Mahendra Manilal Nanavati vs Sushila Mahendra Nanavati on 18 March, 1964

0
55
Supreme Court of India
Mahendra Manilal Nanavati vs Sushila Mahendra Nanavati on 18 March, 1964
Equivalent citations: 1965 AIR 364, 1964 SCR (7) 267
Author: R Dayal
Bench: Dayal, Raghubar
           PETITIONER:
MAHENDRA MANILAL NANAVATI

	Vs.

RESPONDENT:
SUSHILA MAHENDRA NANAVATI

DATE OF JUDGMENT:
18/03/1964

BENCH:
DAYAL, RAGHUBAR
BENCH:
DAYAL, RAGHUBAR
AYYANGAR, N. RAJAGOPALA
MUDHOLKAR, J.R.

CITATION:
 1965 AIR  364		  1964 SCR  (7) 267


ACT:
Hindu  Law-Annulment of marriage on ground  that  respondent
was  at the time of marriage pregnant by some  person  other
than petitioner-Satisfaction of court under s. 23-Nature  of
onus  on husband in matrimonial cases-Whether court can	 act
upon  admissions  of  parties  in  proceedings	under  Hindu
Marriage Act-Quantum of burden and its	incidence-Difference
-Value	of medical opinion-Duration of	pregrancy-Period  of
gestation-Substantial question of law--Comcurrent finding of
fact--Power  of	 Court to remand a case-Inherent  powers  of
court-Exercise	of-Evidence Act, ss. 112, 114-Code of  Civil
Procedure, s. 107.  Order 41, rr. 20, 23, 25-Constitution of
India, Art. 133(1)-Hindu Marriage Act, 1955, ss. 12 and 23.



HEADNOTE:
The  appellant is a resident of Bombay while the  father  of
respondent was a resident of Prantij in the former State  of
Baroda.	 They were betrothed in 1945 and their marriage	 was
solemnised  at Bombay according to Hindu rites on March	 10,
1947.	On  August  27, 1947, respondent  gave	birth  to  a
daughter after 5 months and 17 days of their marriage.
In April 1956. the appellant filed a petition for  annulment
of his marriage with respondent on the ground that the child
had  been  conceived  long prior  to  his  marriage  through
someone ,else, the respondent was, at the time of  marriage,
pregnant by some one other than himself, that that fact	 was
concealed  from him and that ever since he had learnt  about
the  birth  of	the  child he had  not	cohabited  with	 the
respondent nor had he any relation with her whatsoever.	 The
defence	 of respondent was that she conceived the baby as  a
result	of  sex	 relations with the  appellant	after  their
betrothel on being assured by him that that was	 permissible
in  their community, and that the parents of  the  appellant
knew about the relations between the parties and also  about
her having conceived prior to her marriage.  The trial court
accepted the allegations of the appellant and held that	 the
respondent was not pregnant by the appellant but by a person
other  than the appellant even before marriage.	  Respondent
went  in  appeal  to the High Court against  the  order	 ,of
annulment passed by the trial court.  The High Court was not
satisfied with the findings of the trial court and  remanded
the case to the trial court after framing the following	 two
new issues: -
	      1.    Is	it  proved that the  respondent	 was
	      pregnant at the time of marriage?
	      2.    Is	it proved that	marital	 intercourse
	      with  the	 consent of the petitioner  has	 not
	      taken   place  since  the	 discovery  by	 the
	      petitioner  of  the	  existence  of	 the
	      grounds for a decree?
Respondent further alleged that the child was the result  of
conception  after  the marriage.  The trial  court  recorded
additional  evidence  and came to the  conclusion  that	 the
respondent
268
was not pregnant at the time of marriage and that no  sexual
intercourse  with the consent of appellant took place  after
the   discovery	 by appellant of the grounds for  a  decree.
These  findings were submitted to the High Court which	held
that  it was not proved that respondent was pregnant at	 the
time of marriage and that it was proved that petitioner	 had
marital	 intercourse with the respondent subsequent  to	 his
discovery  of the existence of the grounds for	the  decree.
The  High  Court  allowed  the	appeal	of  respondent	 and
dismissed the petition for annulment of marriage.  Appellant
came to this Court after obtaining a certificate of  fitness
from the High Court.  Accepting the appeal,
Held (Mudholkar, J. dissenting). (i) The child born to	res-
pondent	 on August 27, 1947 was practically a  mature  child
and weighed 44bs. in weight and therefore it could not	have
been the result of conception taking place on or after March
10,  1947.  The child was conceived prior to March 10,	1947
and  therefore	respondent  was	 pregnant  at  the  time  of
marriage by some one other than appellant.  Hence, appellant
was entitled to annulment of his marriage.
(ii) The  appellant  did not have marital  intercourse	with
respondent after he discovered that she had been pregnant by
some one else at the time of marriage.
In  divorce cases, the court usually does not decide  merely
on  the basis of the admissions of the parties.	 This  is  a
rule  of  prudence and not a requirement of  law.   However,
where  there  is  no room for  supposing  that	parties	 are
colluding  decision  can be based on the  admission  of	 the
parties.
It  is	undesirable  that the burden should  be	 imposed  on
litigants  in this class of cases, in which the	 substantial
issue  between	the parties was whether the husband  had  at
what  was considered the relevant times any  opportunity  of
intercourse  with  his wife and no question of	an  abnormal
period of gestation had been raised until the trial and then
only  by  the  commissioner  himself,  of  adducing  medical
evidence re: the period of gestation.  However, that may  be
unavoidable  where medical evidence in regard to the  period
is  called  by	respondent and then  the  case	becomes	 the
battle-ground of experts.
(iii)	  The  case  of Clark v. Clark is not a	 good  guide
both on facts and law for the determination of the  question
about  the  legitimacy of the child of the  respondent.	  In
that  case,  delivery after 174 days of the  conception	 was
proved	to be on account of the fact that the mother of	 the
child fell a day before delivery.
It  is not correct to add a lunar month to  the	 ascertained
period	of gestation in cases of a known date of  conception
merely	on the ground that when books speak of foetus  of  a
certain	 number	 of months, that foetus might be  due  to  a
conception  taking  place  on any day  of  the	lunar  month
corresponding  to the menstruation prior to  the  conception
and the missperiod after conception.
Per Mudholkar, J. if the birth of an apparently normal child
171 or 186 days after conception is an impossible phenomenon
and if its impossibility is notorious, then alone a court
			    269
can  take  notice  of  it and  the  question  of  drawing  a
presumption  arises.  All that can be said is that  such  an
occurrence  is	at best unusual but it is a far cry  to	 say
that  it is impossible.	 It is true that courts	 have  taken
notice	of the fact that the normal period of  gestation  is
282  days but courts have also taken note of the  fact	that
there are abnormal periods of gestation depending on various
factors.   It  is not safe to base a conclusion	 as  to	 the
illegitimacy of a child and unchastity of its mother  solely
on  the assumption that because its birth and  condition  at
birth  appeared to be normal, its period of  gestation	must
have  been normal, thus placing its date of conception at  a
point of time prior to the marriage of its parents.
When  a court is called upon to decide a matter	 mainly,  if
not wholly, on the opinion of medical men, it must  proceed,
warily.	  Medical opinion. even of men of  great  experience
and deep knowledge, is after all generalisation founded upon
the  observation of particular instances,  however  numerous
they may be.  When the Court finds that in. individual cases
departure  from the norm has in fact been observed  by	some
experts	 and when again the experts themselves do not  speak
with  the  same voice, the need for  circumspection  by	 the
court  becomes all the more necessary.	It may	land  itself
into  an  error	 involving cruel  consequences	to  innocent
beings	if it were to treat the medical opinion as  decisive
in each and every case.	 The responsibility for the decision
of  a point arising in a case is solely upon the  court	 and
while it is entitled to consider all the relevant  materials
before	it,  it	 would be failing in its  duty	if  it	acts
blindly on such opinion and in disregard of other  relevant,
materials placed before it.
Under  the  Hindu Marriage Act, 1955 and  the  Divorce	Act,
1869,  the  condition  for  the	 grant	of  relief  is	 the
satisfaction of the court as to the existence of the grounds
for granting the particular relief.  The satisfaction as  to
the  existence	of  the ground must be,	 as  in	 a  criminal
proceeding  beyond reasonable doubt and must necessarily  be
founded upon material which is relevant for consideration of
the court which would of course include evidence adduced  in
the  case.   Although in the Indian Divorce  Act,  1869	 the
words  used  are "satisfied on the evidence"  while  in	 the
Hindu  Marriage Act, the legislature has used the words	 "if
the court is satisfied" their meaning is the same.
When  the  law places the burden of proof upon a  party,  it
requires  that	party to adduce evidence in support  of	 his
allegations, unless he is relieved of the necessity to do so
by  reason  of admissions made or the  evidence	 adduced  on
behalf	of  his	 opponent.  The law does not  speak  of	 the
quantum of burden but only of its incidence and it would  be
mixing	up  the concepts of the incidence of the  burden  of
proof  with that of the discharge of the burden to say	that
in one case it is light and in another heavy.
Unless	it is shown that important or relevant evidence	 has
been  overlooked  or misconstrued, it is not  in  consonance
with   the  practice  of  Supreme  Court  to  re-examine   a
concurrent  finding of fact, particularly when the  findings
are based on appreciation of evidence.
Case law referred to.
270



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 166/1963.
Appeal from the judgment and decree dated April 28, 1961 of
the Bombay High Court in First Appeal No. 135 of 1958.
S. T. Desai, S. Singhvi, J. B. Dadachanji, 0. C. Mathur
and Ravinder Narain, for the appellant.

Purushottam Trikamdas, M. H. Chhatrapati and I. N. Shroff,
for the respondent.

March 18, 1964. The judgment of RAGHUBAR DAYAL and
AYYANGAR, JJ. was delivered by RAGHUBAR DAYAL J. MUDHOLKAR
J. delivered a dissenting Opinion.

RAGHUBAR DAYAL, J.-This appeal, on a certificate granted by
the Bombay High Court, arises out of a petition praying for
the annulment of the petitioner-appellant’s marriage with
the respondent, under s. 12 of the Hindu Marriage Act, 1955
(Act XXV of 1955), hereinafter called the Act, on the ground
that the respondent was, at the time of marriage, pregnant
by some person other than the petitioner.

The facts leading to the proceedings are that the appellant
and the respondent were betrothed sometime in JuneJuly 1945
and were married on March 10, 1947. The appellant went
abroad about the end of April 1947. A daughter was born to
the respondent on August 27, 1947. The appellant returned
to India some time in November 1947, but the parties did not
live together thereafter.

The appellant instituted a suit, No. 34 of 1947-48, in the
Court of the State of Baroda, at Baroda, for the declaration
of nullity of the marriage. The suit was, however,
dismissed on September 30, 1949 as the appellant failed to
establish that he had his domicile in that State.
The Act came into force on May 18, 1955. The appellant took
advantage of its provisions and on April 18, 1956 filed the
petition for annulment of his marriage with the respondent.
The appellant alleged in his petition that on learning of
the birth of the child on August 27, 1947, five months and
seventeen days after the marriage, he felt surprised and
suspected that the child had been conceived long prior to
the marriage through someone else, that the respondent was,
at the time of their marriage pregnant by someone other than
himself, that this fact was concealed from him and that ever
since he had learnt of the birth of the child he had not
lived or cohabited with the respondent nor had any relations
with her whatsoever.

The respondent, in her written statement, raised various
defences. She admitted therein to have conceived the baby
prior to the marriage, but alleged that she had conceived as
a result of sex relations with the petitioner after their
betrothal,
271
on being assured by him that that was permissible in their
community. She further stated that her relations-in-law,
viz., her father-in-law, mother-in-law and sister-in-law
knew about such relations between the parties and about her
having conceived prior to the marriage. She further alleged
that she’ flatly refused to carry out abortion and that
therefore, at the instance of the appellant, the marriage
was performed in Bombay and not at her parents’ place. She
denied that the child born to her was by any person other
than the appellant.

Due to her allegation about pre-marital sexual relations
with the appellant and to her having conceived from such
relations, she was required to furnish particulars about the
time when, and the place or places where, the parties had
sexual relations which she alleged to have led to her preg-
nancy. According to the particulars furnished by her, such
sexual relations took place about or after Christmas, 1946,
and again after about the middle of January 1947.
On the pleadings of the parties, six issues were framed,.
but those relevant for our purpose were:

1. Whether the respondent was at the time
of them marriage pregnant by someone other
than the’ petitioner as alleged in para 9 of
the petition?

2. Whether at the time of the marriage the
petitioner was ignorant of the aforesaid fact?

3. Whether the petitioner is entitled to
have the marriage declared null and void?

The petitioner examined himself and his father. The
respondent examined herself and one other witness. The
documentary evidence adduced by the parties consisted mostly
of’ letters written by the petitioner to the respondent and
the respondent to the petitioner, since their betrothal, and
letters written by other relations of the family to one
another.

The trial Court did not accept the allegation of the res-
pondent about the pre-marital sex relations with her husband
and held that it was not established that she was pregnant
by’ the petitioner. It also held that she was pregnant at
the time of the marriage by some other person, that the
petitioner did not know about her pregnancy at the time of
the marriage and that he did not cohabit with her after
knowing of her being pregnant by someone else at the time of
marriage. On these findings, the petition for annulment of
the marriage was allowed.

The respondent preferred an appeal to the High Court.’ The
High Court agreed with the trial Court in its finding that
the respondent had failed to establish that she was
pregnant’ by the petitioner at the time of the marriage, as
also regarding
672
he petitioner knowing of her pregnancy at that time. The
learned Judges however held that the petitioner had not
proved to their satisfaction that the respondent was
pregnant by someone other than the petitioner at the time of
the marriage and that the petitioner was not the father of
the child which was born and, considering that the trial
Court had not framed an issue about there being no marital
intercourse between the parties after the petitioner’s
knowing that the respondent had been pregnant at the time of
the marriage, framed two issues and remitted them to the
trial Court for recording findings. The two issues framed
by the High Court were:

1. Is it proved that the respondent was
pregnant at the time of the marriage?

2. Is it proved that marital intercourse
with the consent of the petitioner has not
taken place since the discovery by the
petitioner of the existence of the grounds for
a decree?

Thereafter, the trial Court recorded further evidence. The
petitioner, besides examining himself, examined Dr. Champak-
al, husband of his sister, Madhuben, who was a midwife at
the Prantij Municipal Dispensary, Maternity Ward, in 1947
and who attended at the respondent’s confinement and two
doctors, Dr. Ajinkya and Dr. Udani as experts. The
respondent, for her part, examined Dr. Mehta as an expert
witness,Kachrabai who was a compounder at the Pantij
Municipal Dispensary in 1947, Khodidas a Doctor, and
herself. Khodidas did not state anything material to the
case. The trial Court, after considering the fresh evidence
recorded by it, found that it was not proved that the
respondent was pregnant at the time of marriage. This was
on the first issue framed by the High Court. On the other
issue it recorded a finding that it was proved that no
sexual intercourse with the consent of the petitioner took
place since the discovery by the petitioner of the existence
of the grounds for a decree. These findings were then
submitted to the High Court.

In the High Court, objections were filed by the parties to
these findings. Patel and Gokhale JJ., heard the appeal and
delivered separate judgments. They agreed with the trial
Court that it was not proved that the respondent was
pregnant at the time of marriage. Patel J., further held
that it was proved that the petitioner had marital
intercourse with the respondent subsequent to his discovery
of the existence of the grounds for the decree. Gokhale J.,
expressed the view that the finding of the trial Court, on
this point, appeared to be correct. In the result, the High
Court allowed the respondent’s appeal and dismissed the
petition. It is against this judgment and decree of the
High Court that the petitioner has
273
preferred this appeal on a certificate granted by the High
Court, under Art. 133(1)(c) of the Constitution, as already
mentioned.

Before dealing in detail with the contentions of the par-,
ties, we may set down the relevant provisions of the Act,
quoting the various sections:

12. (1) Any marriage solemnized, whether
before or after the commencement of this Act,
shall be voidable and may be annulled by a
decree of nullity on any of the following
grounds, namely:

(b) that the respondent was at the time of
the marriage pregnant by some person other
than the petitioner.

(2) Notwithstanding anything contained in
sub-section (1), no petition for annulling a
marriage-

(b) on the ground specified in clause (d) of
sub-section
(1) shall be entertained unless the court is
satisfied-

(i) that the petitioner was at the time of
the marriage ignorant of the facts alleged;

(ii) that proceedings have been instituted in
the case of a marriage solemnized before the
commencement of this Act within one year of
such commencement and in the case of marriages
solemnized after such commencement within one
year from the date of the marriage; and

(iii) that marital intercouse with the consent
of the petitioner has not taken place since
the discovery by the petitioner of the
existence of the grounds for a decree.”
“20. (1) Every petition presented under this
Act shall state as distinctly as the nature of
the case permits the facts on which the claim
to relief is founded and shall also state that
there is no collusion between the petitioner
and the other party to the marriage.
(2) The statements contained in every
petition under this Act shall be verified by
the petitioner or some other competent person
in the manner required by law for the
verification of plaints, and may, at the
hearing, be referred to as evidence.”

74

“21. Subject to the other provisions
contained in this. Act and to such rules as
the High Court may make in this behalf, all
proceedings under this Act shall be regulated,
as far as may be, by the Code of Civil
Procedure, 1908 (V of 1908).”

“23(1) In any proceeding under this Act,
whether, defended or not, if the
Court is
satisfied that-

(a) any of the grounds for granting relief
exists and the petitioner is not in any way
taking advantage of his or her own wrong or
disability for the purpose of such relief, and

(c) the petition is not presented or
prosecuted in collusion with the respondent,
and

(d) there has not been any unnecessary or
improper delay in instituting the proceeding,
and

(e) there is no other legal ground why
relief should not be granted,
then, and in such a case, but not otherwise,
the Court shall decree such relief
accordingly.”

“28. All decrees and orders made by the Court
in any proceeding under this Act shall be
enforced in like manner as the decrees and
orders of the Court made in the exercise of
its original civil jurisdiction are enforced,
and may be appealed from under any law for the
time being in force;

Provided that there shall be no appeal on the
subject of costs only.”

