and for this there are many passages in the textbooks, but there is no authority for saying that the judicial decree must be obtained in a proceeding apart from that in which the question of the validity of the marriage is raised.

4. There is another consideration which has weighed very greatly with me in giving effect to the decision in Badal Aural’s case (1892) 19 Cal. 79. Since it was pronounced in 1891 it has been consistently followed by Courts of this presidency and outside it and the principle of stare decisis ought to apply to a doubtful question of law if it is so regarded, the decisions on which may have affected the marital relation of many persons and the legitimacy of their offsprings.

5. Our attention has been drawn to various text-books on Mahomedan law which lay down that a judicial decree is necessary to give legal elect to the exercise of the option of puberty. There is no doubt that the law is so, but in my judgment its requirements are fully complied with if the Court in any judicial proceeding declares in favour of such exercise. In this connexion another question has been raised as to whether the right was exercised immediately after the attainment of puberty by defendant 1. The finding is that she attained puberty in May 1923 and that she married defendant 5 in November 1923. There is no finding, however, when she came to know of the marriage. There is also no finding that she knew that under her personal law she had the right to repudiate the marriage. Knowledge of the last fact has been considered to be essential in the case of Bismilla Begum v. Nur Mahommad A.I.R. 1922 All. 155. There the learned Juices have held that if the girl does not know that she has the right of rescinding the marriage she will have the right to do so when she becomes aware of it and in support of this view they rely upon the opinion of Imam Mahommad one of the Mahomedan jurists who is followed in this country. It appears that the opinion of Imam Mahommad is just the other way. What the learned jurist has said is this:

It should be a condition in a case like this that the girl be duly informed of the marriage because she cannot exert her right of option without a knowledge of that circumstance, as the guardian may effect the marriage altogether unknown to her and that she would in such a case be excused on the ground of ignorance, But the learned author of the Hedaya says that the Imam does not make a knowledge of her right of option a condition, because that is an institute of the law, and ignorance is no plea with respect to an institute of the law, with which it is supposed that every person ought to be acquainted, Hamilton’s Hedaya, vol. 1, p. 104.

6. This view is in accordance with the well-known maxim that ignorance of law is no excuse. If the opinion of the learned Judges of the Allahabad High Court is correct the defendant, as is expected from an ignorant woman, was probably not aware that she had such a right under the law. But the question as to whether option was exercised immediately after the attainment of majority or her knowledge of the marriage was not raised in any of the Courts below and we have not the necessary findings of fact on that point. As appears from the judgment of the trial Court, the option was exercised immediately after she had attained puberty and the lower appellate Court finds that the marriage between the plaintiff and the defendant was never consummated. These findings are enough to support the validity of the exercise of the option of puberty by the girl. In this view the appeal has no force and it should be dismissed with costs.

Graham, J.

7. On the facts proved in in this case and upon the law the Courts below were in my opinion right in dismissing the suit. I agree with my learned brother that the appeal fails and it should be dismissed.