1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 955 OF 2009
Shivaji s/o Baburao Bhabad @
Bhawad, Age : 45 years, Occ.
Service, Resident of Vehlgaon,
Taluka Nandgaon, Dist. Jalgaon PETITIONER
VERSUS
1.
Sau. Alka w/o Shivaji
Bhabad @ Bhawad, Age : 39
years, Occupation Household,
2. Kiran s/o Shivaji Bhawad,
Age : 21 years, Occupation
Labour Work,
Both resident of Hatgaon, Taluka
Chalisgaon, District Jalgaon.
RESPONDENTS
...
Mr. Paresh B. Patil, Advocate for the petitioner
Mrs. M.L.Sangit, Advocate for the respondents
…
[ CORAM : P. R. BORKAR, J. ]
DATE : 14TH JANUARY, 2010
ORAL JUDGMENT
1. Heard Shri. P. B. Patil, learned counsel for the petitioner
and Mrs. M.L. Sangit, learned counsel for the respondents.
::: Downloaded on – 09/06/2013 15:30:58 :::
2
2. Rule. Rule made returnable forthwith.
With consent of parties, the matter is taken up for final
hearing.
3. Briefly stated, it is the case of the present petitioner that he
is husband of respondent No.1 and father of respondent No.2. The
respondents had filed Criminal Misc. Application No. 156 of 1999, under
Section 125 of Code of Criminal Procedure. Maintenance amount of Rs.
600/- per month was awarded to respondent No.1 and maintenance
amount of Rs.500/- per month was awarded to respondent No.2.
Thereafter, Criminal Misc. Application No. 129 of 2005 came to be filed
stating that respondent No.2 attained majority on 14th April, 2008 and
was earning, and, as such, not entitled to get maintenance, and
therefore, order of maintenance awarded to respondent No.2 be
cancelled.
4. Respondent No. 1 filed her written statement at Exh.8 and
denied that the respondent No. 2 had attained majority, and stated that
respondent No.2 was studying in 10th standard at Deolali, Nashik, and if,
maintenance is cancelled, he would not be able to complete his
education and starve.
5. The learned Judicial Magistrate First Class, Chalisgaon,
decided the application by his Judgment and order passed on 1st
February, 2008 and observed in paragraph No. 14 that the applicant in
his affidavit stated that respondent No. 2 had become major and also
filed Birth Certificate at Exh.11, but it does not bear the name of
respondent No. 2 – Kiran. However, in cross-examination, respondent
::: Downloaded on – 09/06/2013 15:30:58 :::
3
No. 1 admitted that the Birth Certificate is of respondent No. 2 and that
he completed 20 years. But, according to her, respondent No.2 was
studying in 12th standard and was not able to maintain himself and
required maintenance for his education and livelihood. The learned trial
Court held that there is no change in the circumstances and dismissed
the application.
6. Against the said order of dismissal, Revision Application No.
44 of 2008 came to be filed in Sessions Court at Jalgaon. The learned
Sessions Judge decided revision application on 29th July, 2009 and held
that mother with whom such son is staying would be entitled for
maintenance after taking into consideration the amount which would be
required to be spent on maintenance of son. The learned Judge relied
upon the case of Geetanjali Gajanan Tendulkar V. Gajanan Dinkar
Tendulkar (1989 [1] Bombay Cases Reporter 334.
7. Heard counsel for both sides.
8. Section 125 (1) of Code of Criminal Procedure is as
follows :
“125. (1) If any person having sufficient means neglects or
refuses to maintain –
(a) his wife, unable to maintain herself, or
(b) his legitimate or illegitimate minor child, whether married
or not, unable to maintain itself, or
(c) his legitimate or illegitimate child (not being a married
daughter) who has attained majority, where such child is, by
reason of any physical or mental abnormality or injury
unable to maintain itself, or::: Downloaded on – 09/06/2013 15:30:58 :::
4
(d) his father or mother, unable to maintain himself or
herself,
a Magistrate of the first class may, upon proof of suchneglect or refusal, order such person to make a monthly
allowance for the maintenance of his wife or such child,father or mother, at such monthly rate, as such Magistrate
thinks fit, and to pay the same to such person as the
Magistrate may from time to time direct.”