It is to be seen that, according to the provisions set out
above, statements contained in any petition could be
referred to as evidence, the provisions of the Code of Civil
Procedure apply to the proceedings under the Act and a Court
has to pass a decree in the proceedings only when it is
satisfied about certain matters specified in s. 23.
Two questions of law raised at the hearing of this appeal
may now be disposed of as their determination will govern
the consideration of the other matter on record with respect
to the revelant points to be decided in the case. These
are: (i) whether the High Court was right in remitting the
two issues for a finding to the trial Court and (ii) what is
the standard of proof required for the satisfaction of the
Court before it can pass a decree in these proceedings.
The High Court had to remit the second issue for a finding
as it was necessary for the determination of the case and
275
the trial Court had not framed a specific issue in regard to
it. In the absence of such an issue, the parties could not
be expected to have produced evidence directed to that point
and therefore the High Court rightly remitted that issue for
a finding.

The High Court remitted the first issue as it was of opinion
that it was for the petitioner to prove to their satisfac-
tion, beyond reasonable doubt, which he had failed to do,
that the respondent was pregnant at the time of marriage.
He had also to establish that the child could not possibly
be born as a result of the petitioner’s marital intercourse
with the respondent after the marriage, the learned Judges
holding that in these proceedings the Court could not base
its decision on the mere admission of parties.
The High Court is certainly right in stating that the peti-
tioner had, in order to succeed, to prove beyond reasonable
doubt that the respondent was pregnant by someone else at
the time of marriage. It is, however, not correct in law in
holding that the Court, in these proceedings, could in no
circumstances base its decision on an admission of the
parties. On the facts of the present case, however, the
decision did not rest on the admissions of the parties
alone.

In White v. White(1) this Court construed the expression
,satisfied on the evidence’ in s. 14 of the Divorce Act and
said at p. 1420:

“The important words requiring consideration
are satisfied on the evidence’. These words
imply that the duty of the Court is to
pronounce a decree if satisfied that the case
for the petitioner has been proved but dismiss
the petition if not so satisfied. …and it
has been there held that the evidence must be
clear and satisfactory beyond the mere balance
of probabilities and conclusive in the sense
that it will satisfy … the guarded
discretion of a reasonable and just man.”

It approved of the observations in Preston Jones v. Preston
Jones(2) to the effect that it would be quite out of keeping
with the anxious nature of the provisions to hold that the
Court might be ‘satisfied’ in respect of a ground for
dissolution, with something less than proof beyond
reasonable doubt. The Court further observed at p. 1421:

“In a suit based on a matrimonial offence it
is not necessary and it is indeed rarely
possible to prove the issue by any direct
evidence for in very few cases can such proof
be obtainable.”

(1) [1958] S.C.R. 1410.

(2) [1951] A.C. 391, 417.

276

It follows that what the Court has to see in these proceed-
ings is whether the petitioner has proved beyond reasonable
doubt that the respondent was pregnant by some one else at
the time of marriage. The petitioner has to establish such
facts and circumstances which would lead the Court either to
believe that the respondent was pregnant at the time of
marriage by someone else or to hold that a prudent man
would, on those facts and circumstances, be completely
satisfied that it was so.

It is true that in divorce cases under the Divorce Act of
1869, the Court usually does not decide merely on the basis
of the admissions of the parties. This is a rule of
prudence and not a requirement of law. That is because
parties might make collusive statements admitting
allegations against each other in order to gain the common
object that both desire, for personal reasons. A decision
on such admissions would be against public policy and is
bound to affect not only the parties to the proceedings but
also their issues, if any, and the general interest of the
society. Where, however, there is no room for supposing
that parties are colluding, there is no reason why
admissions of parties should not be treated as evidence just
as they are treated in other civil proceedings. The
provisions of the Evidence Act and the Code of Civil
Procedure provide for Courts accepting the admissions made
by parties and requiring no further proof in support of the
facts admitted.

Section 58 of the Evidence Act inter alia provides that no
fact need be proved in any proceeding which the parties
thereto or their agents agree to admit at the hearing or
which by any rule of pleading in force at the time they are
deemed to have admitted by their pleading. Rule 5 of O.
VIII, C.P.C., provides that every allegation of fact in the
plaint, if not denied specifically or by necessary
implication or stated to be not admitted in the pleadings of
the defendant, shall be taken to be admitted except as
against a person under disability.

Both these provisions, however, vest discretion in the Court
to require any fact so admitted to be proved otherwise than
by such admission. Rule 6 of O. XII of the Code allows a
party to apply to the Court at any stage of a suit for such
judgment or order as upon the admissions of fact made either
on the pleadings or otherwise he may be entitled to, and em-
powers the Court to make such order or give such judgment on
the application as it may think just. There is therefore no
good reason for the view that the Court cannot act upon the
admissions of the parties in proceedings under the Act.

277

Section 23 of the Act requires the Court to be satisfied on
certain matters before it is to pass a decree. The
satisfaction of the Court is to be on the matter on record
as it is on that matter that it has to conclude whether a
certain fact has been proved or not. The satisfaction can
be based on the’ admissions of the parties. It can be based
on the evidence, oral or documentary, led in the case. The
evidence may be direct or circumstantial.

In Arnold v. Arnold(1) Woodroffe J., said:
“In the present case admissions have been
proved. Doubtless, caution is required in
cases of divorce to see that there is no
collusion and an admission must be examined
from this point of view. But if, as here,
there is no reason to suspect collusion an
admission may be as cogent evidence i
n these-

as in any other cases. In Robinson v.
Robinson (1859 1 Sw. & Tr. 362), Sir
Alexander Cockburnsays: The Divorce Court is
at liberty to act and is bound to act on any
evidence legally admissible by which the fact
of adultery is established. If, therefore,
there is evidence not open to exception of
admissions of adultery by the principal
respondent, it would be the duty of the Court
to act on these admissions although there
might be a total absence of all other evidence
to support them. The admission of a party
charged with a criminal or wrongful act, has
at all times and in all systems of
jurisprudence been considered as most cogent
and conclusive proof; and if all doubt of its
genuineness and sincerity be removed, we see
no reason why such a confession should not, as
against the party making it, have full effect
given to it.”

Reference may also be made to Over v. Over(2). It was a
suit for dissolution of marriage. The respondent did not
appear throughout the proceedings. The evidence originally
consisted of affidavits by the petitioner and his son to
prove the letters the respondent had written to the
petitioner. Later, their statements were also recorded.
The letters were held to be sufficient evidence of her
having committed adultery. Sir Lallubhai Shah, Ag. C. J.,
observed at p. 255:

“I have dealt with this case at some length in
view of the difficulty which we have felt on
account of there being no other corroborative
evidence of the admissions of the wife. But,
having regard to the
(1)I.L.R. 38 Cal. 907, 912. (2)27
B.L.R. 251.

278

circumstances, as disclosed in the evidence, I
see no reason to doubt the genuineness of the
admission made by the wife, and in the words
of Cockburn C. J., it is our duty to act upon
such admissions, although there might be a
total absence of all other evidence to support
them.”

Marten J., said at p. 261 :

“As already stated, I think that such a
confession is admissible in evidence, and I
agree that there is no rule of law which
absolutely precludes the Court from acting
upon it. But as a rule of prudence the
practice of the Divorce Courts has been in
general not to act upon such confessions,
unless corroborated.

The aforesaid rule of prudence loses its importance when
certain provisions of the Act enjoin upon the Court to be
satisfied with respect to certain matters which would enable
the Court to avoid passing a decree on collusive admissions.
Section 12(2)(b) provides that no petition for the annulment
of the marriage shall be entertained unless the Court be
satisfied that the petitioner was at the time of marriage
ignorant of the facts alleged and that no marital
intercourse with the consent of the petitioner had taken
place since his discovering the existence of the grounds for
the decree. Such a finding necessarily implies that before
reaching it the Court has satisfied itself that there had
been no connivance of the petitioner in the coming into
existence of the ground on which he seeks annulment of the
marriage. Besides, section 23 also provides that the Court
can pass a decree only if it is satisfied that any of the
grounds for granting relief exists, that the petition is not
presented or prosecuted in collusion with the respondent and
that there was no legal ground on which the relief claimed
could not be granted. In these circumstances, it would be
placing undue restriction on the Court’s power to determine
the facts in issue on any particular type of evidence alone,
specially when there be no such provision in the Act which
would directly prohibit the Court from taking into account
the admissions made by the parties in the proceedings.
We are of opinion that in proceedings under the Act the
Court can arrive at the satisfaction contemplated by s. 23
on the basis of legal evidence in accordance with the
provisions of the Evidence Act and that it is quite
competent for the Court to arrive at the necessary
satisfaction even on the basis of the admissions of the
parties alone. Admissions are to be ignored on grounds of
prudence only when the Court, in the circumstances of a
case, is of opinion that the admissions of the parties may
be collusive. If there be no ground for such a view, it
would be proper for the Court to act on those admissions
without forcing the parties to lead other evidence to
279
establish the facts admitted, unless of course the
admissions are contradicted by the facts proved or a doubt
is created by the proved facts as regards the correctness
of the facts admitted. s
The trial Court had recorded a finding on the basis of the
statements of the respondent in the written statement,-,
statements which were supported by her on oath when examined
as a witness. Support for these statements was found from
certain circumstances which the Court held established on
the basis of the correspondence between the parties and
certain oral evidence. The respondent’s case that the child
born to her on August 27, 1947 was begotten by the
petitioner as they had intercourse at the relevant time
sometime in December 1946 or January 1947, left no room for
the Court to consider the new case that that child was
conceived sometime after the marriage of the parties on
March 10, 1947. In these circumstances, it was not really
right for the High Court to remit an issue to the trial
Court for recording a finding on the basis of such further
evidence including expert evidence as be led by the parties
on the question. In this connection, the remarks of Lord
Simonds in Preston Jones’ case(1) at p. 402, are very
pertinent:

“Your Lordships would, I think, regard it as
undesirable that the burden should be imposed
upon litigants in this class of case of
adducing evidence of the character which in
Gaskill v. Gaskill (1921 P. 425) Lord
Birkenhead thought it expedient for the
Attorney-General to ask for the assistance of
the court. That may be unavoidable where
medical evidence in regard to the period is
called by the respondent; there is nothing to
prevent a case becoming the battle-ground of
experts. But I am dealing with such a case as
that out of which this appeal arises, in which
the substantial issue between the parties was
whether the husband had at what was considered
the relevant times any opportunity of
intercourse with his wife and no question of
an abnormal period of gestation had been
raised until the trial and then only by the
commissioner himself.”

However, as evidence has been led by both the parties and
the Courts below have considered it, we do not propose to
decide the case on the basis of the evidence originally
recorded and would content ourselves by simply stating our
view that the High Court might well have decided the case on
that basis without remitting the first issue to the trial
Court.

We may now deal with some general aspects of the case. The
petitioner has been consistent throughout. He took the-
(1) (1951) A.C. 391.

280

position that he was not the father of the child born to the
respondent in August 1947 as the period of gestation between
the date of marriage and the date of birth was too short for
a mature child to be born. This does not mean that his case
was as has been considered by the Court below that the child
born was a fully mature child in the sense that it was born
after the normal period of gestation of about 280 days. He
could not have stated so positively as that could not be
known to him. Even the doctors are probably not in a
position to state that the child was born after a full
period of gestation i.e., after 280 days. The petitioner’s
case was that the child born was not a child whose period of
gestation was 171 days from the date of conception or who
could be said to be a premature child, but was a child born
after almost the full period of gestation. He steadily
stuck to this position. His conduct and the conduct of his
relations from the time they learnt of the respondent’s
giving birth to the child had been consistent with this
view. The petitioner had no correspondence or connection
with the respondent since he was informed of the birth of
the child. His parents too did not enter into any
correspondence with the respondent’s parents. The peti-
tioner’s sister Sharda, however, appears to have written
just one letter in acknowledgment of the respondent’s
sister’s letter conveying the news of the birth of the
child. She has not been examined as a witness. She appears
to have written that letter when she was emotionally happy
on the receipt of the news and had not given any thought to
the matter. In 1948, the petitioner instituted a suit for
the annulment of the marriage in the Court at Baroda and
there too pleaded what he pleaded in the petition giving
rise to this appeal. The respondent, however, put up a
different case there. Any way, that suit was dismissed on
the preliminary ground that the petitioner did not have the
necessary domicile to institute a suit in that Court.
The respondent, on the other hand, has not been consistent.
In her written statement filed in the Baroda Court she
stated that she had become pregnant as a result of the
sexual intercourse she had with the petitioner after
marriage. The same line was not adopted in her written
statement in this case, in which she admitted that she was
pregnant at the time of the marriage, but stated that this
was due to sexual intercourse with the petitioner prior to
her marriage. She supported this statement vigorously on
oath. Later, after the close of the petitioner’s evidence,
and practically of her statement in examination-in-chief,
she wanted to change her case by an amendment of the written
statement to what had been said in the Baroda Court. This
was not allowed by the trial Court. The High Court too did
not allow this formally, but in effect had that point tried
by remitting an issue.

281

No good motive was suggested for the petitioner and his
parents taking the view so firmly held by them about the
child, being not of the petitioner from the very moment they
learnt of the birth of the child on August 27, 1947. Their
attitude was not an attitude of mere suspicion in connection
with which enquiries and observations could be made. The
attitude was firm from the very beginning. They did not
respond to letters from either the respondent or her father.
What could be the motive for them to take such an attitude?
The respondent stated in her written statement:

“The petitioner’s father has stayed in Europe
for a very long time and holds very advanced
views so also the petitioner but this entirely
false litigation has been put forward at the
instance of the petitioner’s mother who wants
to sacrifice the respondent knowing full well
the part played by her son the petitioner and
the other members of the family.”

Nothing like this was said in her written statement filed in
the Court at Baroda.

In her deposition before the findings were called for on the
issues, she stated that the relations between herself and
her mother-in-law were not very cordial. She said in her
deposition, after the remission of the issues, that
“The parents of the petitioner were not on
good term& with my parents as at the time of
pheramani the petitioner’s parents were not
satisfied with the presents given by my
parents.”

This cause for bad relations has not been indicated in any
of the letters by the respondent or by the petitioner. It
was not stated in the written statement. We cannot take
this to be a correct statement.

In her letter dated June 11, 1947 she merely stated:

“…the nature of my mother-in-law had become
peevish on account of ill-health and that I
should not take anything to my heart.
Respected papa used to advise me well and had
also feelings for me … She (mother-in-law)
would sometimes become peevish, only and then
she herself would feel sorry. Mamma would
speak very highly of me before our
neighbours.”

The ordinary usual expressions of disapproval between
mothers-in-law and daughters-in-law would not lead the rela-
tions-in-law to make such accusations against their
daughterin-law lightly, both on account of notions of family
honour and on account of the natural love grand-parents
would feel towards their grand-child.

282

The respondent’s letters prior to the marriage and subse-
quent thereto indicate her affection for the petitioner and
her feeling of being bound by her husband’s desires. But,
in one respect at least, and for no good reasons, she
ignored those desires. We refer to the direction by the
petitioner in his letter dated June 22, 1947 asking her to
destroy that particular letter and the letters received
earlier. She did not do so. Why? She has not given any
explanation for keeping those letters with her in spite of
the directions of the husband to the contrary. It can be
said, in the circumstances of the case, that she was
retaining the letters for using them if possible in her
defence when any accusation of her having gone wrong prior
to the marriage be made against her.

It has been considered by the Court below that the res-
pondent’s letters to Sharda and her father’s letters to Dr.
Champaklal in July 1947 had been suppressed. It did not
believe the statements of Dr. Champaklal that these letters
could not be traced. These persons had no reason to retain
those letters. Two letters of Sushila to Sharda have been
produced and their production has been relied upon in sup-
port of the view that other letters had been deliberately
suppressed. We do not agree with this view. There was
reason to retain these two letters which were sent after the
birth of the child and which must have been taken to be
letters of some importance as written at a time when it had
been realised that the respondent’s relations-in-law felt
that the child born was not of the petitioner.
The main question for determination in this case is whether
the child born to the respondent on August 27, 1947 could be
the child of the petitioner, who, on the finding of the
Courts below which was accepted by learned counsel for the
respondent before us, did not cohabit with the respondent
earlier than March 10, 1947. Counting both the days, i.e.,
March 10 and August 27, the total period between those dates
comes to 171 days. The child born to the respondent is said
to have weighed 4 pounds, the delivery being said to be nor-
mal. The child survived and is said to be even now alive.
It is not disputed that the usual period of gestation from
the date of the first coitus is between 265 and 270 days and
that delivery is expected in about 280 days from the first
day of the mensturation period prior to a woman conceiving a
child. We shall later be examining the point urged before
us by learned counsel for the respondent, as regards the
possibility of a living child being delivered after a
gestation of this duration, -but it is sufficient at this
stage to point out that, if the delivery was normal, the
child born also normal and alive, it was not suggested that
it was possible in the course of nature for such a child
being born unless the conception took place long before
March 10, 1947.

283

In this connection, reference may again be made to what was
said by Lord Simonds in Preston-Jones’ case(1) at p. 402,
when considering the question whether a normal child born
360 days after the last intercourse of a man and a woman “as
the child of that man or not. He said:

“It would, I think, appear a fantastic
suggestion to any ordinary man or woman that a
normal child born 360 days after the last
intercourse of a man and a woman was the child
of that man and it is to me repugnant that a
court of justice should be so little in accord
with the common notions of mankind that it
should require evidence to displace fantastic
suggestions.”

Of similar effect is the observation of Lord
Normand at p. 407, it being:

“I have felt great doubt whether the House
ought not to say that, though it is not
possible to draw the line at an actual number
of days, 360 days is too long a period, unless
evidence of medical knowledge is adduced by
the respondent to show the contrary.”
Lord Morton of Henryton also said, at p. 413:

“If a husband proves that a child has been
born 360 days after he last had an op
portunity
of intercourse with his wife, and that the
birth was a normal one, and if no expert
evidence is called by either side, I am of
opinion that the husband has proved his case
beyond reasonable doubt.”

In W. v. W. (No. 4) (2) a similar observation was made by
Cairns, J. in proceedings on an application for ordering the
wife and child to undergo blood-tests in order to furnish
evidence that the child was not the petitioner’s. The child
was born 195 days after the marriage. He said:

“The marriage was on October 7, 1961. The
child was born on April 19, 1962. It is,
therefore, obvious that the wife was pregnant
at the time of the marriage.”

We have then to see whether the evidence on the record is
such which would justify the Court’s holding against what it
should normally hold on proof of the fact that the child was
born after 171 days of the first coitus between the parties.
We shall consider the statements of the doctors relating to
different matters when dealing with them. As doctors
Ajinkia and Mehta do not agree on several points we have
(2) (1963) 2 All E.R. 386.

(1) (1951) A.C. 391.

284

to decide whose statement should be ordinarily preferred.
We however consider that the Court should not leave the
questions undecided merely because the two doctors differ,
as has been done, practically, by the learned Judges of the
High Court.

Dr. Ajinkia is undoubtedly an expert in the subject of
obstetrics and gynaecology. He took a Master’s degree in
midwifery in London in 1937 and passed the F.R.C.S. exami-
nation in Edinburgh in 1939 in midwifery and gynaecology.
He holds a diploma in child health of London University. He
is a member of the Royal College of Obstetricians and Gynae-
cologists. He returned to India in 1939. He was attached
to the Nair Hospital as a specialist. He was Professer of
the Medical College at Agra and was in charge of the
Department of Midwifery and Gynaecology from 1942 to 1944.
Since 1949 he was attached to the J. J. Hospital as an
Honorary Doctor for Midwifery and Gynaecology and later at
the Wadia Maternity Hospital. He has three maternity homes
with 60 beds in all. He can therefore be rightly called a
specialist in midwifery and gynaecology, with an experience
of over 20 years.

Dr. Mehta states that he has been practising as a Gynae-
cologist and Obstetrician since 1926. His qualifications,
however, are much less than those of Dr. Ajinkia and his
experience too, as an obstetrician and gynaecologist, is
much less. He has passed the F.R.C.S. Examination in 1906
at Edinburgh. He was a Police Surgeon for about 10 years
during which period he had no special means to acquire
knowledge in midwifery, gynaecology or obstetrics. He was a
doctor in the Army for 13 years from 1907 to 1920 and could
not possibly have such experience during that period. He
was an Associate Professor in Midwifery at Grant Medical
College during 1928 to 1937. He states that as a professor
he was concerned both with giving lectures to students and
doing practical work of attending to cases and labour
operations. During this period he was in charge of 6 beds
at Motlibai Hospital. At the time of his deposition he was
attached to the Parsee General Hospital and Parsee Lying-in
Hospital for Women. He carried on private practice and had
three consulting rooms. He states that most of his cases
were gynaecology and midwifery.

Where Dr. Ajinkia and Dr. Mehta differ, we would prefer to
rely on Dr. Ajinkia due to his superior qualifications and
experience.

We do not consider it material that there exists some slight
difference of opinion in matters, not of great significance,
between what the doctors state and what is stated in certain
well-recognized books on the subject, as the statements are
on the basis of the theoretical knowledge as modified by
285
their actual experience and what is stated in books is based
on conclusions derived from various reports by various
doctors working in the field.

Certain facts were urged before the High Court in support of
the petitioner’s case. Mr. Desai, learned counsel for the
petitioner, has again submitted them for our consideration.
They are:

1. The child was born 171 days after
marriage and has lived.

2. It was confirmed by about April 2, 1947,
that the respondent was pregnant.

3. The appearance of the respondent’s
belly.

4. The symptoms of toxemia from which the
respondent suffered.

5. Normal delivery.

6. Condition and weight of the child.

We shall first deal with points Nos. 2 to 4 which relate to,
the respondent’s pregnancy and symptoms of its development
at various periods. The relevant facts are to be determined
mainly from the contents of the letters between the parties
and between them and some other persons. Some letters make
mention of the health of the respondent and the relevant
letters in this respect are of the period April to August
1947. The parties were, as already stated, married on March
10, 1947. The respondent remained at the house of her
relations-in-law till about March 27, when she returned to
her father’s place at village Prantij. The first letter
from the petitioner to the respondent is dated March 31,
1947 and expresses the hope that she had reached her place
hale and hearty.

The next letter from him is dated April 5. It refers to a
letter received from the respondent and indicates that her
letter had conveyed the news of her getting some fever and
that she had gone to consult a doctor. Her letter might
have also given some indication of her possibly being
pregnant as the petitioner asked her to inform him about the
opinion of the doctor. There is nothing in this letter to
show that the respondent had informed the petitioner about
her suffering from nausea. The petitioner’s letter dated
April 8, 1947 refers to the receipt of a letter from the
respondent which probably intimated that she was definitely
pregnant, according to the opinion of the doctor, as the
letter contains an expression ‘knowing that you are
pregnant’ and indicates the petitioner’s desire that the
child be removed.

286

The respondent’s letter dated April 13, 1947 states:

“I am not keeping good health at present, I am
still getting fever. I get vomits also …
But fever does, not leave me and I am not
allowed to take food also. …I am bed-ridden
at present … Well and good if the child
survives and it will be still better if it
does not.”

The petitioner’s letter dated April 15 has nothing parti-
cular in this connection. On April 17, the parties wrote to
each other. The petitioner’s letter said:

“I have been feeling very much anxious as your
health is not remaining well. … Write about
your health. If you are not keeping good
health and if you are not feeling disposed to
come then you remain at your place. I won’t
take it ill at all.”

The respondent’s letter acknowledged the receipt of two,
letters of the petitioner, probably of April 8 and April 15,
and said:

“I am keeping well now. I have no fever for
the last two days. I am allowed to take light
food. I get two or three vomits in a day.
But I am better than, before. So, please do
not worry. I will start on the 22nd and reach
(there) on the 23rd.”

Her letter of April 20, just intimates about her leaving for
Bombay on April 22. She reached Bombay on April 23′ and
stayed there till the petitioner left for America on April’

27.
According to the contents of these letters, the respondent
suffered from morning sickness of a severe type. She had
fever and several vomits in the day.

In her deposition she stated:

“Before I left for Prantij for the first time
after my, marriage, I had nausea and
vomiting. …When I left for Prantij my health
was ordinarily good. At Prantij I started
vomiting. I consulted a lady doctor at
Himatnagar. … After I consulted the doctor
at Himatnagar, I came to know that I was preg-
nant.”

In cross-examination she stated:

“I had a vomit on the day on which I left for
Prantij from Bombay about 17 or 18 days after
marriage. At the time when I had a vomit, I
did not suspect or imagine that I was
carrying…… I consulted the lady doctor at
Himatnagar within two or three days after I
reached Prantij. … I told the lady
287
doctor at Himatnagar that I was feeling
uneasiness. I was vomiting and I had no
appetite. The lady doctor examined my body
including my abdomen. … As a result of the
opinion given by the lady doctor at Himatnagar
I intimated to the petitioner that I was
pregnant.”

It is contended for the petitioner that such a condition of
the respondent could not be on account of pregnancy taking
place on or after March 10, 1947. Morning sickness of such
type does not ordinarily take place soon after conception
and a doctor cannot, without a biological examination,
definitely state that she was pregnant.

Re: morning sickness, Dr. Ajinkia stated that it occurred
in the first and second month and expressed agreement with
Modi’s statement in his text book on Medical Jurisprudence
that nausea or vomiting commences about the beginning of the
second month and lasts generally till the end of the fourth
month. It follows that the commencement of the morning
sickness at the end of March or the beginning of April 1947
may be possible from the respondent’s conceiving after
marriage, but that the severe type of morning sickness,
viz., fever and vomiting several times a day should have
also developed so early after the conception is rather
unlikely in view of what authorities state.

Williams in his ‘Obstetrics’ states at p. 275,
12th Edition:

“The so-called morning sickness of pregnancy,
as the name implies, usually comes on in the
earlier part of the day and passes off
in a few
hours, although it occasionally persists
longer or may occur at other times. It
usually appears about the end of the first
month and disappears spontaneously six or
eight weeks later, although some patients
suffer from it for a longer period.”

At p. 706 he states:

“Nausea and vomiting of mild degree constitute
the most common disorder of the first
trimester of pregnancy. About one half of
pregnant women complain of some degree of
nausea at this time, and, of these, perhaps
one third experience some degree of vomiting.
In the present era, however, it is uncommon
for nausea and vomiting to progress to a
serious extent, that is, to a stage in which
systemic effects such as acetonuria and
substantial weight loss are produced. … and
the condition is called hyperemesis
gravidarum.”

288

He states at pp. 708 and 709:

“The disease varies in degree of severity from
nausea and morning sickness to the severe or
pernicious type of vomiting which may have a
fatal outcome, Usually the condition begins
about the sixth week of gestation and abates
around the twelfth week.”

“A small number of these patients develop
persistent vomiting, lasting four to eight
weeks or longer and resulting in a loss of
body weight of 10 to 20 pounds or more. These
patients vomit two, three, or more times a day
and may be unable to retain any nourishment by
mouth.”

“In the later stages of the disease-rarely
seen today-a low-grade fever frequently
develops. This seldom exceeds 101 degree F
but may persist despite adequate hydration.”
Dugald Baird states at p. 323 of the 7th
Edition of the Combined Text Book on
Obstetrics and Gynaecology:

“Morning sickness occurs in about 50 per cent
of women during the early weeks of pregnancy.
In many cases there is only a feeling of
nausea, with perhaps the ejection of a
mouthful of fluid. In, others, some partly
digested food may be expelled.. In graver
cases vomiting may persist throughout the day,
and apparently all the ingested food is.

returned. This latter type is a very serious
condition and is described as hyperemesis
gravidarum. It is extremely difficult to draw
any hard and fast line between the mor
e severe
form of morning sickness and a condition which
should be labelled as hyperemesis. As soon as
a patient suffering from morning sickness
feels nauseated and is sick later in the day,
she must be regarded as a mild case of
hyperemesis and treated accordingly.”

The respondent does not state about fever and about several
vomits in a day in her deposition, but such a condition was
expressed in her letters. The respondent stated in cross-
examination that when she went to Gamdevi, she continued to,
have vomiting, no appetite and uneasiness.
None of the letters written subsequent to April 17 by either
party make any mention of this condition continuing.
Champaklal was not questioned about such a condition of hers
at Gamdevi. The petitioner was not questioned and the res-
pondent does not state that she had nausea and vomiting when
at Bombay between April 23 and 27. She did not have vomit
or nausea so long as she was at Bombay in March, though she
happened to state in examination in chief that
289
she had a vomit on the day she left. The petitioner was not
questioned about it. It appears: to be too good to be true,
that she suffered from morning sickness of such a type only
for a short period of a little over two weeks. These can be
two, possibilities. Either she did not suffer from any such
sickness during that period and just mentioned about it to
build up her case regarding the development of pregnancy or
that her’ pregnancy was of a longer period-at first she may
have had ordinary morning sickness which usually consists of
a feeling of nausea without any actual vomiting and could
therefore be not known to others-and that the serious type
of actual vomiting and fever developed later in the third or
fourth month of pregnancy which would indicate that in April
the pregnancy was about four months old and not one month.
We may refer to her first statement in Court. She then
stated :

“The petitioner’s father and his sister might
be suspicious prior to the marriage that I was
pregnant because I was not keeping good
health.”

This may refer to her suffering from morning sickness prior
to marriage.

Re: confirmation of pregnancy, Dr. Ajinkia deposed that it
was not possible to confirm pregnancy by April 3, 1947 if a
woman married on March 10, 1947 had conception subsequent to
the wedding, except by performing some special biological
test. Similar is the opinion of Dr. Mehta examined for the
respondent.

The Court below attached no importance to the doctor’s
telling the respondent that she was pregnant about 3 weeks
after she was married, by saying that what was conveyed to
the respondent was not a definite diagnosis of pregnancy but
only a suspicion about pregnancy as anybody would suspect
after a woman’s missing of the monthly course and suffering
from morning sickness. It is not justified in so construing
what the respondent stated in Court and what she appeared to
have conveyed to the petitioner. The doctor’s informing her
definitely after examination of the body that she was preg-
nant again points to the fact that her pregnancy noticed in
the first few days of April was of a longer duration than
that of about 4 weeks.

From Bombay, the respondent went to Gamdevi where the
petitioner’s sister Sharda lived and spent a few weeks
there.

Letters written in May are not of any importance. Her
letter dated May 12, 1947 to the petitioner is on record.
She
L/P(D)ISCI-10
290
expressed her intention to go to Bombay within a few days
and to stay there for two months and stated:
“Then, when my fifth month (of pregnancy) will be about to
be over I will go to Prantij…”

There is nothing particular in this letter. She, however,
did not stay at Bombay for two months but left for Prantij
before June 4, 1947 for some reason which was possibly not
true.

The petitioner wrote letters to her on May 2, 6 and 14. In
his letter of May 2, he says that she must have told about
her pregnancy to Sharda and that he, himself had not told
anyone about it. In his letter of May 6 he said:

“You tell Sharda that you are pregnant so that
Mama can know it. Consult Sharda about food
and reading who will also guide you. So you
should not become anxious at all. Convey to
Champaklal through Sharda so that he may
prescribe medicine for you, hence you may not
have any trouble ahead.”

In his letter of May 14, he said:

“You must be taking good food and I think you
must have consulted Champaklal.”

In his letter dated May 31, he, for the first time, acknow-
ledges receiving a letter from her. It must be the letter
of May 12, as therein he refers to her intention to go to
Bombay from Gamdevi. There is nothing particular in this
letter either.

The petitioner’s first letter to the respondent in June is
dated June 3, 1947. It refers to the receipt of her air-
mail letter from Bombay after a long time. It appears that
letters of May 12 and May 24 were not sent by air-mail. Her
sending a letter by air-mail ‘on or about May 30 from Bombay
indicates that she felt the urgency of communicating
something to the petitioner. The contents of his letter
dated June 3 indicate that she had mentioned what she had
been suffering from and wanted to leave Bombay for her
paternal home. The letter does not disclose what sort of
sufferings there were. Probably they were due to domestic
affairs, as it appears that the relations between the
mother-in-law and the daughter-inlaw were not good. He
writes:

“If you tell me that I may write a letter to
revered mother and father or write a letter to
your father to call you at Prantij.”

Why this urgency? The conditions of living at Bombay could
not have been intolerable. Parents-in-law would have taken
good care of her troubles due to pregnancy. The urgency of
her returning to Prantij could have been due to her feeling
291
that it would be difficult to keep her unduly advanced state
of pregnancy a secret for any more appreciable time at Bom-
bay.

The next letter of June 4 was written by the petitioner, on
receipt of the respondent’s letter dated May 24. This
letter too must have been from Bombay, as she appeared to
have informed him about the adjoining neighbours talking
about them. Again, it is not clear what was the talk. The
talk might have had reference to their marital relations
with particular reference to her pregnant condition, as it
is said in the letter:

“Let people talk about me and you, but as long
as we each have complete confidence over one
another which is there to fear for us.”

On June 11, the respondent wrote to the petitioner. It
appears that she returned to Prantij from Bombay on or about
June 4, as she said:

“A week has passed since I came to Prantij”.
She states that she told her mother-in-law that she wanted
to go back to her paternal house, as she was not keeping
good health. There is no reference in this letter to what
type of bad health she was keeping. She makes a significant
statement in this letter. It is:

“She (namely the mother) asks me to take away
the ornaments, take care of my health and to
return in the 7th Month … I said I did not
want to take ornaments because I would have to
take care of them on my way.”

Another statement of hers which is of some
significance is:

“My health has improved very much. Blood in
my body has very much increased.”

It appears that her excuse to her mother-in-law for going to
her parents’ house was not a true one. Her reference to im-
proved health and increase of blood in the body seems to
indicate that she was feeling the enlargement of her
abdomen. The contents of this letter were interpreted in
some such way by the petitioner who, in his letter dated
June 22, wrote in the very second paragraph:
“I am asking you what is the month of your pregnancy”. Such
a question indicates that lie probably felt surprised at
this condition of her abdomen and having studied sex litera-
ture, as appears from his letters to her, he had his doubts
how within such a short period of the marriage the
respondent could have such an enlarged abdomen. This letter
contains some very intimate details. The petitioner asked
her to destroy it after she had read it and also to destroy
his previous letters. L/P(D)ISCI-10(a) …

292

Such a suspicion expressed in his letter makes the
respondent write a very curt letter on July 2, 1947. In
that letter she said:

“How are you to know how many months I have
advanced in pregnancy. I am really so very
angry with you today that I cannot understand
what I should do with such a man. Do you not
yourself know that you ask me how many months
I have advanced in pregnancy. Calculate
(months) in your own mind only.”

In between, the petitioner had written another letter to her
on June 27, on receipt of her letter dated June 17. This
letter also contains some significant statements:

“Now belly appears big and I feel what kind of
baby would be born … At present I appear
very fat. I do not understand from where so
much blood has come………

This letter was acknowledged by the petitioner by his letter
dated June 27. In this letter again the petitioner wrote:
“Please write how many months of pregnancy you have passed”.
The letter was comparatively a very formal letter.
On June 28, 1947 the respondent writes to the petitioner in
her letter:

“I am keeping good health etc …. Now I have
to pass only five months … The belly gives
the appearance of a big water pot and one
becomes nervous to see it … A nurse comes to
examine me every Sunday. I had once told her
that something was moving in my belly and had
asked her as to after how many mont
hs these
movements must be starting. She said that my
baby to be born would be very healthy because
a child would make movements after the fourth
month only if it was healthy. I am very much
worried. If the child would be strong I
myself would die. How then would it be
born? … I go for a walk daily. I walk two
miles one mile while going and one while
coming back”.