9. To a specific query, Mrs. M.L. Sangit, learned counsel for
the respondents fairly admitted that it is not the case of respondents that
respondent No.2 is a child though attained majority, that by reason of
any physical or mental abnormality or injury, he was unable to maintain
himself. She stated that he is a normal child studying in 12th standard.
She further added that no such case was made out before the trial Court
and present case does not fall under clause (c) of Section 125 (1) of
Criminal Procedure Code and this case falls under clause (b) of Section
125 (1) of Criminal Procedure Code. Here, the son has attained
majority, and as per clause (b), only minor son is entitled to the
maintenance who is unable to maintain itself and it does not include
major son. The learned counsel for respondents, Mrs. M. L. Sangit relied
upon paragraph No. 4 of Judgment of Gitanjali’s case (cited supra) :
“4. I do not think that the law could be that inert. It is not
so much of law as it is of life. The rule of law must run
close to rule of life. The idea of granting maintenance is to
see that the wife and children get a standard of living on par
with the husband. Whether it is a full meal or half a meal,
each one is entitled to a share. If a son reaches the age of::: Downloaded on – 09/06/2013 15:30:58 :::
5eighteen, it does not mean that as from that date he has to
starve. That is not the law. It only means that as from the
age of eighteen the law takes note of the fact that he hascapacity to earn. But if he still depends on his mother either
for study or for shelter, that fact will have to be taken intoaccount, when a mother (or wife) is given maintenance. He
is not given any maintenance. But the one who looks after
him gets it.
The above said are observations made in a matrimonial
petition filed by wife as against the husband on the ground of desertion
and cruelty.
The wife took out a notice of motion for interim
maintenance and costs. Thus, it was a matrimonial petition filed by the
wife against husband and it is not case that son who was major has
made application for maintenance. It is also clear from the final order
passed that the maintenance was awarded only to wife Gitanjali. The
learned Judge of the Family Court, who dismissed the notice of motion,
has refused to grant maintenance on the grounds that the petitioner
approached the Court after nineteen years and that she was residing
with a major son. It was held therein that merely because the petitioner
did not approach the Court for nineteen years or that she was having a
son who had attained age of majority, are no reasons to deny
maintenance to her. There is nothing in the Judgment cited to indicate
that major son was petitioner before the Court along with his mother.
So, the learned Sessions Judge did not correctly consider the ratio.
11. On the other hand, learned counsel for the petitioner relied
upon the case of Jagir Singh V. Ranbir Singh and another (AIR 1979
::: Downloaded on – 09/06/2013 15:30:58 :::
6
Supreme Court 381). The Supreme Court has observed in paragraph
No. 8 that the order of maintenance made in favour of the major son
must be deemed to be an order made under Section 125 of the new
Code. It does not automatically cease to be effective on coming into
force of the new Code. Once the order under Section 488 of the old
Code is deemed to be an order under Section 125 of the new Code, it
must be so deemed for all purposes including the application of Section
127 of the new Code. It is further observed that the admitted attainment
of majority of the son and change of the law were surely circumstances
which entitled the father to have the order passed in favour of the son,
cancelled.
12. In view of the said ratio laid down by the Supreme Court, in
my opinion, the present petition must succeed. The orders passed by
both, Magistrate and the Sessions Judge are hereby set aside. It is held
that respondent No.2 – Kiran would not be entitled for maintenance
under Section 125 of Code of Criminal Procedure from the date on
which he attained majority.
13. The petition accordingly disposed of. Rule made absolute.
[ P. R. BORKAR ]
JUDGE
srm/WP/955/09
::: Downloaded on – 09/06/2013 15:30:58 :::