It is clear from this correspondence which passed between
the parties in the month of June that the respondent noticed
her belly to have enlarged sufficiently between June 11 and
June 17, i.e., between the 107th and 114th day, counting
from March 10 and adding 14 days to the total, that she had
felt the quickening of the foetus sometime before June 28
and that the petitioner had some doubts about her condition
being compatible with conception having taken place on or
after
293
March 10, 1947. Patel J., made an error in ignoring the
letter of June 17, 1947 and in calculating the days upto
June 28 to be 155 instead of 124. The respondent thus
noticed the .enlarged abdomen at the end of the 4th lunar
month of pregnancy. She appears to have felt it before June
16 as she had .spoken about it to the nurse on a Sunday.
The Sundays previous, fell on June 23 and June 16. It
appears that she did not speak on the 23rd as she did not
say so in her letter of June 28 and said there: ‘I had once
told her’. She must have told the nurse latest on Sunday,
June 16.

Two other statements in her letters also tend to indicate
that her condition in the beginning of June had been such as
probably gave rise to suspicions in the minds of persons
about her pregnancy. These are her statement in the letter
dated June 11 that her mother-in-law asked her to take away
all ornaments. Ordinarily a mother-in-law would not have
liked her daughter-in-law to take away all her ornaments
when she be going to her maternal place for a few months.
Such a request might have been on account of her suspecting
that she was in a much more advanced stage of pregnancy,
than would ‘have been expected in a case of pregnancy
subsequent to marriage. The other statement is in the
petitioner’s letter of June 4 referring to her letter of May
24 stating that adjoining neighbours talked about it. Why
should neighbours talk about the petitioner and the
respondent prior to May 24, 1947? The -talk must have been
in connection with her pregnancy and its stage. The
relations between the husband and wife are of no concern to
the other people, except when they provide matter for
scandal. This means that her abdomen had enlarged
noticeably by May 24 and therefore could indicate to people
that her pregnancy was of a duration much larger than of

-about 74 days, which, on addition of 14 days, would be
deemed to be pregnancy of 88 days, i.e., about 3 lunar
months. None of the doctors examined in the case deposes
that the enlargement of the abdomen would be of such an
extent in 3 calendar months of pregnancy, the period being
counted from the first day of the last menstruation previous
to the conception.

Dr. Ajinkia states that there cannot be perceptible abdo-
minal enlargement within 3 months and 7 days of pregnancy in
ordinary cases and that such perceptible abdominal enlarge-
ment would be after the 4th month. He further states that

-when a woman is pregnant for the first time, the
enlargement might not be visible as late as 5 months, and
that a huge -abdominal enlargement might occur within 3
months and 18 days of pregnancy in certain complications
which, we may mention, do not appear to have occurred in the
case of the respondent. On the other hand, Dr. Mehta states
that the enlargement of the abdomen is manifest from the 4th
month
294
and in any event will be manifest in the 5th month, even if’
the pregnancy is for the first time. He did not agree with
what Alan Brews states in his ‘Manual of Obstetrics’, 1957
Edition, p. 84:

“…….. enlargement of the abdomen usually
does not become manifest to the patient until
the uterus rises well above the pubes, and
therefore seldom attracts attention until the
close of the first half of pregnancy. A
multigravida owing to the laxity of the
abdominal wall, usually notices abdominal
enlargement earlier than a primigaravida.”

We prefer to rely on Dr. Ajinkia’s statement in this
respect.

The respondent felt the quickening of the foetus before June
16, i.e., before the 112th day, or before the end of the
fourth lunar month from the first day of the menstrual
period prior to conception. That is too short a period.
Dr. Ajinkia stated that the perceptible foetal movement in a
woman pregnant for, the first time does not take place
before the 20th week from the date ‘of her conception and
that the expectant mother begins to feel the movement of the
child after the 20th week or end of the 7th month of
pregnancy. He further stated that he would not consider it
possible for a woman pregnant for the first time to have a
marked perception of foetal movement by the 15th week of
conception.

When referred to a statement in Modi’s Medical Jurisprudence
to the effect that the first perception of the foetal
movement occurred at any time between the 14th and 18th
week, Dr. Ajinkia expressed his disagreement and referred to
statements in the text book of ‘Obstetrics & Gynaecology’ by
Dugald Baird, and in Eden & Holland’s ‘Manual of’
Obstetrics’. In the former it is stated:

“These are generally first felt about mid-
term … The movements are often not felt by
primigravidae till the end of the twentieth
week while multiparae may recognize them as
early as the end of the 16th week.”
In the latter it is stated:

“Definite history can be obtained. Quickening
is usually found to occur between the 18th and
20th weeks. Multiparae from former
experience, notice the movements earlier than
women pregnant for the first time.”

We are therefore of opinion that the statements by the,
respondent in her letters to the petitioner about the
enlargement of her abdomen and the quickening of the foetus
fits,
295
in with her pregnancy being of a longer duration than one
starting on or after March 10, 1947, or notionally starting
14 days earlier.

The only thing said against the pregnancy really having been
of a greater duration is that the respondent had her body
examined by Dr. Champaklal, husband of Sharda, sister of the
petitioner, sometime in May 1947, when she was at Gamdevi.
She states that she had some bleeding and therefore
consulted Dr. Champaklal who examined her body including the
abdomen. Dr. Champaklal denies having done so. The High
Court has preferred the statement of the respondent to that
Dr. Champaklal, as the petitioner himself had advised the
respondent in his letters to consult Champaklal. There is
nothing in the letters of the petitioner which he wrote to
the respondent from USA in May 1947 which would indicate
that she was to show her body to Champaklal. He simply
advised her to consult him so that she may not have any
trouble later on. This was a general advice and in view of
her having suffered from morning sickness in the month of
April. In none of the letters by her or by the petitioner
in reply is any reference to her bleeding at Gamdevi and to
her showing the body to Dr. Champaklal. Unless absolutely
necessary, Dr. Champaklal would not have examined her
abdomen and there is nothing on the record to establish
anything so unusual in the condition of the respondent as to
persuade Champaklal to examine the body of a close relation
of his. We are not prepared to prefer her statement to that
of Champaklal in this respect. It is true that Dr. Cham-
paklal does not depose to have noticed anything unusual
about her condition. But that does not mean that her preg-
nancy was not more advanced than what it would have been if
the conception had taken place on March 10, or later. A
male relation is not expected to notice such a condition.
We do not therefore consider any non-observation by Champak-
lal of any such enlargement of the respondent’s abdomen as
would indicate her pregnancy to be from a date anterior to
March 10, to affect adversely the inferences to be drawn
from her own statements in her letters referred to above.
In her letter of January 8, 1948, to Sharda, written long
after her delivery, for the first time the respondent
mentioned that her body was examined by Dr. Champaklal and
that if there had been any deceit in her heart she could not
have shown her body to him. There is no mention of bleeding
in this letter which was written over four months after the
delivery of the child.

The respondent stated about her bleeding and being ,examined
by Dr. Champaklal for the first time in her letter to the
petitioner dated February 16, 1948, months after she
296
was delivered of the child and the petitioner had in a way
severed his connection with her. This belated statement is,
not sufficient to discredit Champaklal.

The respondent suffered from symptoms of toxemia. She had
blood pressure, passed albumen in urine and had swellings
on the body. According to Dr. Ajinkia, there are two types
of toxemia, one appearing in the early months, i.e.,,
between the 2nd and 3rd month of pregnancy, and the other
from the 7th month onwards, and that in the first case there
is severe vomiting, dehydration and jaundice which may
result in death due to liver necrosis, while in the latter
case there is swelling of the tissues due to water
retention. (oedema), rise of blood-pressure, passage of
albumen in the urine, headache, disturbance of vision,
sometimes culminating in fits. He further stated that
oedema, high blood-pressure and passing of albumen in urine
may take place in the 4th month of pregnancy in a case of
chronic kidney disease suffered by a women previously, but
not in other cases. There is no evidence in the present
case that the respondent had suffered from any chronic
kidney disease. Dr. Ajinkia stated that he would call it a
severe type of toxemia, if a pregnant woman suffering from
oedema all over the body, passing albumen in the urine and
having high blood-pressure does not respond to treatment.
In cross-examination he states that the first type of
toxemia does not occur again and again during the period of
pregnancy and that it does not appear after the third month,
and that if the second type of toxemia appears in the early
stage of pregnancy it can be concluded that the woman is
suffering from chronic nephritis.

Dr. Mehta states in examination-in-chief that passage of
albumen in urine and oedema usually occur at the second
period of pregnancy which he described to be after the 3rd
month and before the 7th month of pregnancy, but in cross-
examination states that these can occur at any time and that
it is not the case that these occur only in the last two or
three months of pregnancy. When referred to a passage in
Williams on ‘Obstetrics’, which contained the statement.

“It is a disease of the last two or three
months of’ gestation for the most part and
rarely occurs prior to the twenty-fourth week.
It is most often seen in young primigravidae.
Pre-eclampsia is the fore-runner of prodromal
stage of eclampsia. In other words, unless
the pre-eclamptic process is checked by
treatment or by delivery, it is more or less
likely that eclampsia (convulsions and coma)
will ensue.”

he said that he agreed with what was stated there. He
argeed with the statement in “Progress in Clinical
Obstetrics and
297
Gynaecology” by Lews to the effect that the condition
,appears in between 3 and 10 per cent of pregnancies, gen-
erally later than the thirty second week. He also agreed
with the statement in British Obstetric and Gynaecological
Practice by Holland, 11 Edition, P. 256:

“In the majority of cases of pre-eclampsia
signs of the disease do not appear until after
mid-term and in the majority not until after
the thirtieth week of pregnancy.”
He agreed with what was stated in Dugald
Baird’s Combined Text Book of Obstetrics &
Gynaecology, 6th Edition, to Ike effect:
“Sometime about the thirtieth week of
pregnancy the patient, most commonly a
primigravida, will be found to have some
elevation of blood pressure and she may have
noticed some puffiness of her ankles and
hands. After the lapse of days or a week or
two, the blood pressure may rise further and
albumen, often not more than a trace, can be
demonstrated in the urine. There may be a
progressive rise in the blood-pressure and
oedema becomes more marked. In severe cases
the face, abdominal wall and libia are
effected.”

It is thus clear that this type of severe toxemia which
results in increased blood-pressure, passing of ablumen in
urine and swelling of the body appears in the later stages
of pregnancy and not usually before the end of the 6th
month, i.e., not during the period of 168 days of pregnancy,
that is to say, not to take place before August 10, 1947 in
the case of the respondent who was married on March 10, even
if for the purpose of duration 14 days are added to the
period following March 10.

The respondent stated in the examination-in-chief that when
she went to Prantij from Bombay, which was about the 4th of
June 1947, she had swelling on her feet, hands and face. In
cross-examination she further stated that she had swelling
over these parts and also high blood-pressure in June and
that the passing of albumen and swelling of hands -and feet
continued till delivery but there was no high bloodpressure
at the time of delivery. The Court below did not act on the
statement of the respondent about her having the symptoms of
toxemia in the month of June as none of the letters on
record written in June makes reference to such a condition
of hers. This is true, but that does not necessarily mean
that she did not have such symptoms in the month of June.
They might not have been very severe that month and the
severity appeared in the month of July. Letters on record
amply make out that she was suffering from a severe type
298
of toxemia in July. It has been urged for the respondent in
connection with her alleged toxemic condition in the month
of June that her statement in her letter dated June 28 about
her walking 2 miles a day is not compatible with her state-
ment in Court and the suggestion for the petitioner that she
was suffering from toxemia in the month of June. The
statements of the respondent in her letters can be used
against her as her admissions, but cannot be used in her
favour accepting them to be correct statements. If she was
pregnant at the time of marriage she must take such steps up
to the time of delivery as to allay the suspicion that she
had been really pregnant at the time of marriage. She may
therefore be inclined to make wrong statements in her
letters to prepare for any plausible explanation when the
delivery took place before the expected time on the basis of
her conception after marriage. There is therefore no reason
not to believe her statement that she did have such trouble
of a milder kind in the month of June. Severe trouble does
not usually come at once. It develops from a mild stage.
By June 4, 1947, the duration of pregnancy, if. due to
coitus on or after March 10, can be at most 100 days, a
little over 3-1/8 lunar months, and according to the medical
opinion, toxemia in the form of blood-pressure, oedema and
passing of albumen in urine does not occur after such a
short period of pregnancy. It is to be concluded that by
the end of May the duration of her pregnancy was of about 6
months. This fits in with the petitioner’s contention that
she was pregnant on March 10, when the marriage took place.
A brief reference to the correspondence which shows that she
was suffering from toxemia from the month of June 1947 may
be made now. The first letter in this connection is dated
July 12, 1947. It is Champaklal’s letter to Kodarlal,
father of the respondent, and was written on receipt of the
respondent’s letter addressed to Sharda. The respondent
must have written that letter on or about July 10.
Champaklal expresses worry on having the news about her
health. He states:

“It is not a good sign if she has oedema on
the legs and abdomen in passing the urine, and
hence you keep Sushilabehn immediately under
the treatment of a doctor either in Ahmedabad
or at Bombay. Dr. Pandya at Ahmedabad is also
a good doctor… continue the medicine as long
as she advises. You can consult her and then
inform us immediately.”

Sharda had herself written to the respondent
on July 13, 1947 suggesting that she should go
to Bombay for consultation about her health.
Champaklal again wrote to
299
Koderlal on July 20, after receipt of letter
from him and stated :

“The medicine prescribed by Dr. Pandya is
proper and I am sure that there
will be
complete cure. Follow her advice as regards
medicine and food directions. If she has
given advice for her not. taking salt do
follow it and if advised to live entirely on
fruits and milk do follow the same because if
proper care is not taken for this disease
there will be epileptic fits at the time of
child birth and the case will be serious.

Your doctor has warned you from now by
examining the urine and it is good that you
have taken a warning and you have taken good
precautions from now and hence I am sure that
she will definitely improve.”

Champaklal’s letter dated July 28, again on receipt of a
letter from the respondent’s father, asks the latter to in-
form him as to how the respondent’s oedema stands.
On July 24, the respondent’s father wrote to the peti-
tioner’s father stating therein:

“My daughter Sushilaben was got examined by
Miss Pandya and her opinion is that she is
passing albumen in her urine and that she is
suffering from blood pressure. Her health is
good. This is all.”

Manilal, the petitioner’s father replies to
this letter on July 27 and writes:
“Very pleased to learn that Sushilabai has
been ‘shown’ to the doctor and the medicine
has been continued and that she is keeping
good health. Very pleased to learn that you
and the members of your family are keeping
well. Here we all of us are keeping well, so
much”. With affection of Manilal’s
Jai Gopal.”

The letter in a way, is a cold one. He has not stated what
would have been both an expression of his feeling at the
time and would also have been very polite in the circum-
stances. He expressed no concern and did not write that he
be informed about the respondent’s condition from time to
time just as Champaklal happened to write in each of his
letters. It is to be noted, however, that both Kodarlal and
Manilal use language which could not have been correct
factually. Kodarlal says her health is good’ and Manilal
expresses his pleasure on receipt of the letter.

300

The respondent’s letter dated July 2, 1947 was the only
letter written to the petitioner in the month of July. No
other letter is on the record and the petitioner states in
his letter dated July 27 that he had not received any letter
from her for a long time and was therefore very much
worried.

The petitioner wrote to the respondent on August 6, 1947
stating that he was awaiting her letter and that Champaklal
and Sharda had informed him that her health was very bad and
she was not in a position to write a letter. He asks for
further news of her health by wire.

It is his letter dated August 12, 1947 which makes a
reference to the respondent’s letter dated August 4 which he
thought was received after about a month of her previous
letter. Thus it is clear that for about a month between
July 2 and August 4, 1947, the respondent’s condition was
such that she was not even able to write a letter. It was
when her condition had become very bad that news of her ill-
health was conveyed to Sharda by letter on or about July 10.
The last letter which the respondent writes to the peti-
tioner is dated August 13. In this letter she writes:

“As my health was very bad, a letter was sent
to Shardaben and my father also wrote a letter
to Champaklal. At that time he had written
that Dr. (Miss) Pandya would be called in and
treatment by her would be started; so we are
taking her the treatment by her accordingly.
We did not write to you for the simple reason
that that would have caused you anxiety. The
treatment is still continued. But there is no
change. There are swellings all over my body
and I am feeling extremely weak.
Consequently, I have not even the strength to
write a letter. We had consulted Miss Pandya
and Dr. De Monte and Doctor Anklesaria at
Ahmedabad. So according to them poison is
passing in the urine and along with it there
is also the blood-pressure and so it is likely
that the case may be serious case of delivery
and I might get convulsions at that time.
That is why, right from now they have
altogether stopped me from taking salt and
they have also stopped me taking food, so as
to avoid the rise of blood pressure. I am on
the diet of mere milk and fruit. Also my
medicines are continued. My dear, the
exertions of writing even this much are
causing a severe giddiness in my head and so I
now stop.”

301

As a post-script to this letter she had
further written:

“They are attending all right on me here.
Possibly, they are going to take me to
Ahmedabad or. Bombay, for the delivery,
because in a village’ like this, there is not
sufficient equipment available.”

The petitioner’s letter dated August 25, 1947 makes
reference to the letter from the respondent’s sister dated
August 17.

The respondent’s letter dated August 13 is a very good
synopsis of her condition and of the reasons for not inform-
ing the petitioner of her ill-health. It is clear from this
letter that Shardaben was informed in about the first week
of July only when her health had deteriorated to a large
extent as she said in the letter that a letter was sent to
Shardaben as her health was very bad. Kodarlal informed
Manilal even later,. on July 24. There is therefore no
reason not to accept the respondent’s statement on oath that
she had suffered from blood-pressure, swellings and passing
of albumen in the urine in the month of June and that she
had oedema on her legs, ankle and feet when she left Bombay
for Prantij on or about June 4, 1947.

The doctors who examined her and whose names are given in
her letter dated August 13, have not been examined. No
explanation has been given for not examining Dr. De Monte
and Dr. Anklesaria. It is said that Miss Pandya refused to
appear as a witness as she had not kept notes about the
respondent’s condition, remembered nothing about it and
would not be able to depose anything in Court. We do not
consider this to be a good explanation for not calling a
relevant witness. Under the stress of oath and cross-exami-
nation Dr. Pandya might have recollected things which could
have a bearing on the case. Madhuben, the nurse examined
for the petitioner, deposed about the respondent’s condition
and that is not much different from what the respondent her-
self stated in Court and in her letters. Madhuben states in
this connection:

“About two months before the date of the
delivery of the respondent I was called at the
house of Sushilabai. At that time I had
examined Sushilabai. At that time I noticed
that there was swelling over the hands and
feet of Sushilabai. I also noticed that
Sushilabai was weak in her health and she had
trouble about the passing of the urine. Her
urine was examined. It was noticed that she
was passing albumen in urine. At the
302
time when I examined Sushilabai at her
house, she had the 7th month. She was not
taking proper food.”

As the delivery took place on August 27, Madhuben was
describing the respondent’s condition in about the last week
of June. She has been disbelieved for remembering this con-
dition of the respondent as she was not expected to remember
this after such a lapse of time. We see no reason to disbe-
lieve her when the respondent herself admits her suffering
from these symptoms of toxemia. If Madhuben concluded from
these symptoms that the respondent was in the 7th month of
her pregnancy, there is nothing to be surprised at that, as,
according to the medical opinion already discussed, such
symptoms do not appear before the 7th month. Madhuben
deposes that she used to visit the respondent at intervals
of 8 or 10 days during those two months. The respondent
denies that Madhuben ever attended on her except at the time
of her delivery. According to her, a lady doctor of Himat-
nagar used to look her up every Sunday. This lady doctor
has not been examined. It is alleged that she had left the
place and her address could not be known. The respondent
said in her letter to the petitioner, dated June 28, 1947:
“A nurse comes to examine (me) every Sunday”.
There is some dispute about the word ‘nurse’. The original
word in Gujarati was ‘bai’. The correctness of the official
translation of that word does not appear to be questioned
before the trial Court or in the grounds of appeal to the
High Court. We see no reason to disbelieve Madhuben’s
statement which, so far as the condition of the respondent
goes, finds support from what the respondent herself states
and also from the medical opinion about the stage of preg-
nancy when the symptoms observed by her occur.
The respondent’s letter dated August 13, 1947 indicates the
extreme severity of the toxemic condition she was in at that
time. Doctors were contemplating the possibility of the
respondent’s suffering from convulsions at the time of de-
livery and therefore of moving her to Ahmedabad or Bombay
where there was sufficient equipment to deal with a compli-
cated case of delivery.

Now, we may consider the expected condition of the child,
born after 171 days of conception, as a result of the
respondent’s suffering from mild toxemia for about a month
and thereafter from severe toxemia for about 8 weeks prior
to delivery.

With respect to the effects of toxemia from which a mother
suffers, on the expected baby, Dr. Ajinkia states that if
toxemia starts at the end of the 4th month of pregnancy
303
and in spite of the treatment there is no change in toxemia
for a period of 7 weeks thereafter, the condition of the
child delivered 169 days after the marriage would most
probably be a still birth.

Dr. Mehta states that the effect of toxemia in the mother,
speaking generally, is that the baby will be under-sized and
feeble, though if toxemia be ‘of a short duration, the baby
may not be affected. He, however, states that toxemia
starting at the end of the 4th month of pregnancy and
showing no change in spite of treatment for a period of 7
weeks thereafter, would result either in the child’s dying
in the womb or in being delivered of on a premature date.
The respondent’s suffering from toxemia for about 2-1/2
months at least prior to the delivery and from a very severe
type of toxemia for about 7 weeks before the delivery,
according to the medical opinion, would be an important
factor in reducing the weight of the child born. There was
nothing in the progress of the pregnancy of the respondent
which could be conducive to the increase in weight of the
foetus which would result from conception on or after March

10. A child born of a mother, who had so suffered from
toxemia, after the full period of gestation can be 4 lbs.
but a child born of such a mother after a period of 171 or
185 days of gestation cannot be 4 lbs. and will be less than
2 lbs. In fact, according to the medical opinion, the child
born in such circumstances, should have been either dead
already, or one which would die soon after delivery.
The High Court -relied on the statement of Dr. Mehta that
though Such is the normal expectation, certain children may
survive on account of their’ inherent vitality. We do not
think that an extremely premature baby born of a mother who
had suffered from severe toxemia has any chance of having
such inherent vitality.

The delivery took place at the Prantij Municipal Dispensary,
Maternity Ward. Madhuben, witness No. 2 for the petitioner.
was working as a mid-wife at the hospital and had attended
to the delivery of the respondent. She states that she had
weighed the child and it weighed 4 or 4-1/2 pounds, that it
was a mature child which was born after the expiry of the
full period of gestation and that the child was a normal
one. Her statement finds support from Exhibit K, one of the
in-door case papers relating to the respondent at the
hospital. Madhuben states that Kachrabhai, the compounder,
made entries in this paper under her instructions.
Exhibit K, as printed, shows that the portion of the column
under ‘disease’ was torn. We have seen the original and
could clearly read the word ‘normal’ and the other word may
be
304
either ‘labour’, as stated by Madhuben, or ‘delivery’. It
records. ‘Female child, weight 4 pounds’. The details noted
about the interval between the starting of the labour pains
and the delivery do not indicate that there was anything
abnormal.

Kacherabai, the compounder, was examined by the respondent
as witness No. 2. According to him, a white paper known as
‘the maternity card’ is also prepared along with the brown
paper, which Exhibit K is, and that the white paper which
must have accompanied Exhibit K was missing from the record.
A photo copy of the pro-forma white paper was taken on
record. It requires entries about previous obstetric
history and various other matters observed at the time of
admission of a maternity case. There is no reason to
suppose that the relevant white paper was removed from the
records by the petitioner or by someone at his instance and
that it contained matters which would show the entries in
Exhibit K to be wrong or the statement of Madhuben to be
inaccurate. Kachrabai states that all the records at the
hospital remain in the custody of the Doctor, that they are
kept under lock and key, that the key remains with the
doctor or with him and that they were the only two
responsible persons in the dispensary. he has also stated
that in the file there were some other brown papers also for
which there were no corresponding white papers and that he
did not charge the petitioner with the removal of any white
paper from this file and that it was no fault of the
petitioner if any white paper was not on the file. He has
also proved the entry with respect to the respondent’s
delivery in the Maternity Admission Register. The entry is
Exhibit 15. It also mentions the weight of the child to be
4 lbs. It has a ‘dash’ in the column for ‘conditions of the
child’. Kacherabai states that this ‘dash’ meant that the
condition was good. A ‘dash’ which is found in the column
‘still born, miscarriage, abortion’ cannot mean ‘good’.
‘Dash’ in the column of ‘condition of child’ may mean ‘good’
as deposed to by Kacherabai. Any way, it must mean that
there was nothing particular to note about the condition of
the baby.

Gokhale J., accepted Mahuben’s statement about the weight of
the baby and its condition but did not accept the statement
that the baby was born after a full period of gestation. He
considered the delivery to be premature.

Patel J., considered Madhuben to be unreliable, assumed the
weight of the baby to be 4 lbs. and accepted the res-
pondent’s statement about the condition of the baby and its
being born premature.

Patel J. remarked, in meeting the submission for the peti-
tioner that Madhuben was living at Vrindaban and was leading
a pious life and had no reason to make untrue statements
305
that sometimes such persons might be bigoted and narrow-
minded. He did not believe her statement that the child was
kept on glucose for two days in accordance with the
practice’ followed in the Prantij Hospital, as normally
mother’s milk is available only after two days after the
birth of the child. The statement is said to be contrary to
those of most of the standard books referred to by the
experts on behalf of the parties. Madhuben was not
questioned about it and we have not been referred to any
statement to the contrary in any book on the subject.
He did not rely on the entry about the condition of the
child as the various entries in Exhibit 17 showed that the
condition of children weighing 3 lbs. or 4 lbs. or 6 lbs.
was similarly noted. The description of the condition of a
child as good, need not have a necessary relation with the
weight of the child born. It is to be noted that, according
to the entries in the Maternity Admission Register, Exhibit
17, most of the children born in the Prantij Hospital
weighed 4 lbs. or less. The condition of all the children
could not have been such as to require special mention. It
may, however, be pointed out that no entry in Exhibit 17
shows the weight of the child to be 6 lbs.

Patel J., suspected the genuineness of the entries in the
hospital records as he mis-read Kacherabai’s statement and
so erroneously thought that the hurry with which the papers
were produced by the Doctor raised some suspicion.
Kacherabai, the compounder, examined for the respondent on
May 7, 1950, stated:

“Doctor has returned to Prantij yesterday. He
had gone to attend some marriage about 3 or 4
days ago.”

Patel J., however, happened to mis-read this
statement and observed, in dealing with the
question of normal delivery,
“Keshavbhai (Kacherabai?), the witness of the
respondent, the compounder, said that the
doctor left only a day before his giving
evidence, i.e. he, left on the 6th. The hurry
with which the papers were produced by the
doctor may raise some suspicion.”

The fact is that Dr. Modi who was attached to the Prantij
Municipal Dispensary in May 1959 was present in Court on May
2, 1959 to produce the documents summoned from him. He was
not in a position to be present in Court between 3rd and 6th
May on account of a marriage which was to take place on May

4. He, therefore, filed an affidavit that day stating the
facts and requesting the Court to excuse his absence from
Monday, May 4, 1959, till the morning of Thurs-

306

day, May 7, and expressing his readiness to leave the
records in the custody of the Court or such other person as
the Court directed.

The order sheet of the trial Court dated May 2, 1959shows
that the petitioner’s counsel requested the Court to take
the papers in its custody as the Doctor had come with the
relevant papers. Counsel for the respondent had no objec-
tion. The records came in the custody of the Court in this.
way. Patel J., says:

“The white paper in respect of the respondent
is missing. The petitioner and his advisers
had the first glimpse of the hospital record
in connection with this case if any one had it
and it is a mystery that the white paper
should disappear.”

The order sheet of May 2, 1959 shows that
counsel for the; petitioner had tendered in
Court Entry No. 63 for the year 1947, i.e.,
Exhibit J. and indoor-case papers of the
respondent, Exhibit K. It adds:
“Shri Mehta says that Dr. Modi (the doctor at
the Prantij Municipal Dispensary who produced
Exs. J & K) does not know of his personal
(knowledge) and he is producing the records
(maintained) in the ordinary course of
business. Mr. Shah (counsel for the
respondent) has no objection.”

It appears that Dr. Modi did not file in Court any white
paper. There is no evidence that the petitioner had the
first glimpse of the hospital record and this is clear from
the learned Judges using the expression ‘if anyone had it’.
The petitioner is not to blame for the missing of the white
paper. When the learned Judge suspected the bonafides of
Dr. Modi and the petitioner in connection with the missing
of the white paper relating to the respondent’s delivery and
was to base a finding on such a suspicion, he should have
summoned Dr. Modi and examined him in that connection and
should not have left the matter by a mere observation: ‘The
doctor who produced it could not be cross-examined, as he
produced the papers in a hurry’. We should, however, point
out that what transpired when Exhibits J & K were produced
gave no room for the comment made by the learned Judge.
Patel J., was further of opinion that it was not expected of
Madhuben to remember the condition of the child after so
many years of the event and because the respondent herself
described the condition of the child very much differently
and the latter could be expected to have better reasons for
remembering its condition than the mid-wife. We may quote
the statements of the respondent and Madhuben about the
condition of the child. The respondent said:

“The child born to me was a very weak one. It
was a very. small one. She was not in a
position to cry at
307
the time of her birth. She did not cry for
two days after her birth. Her eyes were
closed. There were, no hair on her head. She
had no nails on her fingers and toes. She was
not able to suck my milk. She was reddish in
colour. As the baby was unable to suck my
milk, milk was pumped out. That, milk was
thrown away. The baby was given glucose and
brandy. 12 or 13 days after delivery the baby
was able to feed from the breast.”
Madhuben said:

“After the delivery Sushilabai appeared to be
weak but the child was normal. It was crying.
The movement of the limbs was normal. The
eyes of the child were open and the child was
taking glucose. The cries of the child
indicated that the child was a healthy one.”
“At the time of the delivery of Sushilabai,
Dr. Chimanlal was not present. No other
doctor or nurse was called at the time of
Sushilabai’s delivery. I alone attended to
the delivery of Sushilabai.”

Madhuben was not cross-examined regarding her statement
about the condition of the child and the respondent’s
version about the condition of the child was not put to her.
The only explanation suggested for this omission has been
that the respondent herself was not present in Court that
day and therefore could not have instructed the counsel in
that regard. The explanation is feeble. The respondent was
in Bombay on the day Madhuben was examined. She must have
known that Madhuben had been summoned for evidence on that
particular day and if she did not attend the Court that day
it must have been with a purpose. A party has to give
instructions to his counsel in good time and has not to put
that off till the actual date of hearing.

Madhuben was questioned as to how she remembered these facts
and stated that during the proceedings of the case at
Baroda, somebody had made enquiries from her and therefore
she was reminded of the respondent’s delivery. This too
must have happened in 1.948. It appears to us that the
reason for her remembering the details of the respondent’s
delivery could be the very fact which is the matter in issue
in this case. The respondent belonged to a respectable
family of the place which is not a large one. The date or
at least the month of the marriage would be known in the
locality. The delivery took place within an unusually short
period of the marriage. It appears that people of the
locality talked about it. In these circumstances, Madhuben
could have recollected of this particular delivery when
questioned about it.

308

It is very difficult for a witness to state on oath why he
remembers a certain fact which took place long ago and the
witness therefore makes his best to answer it at the spur of
the moment. We do not consider the long period lapsing
between the delivery and Madhuben’s statement in Court
sufficient to justify ignoring her statement or consider her
to be an unreliable witness when there is no reason for her
to depose falsely, nor the fact that she stayed at the place
of Manilal, fattier of the petitioner, in Bombay when she
came to give evidence sufficient to discredit her. She went
to Bombay from Vrindaban where she had been residing after
she gave up service and bad been living the life of a
devotee.

It is true that a mother is not likely to forget the
condition of the child born to her, but the value of the
respondent’s statement depends on her veracity. Both the
trial Court and the High Court in their judgements held her
to be an unreliable witness. Patel J., relies on her
statement only so far as it is about the condition of the
child. We do not consider her statement about the condition
of the child born to her to be worth reliance. She
describes this condition to be practically exactly what
ought to be the condition of a child after a period of
gestation amounting to 171 days. The description given by
her exactly fits in with the details of the descriptions
found in text books on obstetrics. She was examined after
the doctors examined for the petitioner and for her had made
their statements. Apart from this, she could know from
other sources what condition a baby born after that period
of gestation should have and could therefore mould her
statement accordingly.

Before the remand of the issues by the High Court, it was
not her case that the child was born prematurely or that its
condition was such as would have been the condition of a
child born after that period of gestation. If the condition
described now was the real condition of the child born,
there could have been no reason for her to think that her
true story of having conceived by her husband after the
marriage might not be accepted by the Court. She could have
doubts about it only when the condition of the child did not
fit in with the expected condition of a child born after
that period of gestation. If the condition of the child was
such as described by her, there was no reason why Madhuben
would not have given instructions about the condition to the
compounder, for noting in the Hospital records. That was
not the normal condition of the child born, be it after the
full expiry of the usual period of gestation or after almost
the full period of gestation. There is no difference in the
statements of the doctors examined in the case with respect
to the care and attention necessary to be given to a baby
born after such a period of gestation. The respondent was
in the hospital till September 8,
309
1947. She states that great care was taken of the child,
but if that extreme care was taken, there would have been
some note about it in the hospital records and that itself
would have been a very good reason for Madhuben to remember
about the.., child’s condition.

We see no reason why Madhuben be not believed when the
available hospital records support her. She has no reason
to depose falsely. In these circumstances, we are of
opinion that Patel J., was in error in preferring the
statement of the respondent to that of Madhuben.
The weight of a child born, is again a factor which tends to
support the statement of Madhuben about the condition of the
child and goes against the statement of the respondent. The
child weighed 4 lbs. Again, there is no difference in the
opinion of the doctors examined for the parties that the
weight of a child born at about the 6th month of pregnancy
would be about 2 pounds. Such a statement is borne out from
what is noted in the various books on that subject. We see
no reason to doubt the statement of Madhuben about the
weight of that child. The entries in Exhibits K and 15
support it.

We do not see any reason to disbelieve the statement of
Madhuben that the child was a mature child. The normal
weight of a child born after the full period of gestation
is, -said to be 6 to 7 pounds, according to Dr. Ajinkia and
5 to 7 pounds, according to Dr. Mehta, but the weight of a
normal child depends upon various circumstances. In this
connection, it is worth noticing that Exhibit 17 contains
entries about 35 cases of births at the Prantij Hospital
between December, 1942 and August 1952, about which
Kacherabai was questioned by the respondent’s counsel in the
examination-inchief. Out of these the majority of children
weighed less than 4 lbs. Only one weighed 5 lbs., one 4
lbs. and 8 ounces, and twelve weighed 4 lbs. Only one out
of them appears to have died. It can be taken that the
normal weight of the children born at this hospital is about
4 lbs. It is too much to expect that all these were cases
of premature deliveries. It should not therefore be a
matter for surprise and for disbelieving Madhuben when she
states that the child born to the respondent was a mature
child born after the expiry of the full period of gestation.
Of course, her statement cannot be taken to be literally
correct. What it amounts to is that the child was born
after practically the full period of gestation and was
definitely not a child born in the 6th or 7th month of
pregnancy.

There had been some difference of opinion between Dr.
Ajinkia and Dr. Mehta examined for the petitioner and the
respondent respectively, about the definition of ‘normal
labour’ or ‘normal delivery’. Both are agreed with what the
310
expression ‘labour’ means. Dr. Ajinkia states that normal
labour would mean a series of processes by which the mature
or almost mature products of conception are expelled from
the mother’s body and referred to, in this connection, the
definition of ‘labour’ in Williams’ ‘Obstetrics’, 10th
Edition, p. 324. Dr. Mehta agrees with the definition but
would not associate maturity or almost maturity of the child
with the expression ‘normal labour’ and would restrict that
expression to mean labour during which no artificial means
are used. He had to admit later that labour has connection
with maturity. When questioned whether normal labour could
be compatible with premature birth, Dr. Mehta stated in
examination-inchief :

“It may be termed as a normal labour, but one specifies the
term that it was a. premature one.”

We are inclined to prefer Dr. Ajinkia’s view on this point.
However, nothing, much turns on it in view of, our opinion
about the weight of the child born and the weight being
consistent with the weight of a child born after almost a
full period of gestation, as would be discussed later.
We, therefore, accept as true the statement of Madhuben and
hold that the child born to the respondent on August 27,
1947 was after normal labour and weighed 4 lbs. We also
believe her statement that it was a mature child and had
been born after almost a full period of gestation for
reasons we now state.

We now deal with the question whether the child born after
171 days of marriage could survive and live for years, and
if so, whether the respondent’s child was born premature or
after almost the full period of gestation and refer to what
Dr. Ajinkia and Dr. Mehta had said in this connection
Dr. Ajinkia states that if special care is taken at the time
of delivery and also in the treatment of a child prematurely
born at the 28th week of conception, then it may survive.
The special care he refers to is not just giving more
attention to the baby by the relations, but of a particular
type. He has described the special care to be taken in the
process of delivery and the care required after the
delivery. During the delivery the special care required is
in regard to the following matters:

1. The labour should not be allowed to be
prolonged.

2. As soon as the baby is delivered, its
temperature should be maintained.

3. Oxygen should be given to the child, by
special incubators.

4. Some respiratory and circulatory
stimulants will also be required.

5. Baby will be required to be handled very
gently.

6. Since its resistance to fight infection
is low, all the care is taken to prevent
infection.

The care required after delivery is in these
respects:

1. Maintenance of warmth.

2. Maintenance of proper nourishment.

3. Prevention of cyanotic attacks by giving
oxygen.

4. Prevention of infection as stated
before.

The respondent remained in the hospital for about 12 days
till September 8. Madhuben does not state of any such care
being taken either during the delivery or afterwards. In
fact. the hospital did not have the requisite equipment.
Madhuben has stated that abnormal cases of delivery were not
attended to at the hospital.

Dr. Ajinkia further deposed that in his opinion even with
the skilled care, a child born within the 7th calendar month
cannot survive, and in this he is not fully supported by
what Taylor states at p. 32 in his ‘Principles & Practice of
Medical Jurisprudence’, 11th Edn., Vol. II:

“In the absence of any skilled care Hunter’s
dictum on the unlikelihood of survival when
born before the 7th calendar month remains as
true as it was.”

There cannot be any positive definite statement in these
matters by any one including a doctor and especially when
there have been exceptional cases of whatever veracity men-
tioned in medical books. Possibly there had been no such
case in the personal experience of Dr. Ajinkia where a child
born before the 7th calendar month survived in spite of the
care given to the child presumably at the hospital.
Dr. Mehta states that lie had not applied his mind to the
question whether a child born after 169 or 171 days after
conception would be born alive, but had applied his mind on
the footing of 184 days counted from the first day of the
last menstruation. He was not, therefore, in a position to
challenge the statement of Dr. Ajinkia that a child born
after 169 days from the date of conception would be born
dead.

Williams, in his book on Obstetrics, states at p. 186 that
at the end of the 6th month, the foetus weighs about 600
grains and a foetus born at this period would attempt to
breath, but almost always perishes within a short time. He
further states that in the 7th month the foetus attains a
weight of about 1,000 grams and that a foetus born at this
time moves its feet quite energetically and cries with a
weak voice and as.

312

a rule it cannot be reared, but occasionally expert care is
rewarded by a, successful outcome. Williams, however,
states that generally speaking the length affords a more
accurate criterion of the age of the focus than its weight.
The weight of the child, however, is a good index of the
period of gestation, though it is not as good and accurate
as the length of the child born. The baby’s weight of 4
lbs. at birth is not consistent with its being born after a
gestation period of 185 days. It is, therefore, reasonable
to conclude that the child born to the respondent and
weighing 4 lbs. was not a child born on the 6th or 7th month
of pregnancy. This supports Dr. Ajinkia’s statement.
Madhuben does not state that the child was weak. The
respondent states so. We do not believe her. Reference to
certain letters may be made in this connection.
Tile respondent’s sister sent a letter to Sharda on August
27 or 28 to which Sharda replied on August 3 1. It appears
from Sharda’s letter that the respondent’s sister’s letter
had said that the health of the respondent as well as of the
baby was good. The sister’s letter does not, in any way,
convey the information that the baby was very weak and of
such a condition as is now described by the respondent. On
August 30, the respondent’s father sent a telegram to the
petitioner and said that both the respondent and the baby
were well. On September 3, seven days after the birth of
the child, Koderlal sends a letter to the petitioner. It is
in this letter that he states:

“After I had been to Marwar, our daughter
Sushila has given birth to a daughter
prematurely on 27th August 1947, at ‘about 10
A.M. in the morning ……… and the health
of both is very well Intimation has been given
to your father by wire and through letter but
there is no reply from him.”

This letter was written after the petitioner’s parents had
not responded in any way except by showing extreme
indifference to the news of the birth of a grandchild.
That, along with local gossip, must have put Koderlal on
guard and even then he does not write anything with respect
to the extremely weak condition of the child and simply
states that the delivery was premature. Sushila also writes
to Sharda, on the same day, i.e., September 3. She was still
in the hospital and ordinarily the mother of a baby 6 or 7
days old would not have written a letter to anyone. She
writes in this letter:–

“The health of myself, and my baby is all
right. The baby is very weak Two letters and
a telegram about the birth of the baby were
sent to the respected Mamma, but there is no
reply at all from the respected Pappa. Hence,
all here are
313
very much worried as to why there is no reply
from the ‘Vevai’ (in-laws) even to the
telegram. And as I did not keep good health,
the baby was born prematurely before the full
period which of course is a matter over which
the Almighty has dispensation. I do not know
what idea he (PappaVevai) must be entertaining
about me. To whom, but to you, can I
write?……… A telegram was sent to London
to your brother, informing him about the birth
of the baby but God knows why there is no
reply from him.”

The contents of this letter tend to confirm what we have
said in connection with the letter of the respondent’s
father to the petitioner. The respondent and her people had
a definite feeling that the petitioner and his people were
not responding to the communications probably on account of
the idea that the child born was not the petitioner’s child.
The respondent indirectly gave expression to such a feeling
by saying that she did not know what idea her father-in-law
was entertaining about her. Any way, her letter does not
state in what respect the baby was very weak. The
expression that the baby was weak in no way conveys the idea
that the baby’s condition was such as has been now described
by the respondent. For a baby of mature period, the
respondent’s child was certainly weak, but for a baby born
after a period of about 6 months’ gestation, the baby born
was not weak at all.

The respondent sends a letter to the petitioner on December

22. 1947. She expresses her grievance at not being informed
first of the petitioner’s return to the country, and states,
“No one can be a match for nature; God alone stands for
truth. Please forgive my mistakes if any.”
These expressions also make out that she was fully conscious
by this time that the indifference of her husband towards
her was on account of the feeling that the child born was
not his. Still in this letter she does not give a full
picture of the condition of the child born to her in order
to impress the correctness of her implied statement that the
child was really of the petitioner. That was the time when
she and her people, could have placed facts and evidence in
the form of either statements from the doctors or references
to the doctors to whom the petitioner could refer for such
information which could have supported the respondent’s
assertion.

When no reply was received to this letter, it was then that
the respondent wrote a letter to Sharda on January 8, 1948
and over a month later to the petitioner on February 16,
1948.

314

Reference has been made to these letters earlier in
connection with the allegation that Champaklal had examined
the respondent’s body in May 1947.

In her letter to Sharda, she is more explicit than what
she was in her letter to the petitioner on December 27. She
said:

“Hence I open out my heart to you this very
day (and say) that I am absolutely innocent.
I was in M.C. about ten days before the
marriage It did not occur to me, even in my
dream, that an accusation of such a roguery
would be brought against me ……To throw
such an infamy on a person coming of a
respectable family would indeed be the limit;
Behen: You are kind and please think full well
over this matter and bring it to end. … As
to whether it is your child or not, well, you
may see it and satisfy yourself as to whether
or not its appearance and features tally (with
yours).”

It is clear now, from this letter that she was fully con-
scious of the accusation against her, conveyed through
silence if not through letters. Yet, in this letter, except
for asserting her innocence, she does not come out with the
facts about the condition of the baby and the extreme care
taken by her. She wrote in similar strain to tier husband
on February 16, and stated in that letter:

“I was keeping weak health and was suffering
from blood-pressure and only on account of
that the delivery has taken place earlier It
is, therefore only the feeling of revenge
entertained by the persons who have poisoned
your ears towards me and the members of my
family. Further, if I were at fault and if I
wanted to hide something from you then I would
not have taken proper care of the child who
was and is still weak due to its premature
birth and consequently it would have died and
I would have told (you) that there was some-
thing like miscarriage. But as my conscience
was clear and as I had trust in you I took
proper care of it and brought about
improvement in its health. …… It may well
be that as you have not known me fully that
you have got suspicious. But if you live with
me you will be convinced that out of jealousy
and revenge an absolutely false charge has
been put on an innocent woman.”

It is for the first time in this letter that something is
said of taking proper care of the child who was weak. Even
in this letter she had not given a description of the
condition of the
315
child at the time of its birth a condition which would have
sufficed to convey the idea that the child born was really
am, child of about 6 months’ pregnancy.

The letters of the respondent and her relations subsequent
to the birth of the child do not bear out the respondent’s
statement about the condition of the child at the time of
its birth and. therefore, do not in any way discredit the
statement of Madhuben about the condition of the child born
and its weight.

True that there had been instances of children born after a
comparatively short period of gestation and that they had
survived–a few for some years too. But such cases are few
and it may be open to doubt whether the period of gestation
reported was absolutely correct. In this connection we may
refer to Table No. 2 at p. 560 of ‘British Obstetric &
Gynaecological Practice’ by Holland & Bourne, 11 Edn., which
relates to Total Consecutive Births, Male, Classified by
Birth Weight & Gestation Time. It also mentions still
births and neo-natal deaths among them. It appears from
this table that out of 7,037 cases of births, there were 3
births i.e., .043 per cent with a gestation period between
about 155 and 175 days, that all those three were cases of
still births or neo-natal deaths and that the weight of each
child was 1 lb. or so. There were 4 births i.e. .057 per
cent with a gestation period between 170 and 185 days. All
the four of them, were cases of still births and neo-natal
deaths. Only one of them weighed 6 lbs. Two weighed 2 lbs.
each and one weighed 1 lb. 13 i.e., .19 per cent were births
with a period of gestation between 185 and 200 days. 12 of
them were cases of still births and neo-natal deaths. Only
two weighed 5 lbs. each, one of them surviving; one weighed
4 lbs. Three weighed 3 lbs. each. Six weighed 2 lbs. each
and one weighed 1 lb.

Dr. Mehta states that a baby born 169 days after conception
would weigh between 1 1/2 and 2 lbs. A child whose weight
at birth is 4 lbs. might in rare cases be a full term baby,
but ordinarily it was taken to be a premature baby,
according to him. and a 4 lbs. full-term baby was a rare
occurrence.

The learned Judges considered the delivery premature on
account of the respondent suffering from toxemia. We do not
agree.

Dr. Ajinkia states that a premature delivery is one which
takes place between the 28th week and the 40th week from the
date of conception and that miscarriage means the expulsion
of the product of conception before the 28th week of con-
ception. He has also stated that the shorter the period of
gestation, the more feeble would be the child and fewer
would be the hours of its survival, while a child born out
of miscarriage could not survive even with special care
because it
316
was not a viable child. By viable he meant that the child
has been sufficiently developed to continue separate
existence from the mother. He is emphatic that a child
could not be viable even before the 28th week, say 25th
or 26th week.

Dr. Mehta, on the other hand, states that a child is sup
posed to be normally viable about the 28th week, that there
can be exceptions and a child might be viable before the
28th week and could be born alive and could survive. He
said that he made this statement on the basis of knowledge
which he had acquired from the standard books and referred
to three cases mentioned in De Lee’s Book.

Dr. Mehta has further stated with respect to premature
deliveries that premature delivery could be before the 28th
week. At first he stated that he could not say how long
before such a delivery could be, but when pressed in cross-
examination he stated that a 20 weeks’ foetus, if ejected
alive or dead from the body of a woman it would be a
premature birth. He admitted that abortion was different
from premature delivery and also stated that if the delivery
took place before the 28th week it was termed either
miscarriage or abortion, but added that if the child born
was a viable child, then such a delivery would be called a
premature delivery.

He could not contradict Dr. Ajinkia’s statement that a child
born after 169 days from the date of conception would be
born dead.

We may refer to what is stated about premature termination
of pregnancy in British Obstetric Practice by Holland,
at pp. 559-561, 2nd Edition:

“Premature termination of pregnancy may be
defined as termination of the pregnancy after
the twentyeighth week (accepted date of
viability of the foetus) and before the
fortieth week, counting from the first day of
the last menstrual period. On the other hand,
most writers on the subject of prematurity
tend to define the condition in terms of the
weight of the baby rather than in terms of the
maturity of the pregnancy. It was first laid
down by the American Academy of Pediatrics in
1935 that a premature infant is one that
weighs 5-1/2 lb. (2,500 gm) or less,
regardless of the period of gestation. This
definition was accepted by the International
Medical Committee of the League of Nations and
has gained universal acceptance, in spite of
its scientific inaccuracy. Most obstetricians
have seen babies of less than 5-1/2 lb. born
after a gestation period of more than 280
days. Indeed, birth weight and duration of
pregnancy are far from perfectly correlated.
Infants weighing less than 5-1/2 lb. at birth
may even be post mature. This
317
is well shown in Table 2 constructed by Kane
and Penrose from 7,037 live births from
University College Hospital records. It is
seen that 470 babies weighed less than 5-1/2
lb., but that III (23.6 per cent) of these
under-weight babies were born at term or
later, according to the ordinary method of
calculation. The term immaturity has been
suggested as an alternative in view of these
discrepancies, but it has not received
universal acceptance. There is, however, more
than academic significance in the difference
because maturity as such, irrespective of
weight, is of the greatest importance in
relation to foetal survival. A baby whose
birth weight is 4 lb., if born at thirty-eight
weeks stands a far better chance of survival,
and is more likely to develop into a healthy
child, both mentally and physically, than one
of the same weight born a month earlier.”

What has been said above about the viability of a child or
its premature birth is with respect to a child born of a
mother whose pregnancy progressed normally. The chances of
survival of a baby born, of a mother who had suffered from
severe toxemia for about two months prior to the delivery,
are bound to be much less and would be further less if no
special care is taken during delivery and thereafter. The
weight of the respondent’s baby, its condition at birth and
its having lived as a mature child born after full period of
gestation does, together with the other circumstances
connected with the progress of the pregnancy, amply support
the petitioner’s case that the child born to the respondent
could not be of the petitioner.

We have been referred to several cases in which the question
about a child being conceived from the husband or not arose.
Suffice it to say that cases fall into two categories. One
where delivery takes place much more than 280 days after the
husband had last opportunity to cohabit with his wife and
the other where it takes place much earlier than 280 days
from the first day of menstruation prior to conception. The
first type of cases, to which reference need not be made,
involve the determination of the question as to the period
it took for a sperm to fertilize the ovum. Nothing precise
about the period was known when cases prior to the decision
of Preston Jones’ case(1) came up for consideration. It was
considered to vary much and so children born so long as 349
days after the known period of cohabitation were held to be
legitimate, as not proved to be the results of adultery. No
such question however arises in the other type of cases as
the decision is to be given on the assumption that there had
been fertilisation on the first day possible for the coitus
between the husband and wife. The question to determine in
such cases is (1)(1951) A.C. 391.

318

whether the short period of gestation would justify the con-
clusion that the child was born of conception from that
coitus or was born as a result of some other sexual
relations between the woman and someone prior to that coitus
between the husband and wife. One such case was Clark v.
Clark(1) on which much reliance has been placed by the Court
below.

In this divorce case, on the petition of the husband there
was no evidence of misconduct on the part of the wife and
the only evidence of adultery was the fact of the birth of a
child the period of gestation of which, assuming the husband
to be the father, could not have exceeded 174 days. The
child lived, and,. at tile date of the hearing was about 3
years old. The medical evidence was to the effect that a
child of so short a period of foetal life would not survive
for more than day or two. In view of tile fact that the
date of conception could be fixed very rarely, it was
considered that the periods of gestation generally spoken of
were notional periods and that therefore where the (late
of conception could be fixed and thus the actual period of
gestation be ascertained, such period was comparable to the
longer notional period and consequently a six months’ child
might be comparable to what was called a 7 months’ child.
The facts of that case were very much different from the
present case and must have naturally influenced the view
that a six months’ child be comparable to a 7 months’ child.
The Court considered the allegation of the husband who lived
quite close to where the wife lived for about a year after
the delivery, that the child when born was a fully developed
9 months’ child, grotesque. The Court believed the evidence
of the nurse with 30 years’ experience that the child born
was one of the two most extreme cases of premature births
she had seen. The wife’s mother deposed about the condition
of the child which corresponded to a child born after 174
days of the conception. The Court believed the statement of
the mother of the child. The lower limbs of the child were
in irons even about 3 year& after its birth. Tile delivery
was hastened on account of an accident. The mother of the
child had fallen a day earlier. The weight of the child,
though noted as 3-1/2 lbs. was not more. than 2-1/2 lbs., as
the former weight included the weight of the towel.
The notional period of pregnancy is calculated from the
first day of the menstruation preceding the conception and
it is on this account that 14 days are added to the period
of pregnancy from the actual date of conception. On the
basis of notional calculation, the fully mature child is
born after 280 days. On the basis of the date of
conception, the child is born (1) [1939] 2 All E.P. 59.

319

between 265 and 2’70 days. The development of the foetus
undoubtedly depends on its age as counted from the date of
conception and it is for this reason that the books on
Obstetrics mostly deal with the development of the foetus on
the basis of, days or weeks after conception, for a period
of about 2 months and thereafter they begin to note its
development with respect, to the end of the 3rd and
consecutive months. This must be due to the fact that by
that time a difference of about a fortnight in the period of
gestation does not bring about a substantial difference in
tile description of the development of the foetus. After
all, the entire knowledge with respect to the development of
the foetus with respect to the period of gestation is based
on a consideration of a large number of cases and then
arriving at some generalized conclusion about the develop-
ment of the foetus corresponding to its age from the date of
conception. It would not therefore be very correct to add 1
lunar month to the ascertained period of gestation in cases
of a known date of conception merely on the ground that when
books speak of a foetus of a certain number of months that
foetus might be due to a conception taking place on any day
of the lunar month corresponding to the menstruation prior
to the conception and the miss-period after conception.
In the present case, however, it is known that the earliest
,date for conception can be March 10, 1947. It is the
statement of the respondent herself that about 10 days prior
to the marriage she had her monthly course. It is clear
therefore that the notional period of pregnancy in the
present case cannot execeed the period from March 10 by more
than 10 days. This means that the notional period of
gestation of the respondent’s child -cannot be more than 181
days. We have, however, considered the case on the footing
of 185 days which is equal to the period between March 10
and August 27 (both days inclusive) -plus 14 days. There
can therefore be no justification in the present case to
consider that the respondent’s child, though of 171 days’
gestation after conception, if it be taken to be conceived
on March 10, could be notionally equivalent to an age of 171
days plus 28 days, i.e., 199 days.

We are therefore of opinion that Clark’s case(1) cannot be a
good guide, both on facts and law, for the determination of
the question before us about the legitimacy of the respon-
dent’s child.

It may be mentioned that Clark’s case(1) was distinguished
in Guardianship of Infants Act, 1886 & 1925. In re. and In
re. S. B. an Infant.(2)B. v. B. where it was held that a
period of 188 days is too short to be accepted in law as a
period of :gestation on the ground that in Clark’s case(3)
the child was
(1) [1939] 2 All E.R. 59.

(2) 1949(1) Ch. 108.

320

not held to be a fully developed nine months’ child but was
held, in view of the evidence of the experienced mid-wife,
to be an extreme case of premature birth. It was said at P.
110:–

“There is, as I have said, no such evidence of
prematurity here, and it would be straining
the facts to assume that the birth was the
result of intercourse that took place only 188
days previously.”

It is true that no allegation of any kind has been made
about the respondent’s general immorality or about her mis-
conducting with someone at the time when the child born to
her could be conceived. The mere fact that her character in
general is not challenged does not suffice to rebut the
conclusion arrived at from the various circumstances already
discussed. The only question before us is whether on the
evidence led it is possible for the petitioner to be the
father of the child. The facts and matters we have set out
earlier clearly establish that the conception-to produce a
child of the type delivered –must have taken place before
March, 10, 1947, and if, as is now the case, the
petitioner’s first sexual contact with the respondent was on
March 10, 1947, it follows that the respondent was pregnant
by someone other than the petitioner at the time of her
marriage.

The respondent, in her letter dated February 16, 1948 to her
husband said:–

“Further, you know that one has to insult
wicked persons in order to remain chaste.
Therefore those wicked persons who have been
insulted are ready to take revenge. Hence it
is only out of jealousy that they poison your
ears.”

If this statement is correct, it shows that persons in her
village had evil eyes on her and that she had to reject
their advances.

We may also now mention certain other circumstances on which
the respondent relied to show that however unusual it might
be, the child born to her was by the petitioner’s marital
intercourse with her after their wedding. They are: –

1. Reluctance of the respondent to meet
even the petitioner before the marriage though
the engagement continued for a period of two
years and she loved him.

2. Suggestion to break off the engagement
as late as January and February.

3. Reluctance to abort the child.

	      4.    Symptoms   of   vomiting   and    nausea
	      immediately after the miss of period.
	      321
	      5.    The	   fact	  that	  Champaklal,	 the

brother-in-law of the petitioner did not
notice the pregnancy of the respondent which
would be sure to have far advanced if the
allegation were true, though she lived with
him,, and was examined by him.

6. She stayed up to the end of May at Vile-
Parle in the house of the petitioner’s father
and yet the pregnancy was not noticed.

7. The progress of pregnancy from the
beginning which was consistent only with
pregnancy by marriage.

8. The child being very weak and under-
weight.

9. Sudden delivery.

The first circumstance can only indicate that she was moral
and did not want to have any irregular connection with the
petitioner prior to the marriage. The petitioner has not
challenged her character. A good general character does not
necessarily mean that nobody could have had sexual inter-
course with her even by force, a possibility indicated by
her letter just quoted.

The second circumstance urged is that if she had become
pregnant, she could have accepted the suggestion of breaking
off the engagement when the petitioner had been expressing
his dissatisfaction at his engagement with her. She could
not have been very independent about it. The engagement was
brought about by the parents of the parties though,
possibly, with the implied or express consent of theirs.
Breaking off the engagement might have led to scandals. She
wrote to the petitioner in her letter dated May, 15, 1946
that people asked her as to why marriage was not taking
place. A betrothal period of about 2 years is ordinarily a
long period, when the parties were of marriageable age. So
this circumstance, again, is of no force.

The third circumstance about her reluctance to abort the
child, again, is not of any value. Abortion, as suggested
by the petitioner in his letters of April 5 and 8, too would
have led to complications and scandal and it could not have
been certain that the abortion would not disclose the longer
age of the foetus than what it ought to have been if it was
of a connection after the marriage.

We have already dealt with the symptoms of nausea and
vomiting appearing immediately after the first miss of the
period and ceasing suddenly about the middle of April and
held that they appeared to be more consistent with the peti-
tioner’s case than with the respondent’s.
L/P(D) ISCI-11
322
We have also dealt with the possibility of Champaklal’s.
observing the stage of her pregnancy when she was at Gamdevi
in the month of May and have held that he could not possibly
have noticed it.

It is true that there is no evidence that her parents-in-law
noticed during her stay at Bombay, from about the middle of
May to June 4, that she was in an unduly advanced stage of
pregnancy. Reference has already been made to the implica-
tion of the statement in her letter that her mother-in-law
asked her to take all the ornaments with her when she was
leaving, for her paternal place on or about June 4.
We have also referred to a letter of her father-in-law ex-
pressing no surprise and showing coldness on his part on
learning of her condition in the last week of July 1947 and
to persons talking about her and the petitioner by May 24,
1947. It is therefore not possible to say that the advanced
stage of pregnancy wits not noticed when she was at Bombay
in the month of May.

We have already dealt with the progress of the pregnancy
and. need not say anything more in that connection. It is
not established that the child was very weak and was under-
weight.

The last circumstance urged on behalf of the respondent. is
the fact of sudden delivery. The only circumstance alleged
in this regard is that her father was not at Prantij on
August 27. Koderlal stated in his letter to the petitioner
on September 3 that after lie had been to Marwar their
daughter Sushila had given birth to a daughter. If this
statement, as translated, is correct, it shows that Koderlal
had returned from his visit to Marwar and not that the
delivery took place when he was away from Prantij. The
respondent’s bare statement that her father was not in the
village that day, therefore, does not suffice to lead to the
conclusion that the delivery was sudden and that no
arrangements had. been made for the delivery and that the
delivery did take place after six months of pregnancy.
Further, a sudden delivery need not be a delivery of the six
months’ child. It may be a delivery sometime before the ex-
pected date. Even in such a case, no particular
arrangements for the confinement might be made by the
relations. We have already referred to the respondent’s
statement in her letter dated August 13, 1947 that the
doctors were contemplating arrangements for the respondent’s
confinement in view of expected delivery, be it on account
of the normally expected time of delivery approaching or of
expecting an early delivery on account of the toxemic
condition of the respondent. She said in that letter that
they were going to take her to Ahmedabad or Bombay for the
delivery since in a village like hers there was not
sufficient equipment available. It cannot therefore be said
that the delivery was so sudden as to bear out the.

323

respondent’s case that the delivery took place when she bad
just completed 6 months of pregnancy.

On the basis of the evidence discussed above and the pro-
babilities of the case, we are of opinion that the child
born to,, the respondent on August 27, 1947 was practically
a mature child and weighed 4 lbs in weight and that
therefore it could not have been the result of a conception
taking place on or after March 10, 1947. It follows that it
was conceived prior .to March 10 and that therefore the
respondent was pregnant at the time of marriage.
Lastly, we may refer to ss. 112 and 114 of the Evidence Act.
Section 114 provides that the Court may presume the
existence of any fact which it thinks likely to have
happened, regard being had to the common course of natural
events, human conduct and public and private business in
their relation to facts of the particular case. The
conclusion we have arrived at about the child born to the
respondent being not the child of the appellant, fits in
with the presumption to be drawn in accordance with the
provisions of this section. People in general consider that
the child born, being of a gestation period of 185 days,
cannot be a fairly mature baby and cannot survive like a
normal child. Medical opinion, as it exists today and as is
disclosed by text books on Obstetrics and Gynaecology,
however, refer to some rare exceptions of livebirths even
with a gestation period of a few days less than 180 days.
But we have not found it possible to accept the respondent’s
case of the conception having taken place from and after
March 10, 1947 for several reasons which we have explained
in detail at the relevant place. We should observe that in
the case before us the earliest date on which conception
through the husband could have taken place is fixed with
certainty, a matter which could not be said of the freak
cases referred to in medical literature, for in them the
earliest date of conception was a matter of guess or
inference. Besides, we have the feature in the present
case, of evidence regarding the various phenomena and bodily
changes attending on pregnancy at different stages of its
course, and the combined effect of these does preclude any
argument of a conception on or after March 10, 1947.
Lastly, we have definite evidence, oral and documentary, of
the condition of the child at birth which is wholly
inconsistent with a gestation of less than six months’
duration, assuming that a live birth and the child healthy
enough to survive is possible with such short duration of
pregnancy. In passing, we might add that we consider it
probable that it was because the physical condition of the
child at birth approximated to a normal mature child, that
the respondent originally put forward a case of pre-marital
intercourse with the husband—a story she could not sustain
and which she ultimately abandoned.

1/P(D)ISCI-11
324
Section 112 of the Evidence Act provides that the fact that
any person was born during the continuance of a valid
marriage between his mother and any man shall be conclusive
proof that he is the legitimate son of that man, unless it
can be shown that the parties to the marriage had no access
to each other at any time when he could have been begotten.
The question of the legitimacy of the child born to the res-
pondent does not directly arise in this case, though the
conclusion we have reached is certain to affect the
legitimacy of the respondent’s daughter. However, the fact
that she was born during the continuance of the valid
marriage between the parties cannot be taken to be
conclusive proof of her being a legitimate daughter of the
appellant, as the various circumstances dealt with by us
above, establish that she must have begotten sometime
earlier than March 10, 1947, and as it has been found by the
Courts below, and the finding has not been questioned here
before us. that the appellant had no access to the
respondent at the relevant time.

It has been found by the Courts below that the petitioner
had no sexual intercourse with the respondent prior to mar-
riage on March 10. This finding has not been challenged be-
fore us and appears to us to be well-founded. The only con-
clusion is that the respondent was pregnant at the time of
marriage by someone other than the petitioner.
The next question to determine is whether the petitioner had
marital intercourse with the respondent after he had dis-
covered that she was pregnant at the time of marriage by
someone other than himself. The trial Court found that the
petitioner did not have such intercourse after he had
discovered about the respondent being pregnant at the time
of marriage. Patel J., did not agree with that finding.
Gokhale J., considered the view of the trial Court to be
correct.

The petitioner states that he discovered the respondent
being pregnant at the time of marriage by another person
when he learnt of her delivering the child on August 27,
1.947 and when be felt that could not be his child. He has
further stated that since his return from abroad he had no
intercourse with her and that is not disputed. The
respondent admits it. There is no evidence to the contrary
either.

The last marital intercourse the petitioner bad with his
wife was at Bombay, before he left for abroad. That was
between April 23 and 27. The question then is whether he
could have known during those days about the respondent’s
being pregnant at the time of marriage. The respondent does
not state at that time she had such ostensible symptoms
which could have led the petitioner discover that she bad
been pregnant at the time of marriage. The opinion of the
experts on
325
this point is not very decisive. Dr. Ajinkia has stated in
crossexamination that ordinarily the petitioner should have
been aware about the respondent’s condition who was in
advanced pregnancy when he had coitus with her on April 26
when the foetus would have been 157 days old on the
assumption’ that it had started its life i.e., the ovum had
fertilised on ember 20, 1946. He however added that it
would not be possible for the petitioner to detect that the
respondent was pregnant if the coitus took place in
darkness. He further stated that the woman who is pregnant
for the first time has her abdominal tissues so tense that a
non-medical. person coming into contact by act of coitus
might not be able to detect the enlargement of the abdomen.
A husband, without having medical knowledge, can feel
abdominal enlargement without any difficulty during coitus
only when the pregnancy is advanced above 6 months.
Dr. Mehta, stated in examination-in-chief that a man having
Coitus with his wife 157 days after pregnancy begins, would
immediately know about her being in a fairly advanced stage
of pregnancy and added in answer to the Court’s question
that he would not know that she had been pregnant for 157
days but only know that she was merely pregnant. When asked
by the respondent’s counsel whether the, husband would or
would not have noticed the difference between 1-1/2 months’
pregnancy and pregnancy of 5 months and 17 days he replied
that the husband would not notice a pregnancy of 1-1/2
months’ but would certainly notice 5-1/2 months’ pregnancy.
We consider these statements to be of no help in coming to a
finding on the point whether the petitioner could discover
on April 26 that his wife was not only pregnant but was
pregnant from some day much earlier than the tenth day of
March 1947 when they were married. Neither of the two doc-
tors was questioned as to whether the petitioner could have
known that his wife’s pregnancy was of more than 1-1/2
months’ duration, and, unless the petitioner knew that, he
could not be said to have discovered on April 26 that the
respondent had been pregnant by someone else at the time of
marriage, irrespective of the fact whether the coitus that
night took place in darkness or in light.

In this connection, we may again refer to what Williams says
in his’Obstetrics’, 12th Edition, at p. 270 : —

“It should also be borne in mind, that the
abdomen changes its shape materially according
as the woman is in the upright or horizontal
position, being much less prominent when she
is lying down.”

We may also say that the mere fact that the petitioner
alleges that the respondent gave birth to the child after a
full
326
period of gestation, does not actually mean that the child
was born after such a period. The petitioner could not
have known when the child was conceived. By that statement
he simply expresses his view, based on the fact that a
fairly mature child was born on August 27, 1947 though the
marriage had taken place on March 10.

The fact that the child born to the respondent was a mature
baby does not mean that it was conceived on November 20,
1946. We have already indicated that the weight of the
child and the surrounding circumstances could only indicate
that the child was born after almost the usual period of
gestation, though it could not be said that it must have
been conceived 280 days earlier.

We therefore hold that the petitioner did not have marital
intercourse with the respondent after he had discovered that
she had been pregnant by someone else at the time of
marriage.

We have already said that there is no collusion between the
parties. The petitioner filed the petition within time.
There is no legal ground which would justify refusing the
petitioner a decree for declaring the marriage between the
parties to be null and void.

We therefore allow the appeal, set aside the decree of the
Court below and annul the marriage between the parties by a
decree of nullity. We direct the parties to bear their own
costs throughout.

MUDHOLKAR, J–I regret my inability to agree with the
judgment proposed by my brother, Raghubar Dayal, J.
The appeal arises out of a petition for divorce instituted
by the appellant on April 18, 1956 in the City Civil Court
of Bombay against his wife, the respondent under s.12(1) (d)
of the Hindu Marriage Act, 1955. The petition was decreed
by the City Civil Court, but on appeal, the High Court
dismissed it.

Certain broad facts which are not in dispute are briefly
these: The appellant is a resident of Bombay, while the res-
pondent’s father was a resident of Prantij in the former
State of Baroda. They were betrothed to each other in June
or July, 1945, and their marriage was celebrated at Bombay
according to Hindu rites on March 10, 1947. Thereafter, the
couple lived together as husband and wife for a short while,
and the respondent then went to her parents’ house at
Prantij where she stayed till the third week of April, 1947.
During her stay there she wrote to her husband informing him
that she was in the family way. The appellant was to leave
for the United States in connection with the family
business, and, therefore, the respondent returned to Bombay
towards the end of April of
327
that year. The husband and wife admittedly had martial
relations during this visit of the respondent to Bombay.
After them appellant’s departure. for the United States, the
respondent stayed with the appellant’s father for a few
days, and thereafter at Gamdevi in the hous of the
appellant’s sister, Sharda and her husband. She stayed
there for about four weeks, and then again returned to her
father-in-law’s house at Vile Parle. From the
correspondence between the parties, it appears that the
respondent and her mother-in-law were not getting on well,
and the appellant, therefore, advised her to arrange for her
return to her father’s house as early as she could manage
it. In pursuance of this, the respondent returned to her
father’s house along with some one who had been sent by her
father to fetch her. There was considerable correspondence
between the parties subsequent to this until August 27,
1947, on which date the respondent gave birth to a female
child at Prantij. Information about this was communicated
telegraphically as well as by a letter to the appellant’s
father and also to the appellant himself. According to the
appellant, he was shocked when he learnt that the child was
born to the respondent only 5 months and 17 days after their
marriage, and he suspected that this child had been
conceived before the marriage through some one else.
After his return to India in November, 1947 he instituted a
suit in a Baroda Court for the annulment of the marriage
under the Baroda State Divorce Act, but that suit, which was
defended on merits by the respondent, was dismissed by the
Baroda Court on the ground of want of jurisdiction. The
Hindu Marriage Act, 1955 came into force on May 18, 1955.
Under this Act, it was competent to a person, though married
prior to the commencement of the Act, to apply for divorce
upon certain grounds including those set out in s.12((1)(d)
within one year of the commencement of the Act. Availing
himself of this provision, the appellant preferred a
petition, out of which this appeal arises.
In the petition the appellant made allegations against the
respondent to the effect that the child born to her was
conceived by her through a person other than himself, and
that she was actually in the family way before the marriage,
of which fact he was not aware at that time. In her written
statement the respondent denied these allegations. She
stated that after their betrothal she succumbed to the
entreaties and representations made by the appellant and
permitted him to have sex relations with her, and that as a
result of this, she had conceived from him. She further
averred that the appellant, his sister and her husband were
all aware of this before the marriage, and thus no fraud had
been practised upon the appellant and the members of his
family by her. It may be mentioned that such a plea was not
taken by the respondent in the written
328
statement which she had filed in the proceedings, which bad
been instituted in the Baroda Court. In her evidence,
however, she has confined her averment only to having had
sex relations with the appellant before the marriage, and
stated that she was not aware at the time of the marriage
that she was pregnant. She added that she came to know of
her pregnancy only when she started vomiting, which was
after her return to Prantij subsequent to the marriage. She
has not repeated in her evidence the allegations that the
appellant or any members of the family were aware of the
fact of her pregnancy before the marriage.
Upon the pleadings of the parties, the City Civil Court
raised the following six issues:-

“(1) Whether the Respondent at the time of the
marriage was pregnant by some one other than
the Petitioner as alleged in para 9 of the
Petition’?

(2) Whether at the time of the marriage the
petitioner was ignorant of the aforesaid fact?
(3) Whether the petition is not maintainable
for the reasons alleged in para 2 of written
statement?

(4) Whether the Petitioner’s claim in the
petition is barred by the Law of Limitation
for the reasons alleged in paras 3 and 4 of
the written statement?

(5) Whether the Petitioner is entitled to
have the marriage declared null and void?

	      (6)    To	 what  relief  the   petitioner	  is
	      entitled?"

The Court answered issues (1), (2) and (5) in the affirma-

tive, and issues 3 and 4 in negative, and granted a decree
to the appellant in terms of the prayer in the plaint.
When the matter went up in appeal before the High Court, the
two learned Judges. Gokhale and Patel, JJ. who heard it did
not feel satisfied that the appellant had proved that the
respondent was pregnant by some one other than the appel-
lant, and that the appellant was not the father of the child
which was born to the respondent. In his judgment, Patel,
J. observed : —

“The question then is whether we should dismiss the petition
on this ground. As mentioned before the evidence is not
decisive of the pregnancy of the respondent before her
marriage. The effect of a decree of nullity might be very
serious to the child who is living and who is now 10 years
old as also to the respondents.”

Gokhale, J. expressed his agreement generally with the view
taken by Patel, J, and after pointing out the necessity of
obtaining on record expert evidence, said that the case
should be sent down to the trial Court to record a finding
as to whether
329
it was proved that the respondent was pregnant at the time
of marriage. Accordingly, the following two issues were
framed by the High Court and the case was remitted to the
City Civil Court for recording a finding: –

1. Is it proved that the respondent was
pregnant at the
time of the marriage?

2. Is it proved that marital intercourse
with the consent of the petitioner has not
taken place since the discovery by the
petitioner of the existence of the grounds for
a decree ?”.

It may be mentioned that Mr. Amin, who appeared for the
present appellant, contended that a great injustice would be
done to him if these issues were required to be determined
now. His objection was, however, overruled by the Court.
Patel, J. pointing out that it would be the respondent who
would be in greater difficulty, as her father was dead, and
the Munim who was attending to the affairs of the family was
dead, and the doctor, who attended on her during her
pregnancy, was also dead. After the matter went back to the
trial Court, five additional witnesses were examined by the
appellant, including his brother-in-law, who is a doctor and
a Gynaecologist, Dr. Ajinkya and a pediatrician Dr. Udani.
The respondent examined herself as well as Dr. Mehta, a
Gynaecologist and two other witnesses. Upon a consideration
of the additional evidence, the High Court allowed the
appeal.

Before us, the first point urged by Mr. S. T. Desai appear-
ing for the appellant is that the High Court was in error in
ordering the recording of fresh evidence. It is indeed
surprising that the High Court which has correctly stated
the legal position obtaining in divorce petitions, should
have, upon its considered view that the evidence already
adduced by the appellant was not sufficient to justify a
passing of decree for annulment of marriage, sent down,
despite the opposition of Mr. Amin on behalf of the
appellant, two issues for recording fresh findings by the
City Court after permitting the parties to adduce additional
evidence. It may be mentioned that the High Court thought
that it was doing so to afford to the respondent, whose
whole life was at stake, as observed by Patel, J., an
opportunity to defend her honour and chastity. This
question, however, did not really arise, if, in fact, the
High Court felt that the appellant had not discharged the
burden which the law had placed upon him to satisfy the
Court beyond doubt that the respondent was pregnant by a
person other than himself before the marriage, and that he
was not aware of it. The two issues sent down for retrial
by the High Court would seem to suggest that these essential
points had been missed by the trial Court. I have quoted in
extenso the

330.
issues framed by the trial Court, and issues (1), (2) and
(5) seem to cover both. the additional issues settled by
the High Court. No doubt, the first issue reads thus:
“Whether the respondent at the time of the marriage was
pregnant by some one other than the petitioner as alleged in
para 9 of the Petition?”.

This itself consists of two parts, the first being whether
the respondent was pregnant at the time of the marriage, and
the second being whether she was pregnant through a person
other than the appellant. The fifth issue is undoubtedly
couched in general terms, but it certainly includes the
content of the second additional issue. The High Court was
itself cognisant of this because after reproducing (see
judgment of Patel, J.) the terms of s.23(1) it has set out
what, according to it, would be the issues which would
arise. Section 23(1) so far as relevant reads as follows:-

“In any proceeding under this Act, whether
defended or not, if the court is satisfied
that

(a) any of the grounds for granting relief
exists and the petitioner is not in any way
taking advantage of his or her own wrong or
disability for the purpose of such relief,

(b) the petition is not presented or
prosecuted in collusion with the respondent,

(c) there has not been any unnecessary or
improper delay in instituting the proceedings,
and

(d) there is no other legal ground why
relief should not be granted, then and in such
a case, but not otherwise, the Court shall
decree such relief accordingly.”
The issues which would arise, therefore, would
be, as pointed out by Patel, J. the following:

“(1) Whether the respondent was pregnant at
the date of marriage.

(2) If she was whether she was pregnant by
some one other than the petitioner.
(3) Whether the petitioner was at the time
of marriage ignorant of the facts alleged.
(4) Whether marital intercourse with the
consent of the petitioner has not taken place
since the discovery by the petitioner of the
existence of the grounds for a decree.”

That the trial Court was itself aware of this, would be
clear from paragraph 43 of its judgment. It has dealt with
the argument of Mr. Shah on behalf of the respondent that
the
331
condition precedent laid down in s.12(2)(b)(iii) was not
complied with by the appellant. 1, therefore, agree with Mr.
Desai that the remission of the issues was wholly
unjustified and should not have been allowed. The effect of
this, however, would be that the entire evidence adduced
thereafter including the evidence upon which Mr. Desai has
placed such strong reliance before us will have to be
completely left out of consideration.

No doubt, an appellate Court has the power under s. 107 of
the Civil Procedure Code to remand a case or to frame issues
and refer them for trial, or to take additional evidence or
require such evidence to be taken. But the exercise of
these powers is regulated by the provisions of 0.41, rr. 23
to 25 and 27. Under r.23, an appellate Court has the power
to remand a case where the suit has been disposed of by the
trial Court upon a preliminary point and its decision is
reversed by the appellate Court. Rule 24 provides that
where the evidence upon the record is sufficient to enable
the appellate Court to pronounce judgment, it may do so and
may proceed wholly upon the ground other than that on which
the appellate Court proceeds. For this purpose it can also
re-settle the issues if it finds it necessary so to do. A
power to frame additional issues is conferred by r.25, which
reads as follows:

“Where the Court from whose decree the appeal
is preferred has omitted to frame or try any
issue, or to determine any question of fact,
which appears to the Appellate Court essential
to the right decision of the suit upon the
merits, the Appellate Court may, if necessary,
frame issues, and refer the same for trial to
the Court from whose decree the appeal is
preferred, and in such case shall direct such
Court to take the additional evidence
required; and such Court shall proceed to try
such issue and shall return the evidence to
the Appellate Court together with its findings
thereon and the reasons therefor.”

Rule 27 deals with production of additional evidence in the
appellate Court and prescribes the conditions upon which
additional evidence can be allowed to be adduced in the
appellate Court.

Rule 25 circumscribes the powers of the appellate Court to
frame an issue and refer the same for trial to the Court
below, if need be by taking additional evidence, and permits
it to adopt this course only if (a) the trial Court had
omitted to frame an issue, (b) try an issue or (c) to
determine any question of fact which appears to the
appellate Court essential to the right decision of the suit
upon the merits. In this case, the High Court his purported
to exercise its powers
332
upon the ground that proper issues were not framed by the
trial Court. I have already indicated above that the
content of the two additional issues framed by the High
Court is to be found in three of the issues raised by the
City Civil Court. Therefore, there was no scope for the
exercise of the High Court of its power under r. 25. No
doubt, the High Court has made no reference to r. 25 when it
framed the additional issues and sent them down for a
finding; but its action must be referable to r. 25, because
that is the provision of law which deals with the question
of remitting issues for trial to the trial Court. I may add
that in view of the express provisions of this rule the High
Court could not have had recourse to inherent powers,
because it is well settled that inherent powers can be
availed of ex debito justitiae only in the absence of
express provisions in the Code.

Upon this view it would, therefore, follow that this appeal
must be decided only on the basis of the evidence which was
before the City Civil Court prior to the interlocutory
judgement of the Hight Court remitting to it two issues for
findings, leaving altogether out of consideration the
evidence subsequently brought on record by the parties.
Before I deal with that evidence, it would be desirable to
set out in brief the requirements of the law in a petition
of this kind. The appellant had sought annulment of his
marriage with the respondent upon the ground that she was
pregnant by a person other than himself before the marriage,
and that he was not aware of this fact. The law of divorce
in India, is broadly speaking, modelled on the law of
England. It will, therefore, be useful to refer to the
decisions of the Courts in England. In Ginesi v. Ginesi(1),
it was said that in matrimonial cases the same strict proof
of adultery is required as in criminal cases, and that the
matrimonial offence must be proved beyond all reasonable
doubt to the satisfaction of the tribunal of fact. This
decision was criticised in Gower v. Gower(2). Ginesi v.
Ginesi(l) was actually followed in Fairman v. Fairman (3),
where it was observed that when a witness gives evidence in
matrimonial proceedings that he or she has committed
adultery with a party to those proceedings that evidence
must be treated with the same circumspection as the evidence
of an accomplice in a criminal case.

The view taken in Ginesi’s case(1) has also been accepted in
Preston-Jones v. Preston-Jones(4) and Galler v. Galler(5).
In the first of these two cases, which is a decision of the
House of Lords, it was established by evidence that during
the period between 186 and 360 days before the birth of the
child
(1)(1948) 1 All E.R. 373. (2) (1939) 1 All E.R. 804.
(3)L.R. 1949 P. 341. (4) 1951 A.C. 393.

(5) (1954) 1 All E.R. 536.

333

to the wife the husband had been continuously absent abroad
and that there had been no opportunity for intercourse bet-
ween them. The child was normally delivered, and appeared a
normal, healthy and full-time child. It was contended on
behalf of the husband that in these circumstances the child
must be deemed to have been born of adulterous intercourse
by the wife with some one else. With the exception of Lord
Oaksey, the view of the House of Lords was that the onus of
proof on the husband in a case of this kind did not extend
to establishing the scientific impossibility of his being
the father of the child. Lord Simonds. Lord Oaksey and
Lord Mac Dermott were of the view that in the case of an
interval of 360 days between intercourse with her husband
and the birth of a child the court cannot, in the absence of
further evidence, regard adultery by the wife as
established. Lord Normand was dubitante, and Lord Morton of
Henryton dissented from this view. In the course of his
speech, Lord Simonds observed; —

“The result of a finding of adultery in such a case as this
is in effect to bastardize the child. That is a matter in
which from time out of mind strict proof has been required.
But that does not mean that a degree of proof is demanded
such as in a scientific enquiry would justify the conclusion
that such and such an event is impossible. In this context
at least no higher proof of a fact is demanded than that it
is established beyond all reasonable doubt; see Head v.
Head(1). The utmost that a court of law can demand is that
it should be established beyond all reasonable doubt that a
child conceived so many days after a particular coitus
cannot be the result of that coitus.” He then added that
since writing his opinion he had had the advantage of
reading that of Lord MacDermott and he concurred in what
Lord MacDermott bad to say.

It would be convenient now to refer to the observations of
Lord MacDermott. At page 417 of the Report are his relevant
observations: –

“The evidence must, no doubt, be clear and
satisfactory, beyond a mere balance of
probabilities, and conclusive in the sense
that it will satisfy what Lord Stowell, when
Sir William Scott, described in Loveden v.
Loveden(2) as ‘the guarded discretion of a
reasonable and just man’; but these desiderata
appear to me entirely consistent with the
acceptance of proof beyond reasonable doubt as
the standard required………… I am unable
to subscribe to the view which, though not
propounded here, has its adherents, namely,
that on
(1)Sim and S. 150. (2) (1810) 2 Hag.
Con., 13.

334

its true construction the word ‘satisfied’ is
capable of connoting something less than proof
beyond ‘reasonable doubt’. The jurisdiction
in divorce involves the status of the parties
and the public interest requires that the
marriage bond shall not be set aside lightly
or without strict inquiry. The terms of the
statute recognize this plainly, and I think it
would be quite out of keeping with the anxious
nature of its provisions to hold that the
court might be ‘satisfied’, in respect of a
ground for dissolution, with something less
than proof beyond reasonable doubt.”

After saying that he did not base his conclusion as to the
appropriate standard of proof on any analogy drawn from
criminal law since the two jurisdictions are distinct, he
observed
The true reason, as it seems to me, why both
accept the same general standard-proof beyond
reasonable doubt-lies not in any analogy, but
in the gravity and public importance of the
issues with which each is concerned.”

Lord Oaksey, after pointing out that the only thing sug-
gested against the wife was that her child was born 360
days, after her husband had access to her, observed:-

” In such circumstances the law, as I
understand it, has always been that the onus
upon the husband in a divorce petition for
adultery is as heavy as the onus which rests
upon the prosecution in criminal cases. That
onus is generally described as being a duty to
prove guilt beyond reasonable doubt but what
is reasonable doubt is always difficult to
decide and varies in practice according to the
nature of the case and the punishment which
may be awarded. The principle upon which this
rule of proof depends is that it is better
that many criminals should be acquitted than
that one innocent person should be convicted.
But the onus in such a case as the present, is
not founded solely upon such considerations
but upon the interest of the child and the
interest of the State in matters of
legitimacy, since the decision involves not
only the wife’s chastity and status but in
effect the legitimacy of her child.”

One of the decisions relied upon before the House of Lords
was Gaskill v. Gaskill(1), in which the birth of the child
had taken place after an interval of 331 days between it and
335
the coitus with the husband Lord Birkenhead, L.C., who tried
the case sitting as a judge of first instance, said, in
regard to the wife: –

“I can only find her guilty if I come to the
conclusion that it is impossible, having
regard to the present state of medical
knowledge and belief, that the petitioner can
be the father of the child. The expert
evidence renders it manifest that there is no
such impossibility. ‘In these circumstances I
accept the evidence of. the respondent, and
find that she has not committed adultery, and
accordingly I dismiss the petition.”
Referring to this decision, Lord Morton of
Henryton observed in Preston-Jones v. Preston-
Jones(1):-

“My Lords, in the case of Gaskill v.
Gaskill(2) the birth was far from being a
normal one, but I think that Lord Birkenhead
placed too heavy a burden of proof upon the
husband. It is not the law to-day, in my
view, and with all respect to Lord Birkenhead
I do not think it was the law in 1921, that a
husband is bound to prove that he cannot
possibly be the father of the child and I do
not think that the case of Morris v. Davis(3),
cited by Lord Birkenhead, established the
strict rule which he laid down.”

He then referred to Wood v. Wood(4), in which the interval
was 346 days and Hadlum v. Hadlum(5), where the interval was
349 days, and observed:-

“But I think that the cases of Gaskill(2), Wood(4) and
Hadlum(5) put an unwarranted and increasing burden upon a
husband who seeks to prove his wife’s adultery.”
On the other hand, he expressed his agreement with the view
of Ormerod, J., in M-T v. M-T(6), where the interval was 340
days, and acting upon the medical evidence to the effect
that the husband could not have been the father of the
child, the learned Judge without saying anything about the
burden of proof granted a decree to the husband.
In Galler v. Galler(7), Hodson L.J. has observed at p. 540:

“I have used the language which I have,
because, since Fairman v. Fairman(8) was
decided, the much debated question whether the
standard of proof in a divorce suit, which is
a kind of civil action, is the same as
that ina criminal case, and whether the
(1) (1951) A.C. 391. (2)(1921) P. 425.
(3)5 Cl. & F. 163. (4) (1947) P. 103.
(5)(1949) P. 197. (6)(1949) P. 331.
(7)(1954) 1 All E.R. 536.(8)L.R, (1949) P.

341.
336
case rules apply, has been considered by the
House of Lords in Preston-Jones v. Preston-
Jones(1).”

and has quoted with approval the opinions
expressed by Lord Simonds and Lord MacDermott.
He then observed:-

“It might appear from the passages which I
have read
from the judgment in Fairman v. Fairman(2)
that the anology of criminal law was the ratio
of that decision, but I think the result is
the same by whichever road one travels. In
divorce, as in crime, the court has to be
satisfied beyond reasonable doubt.”
A similar view has been expressed by Sir
Lallubhai Shah in John Over v. Murial A.I.
Over(3). The learned Judge has said: —
“I desire to make it clear that in divorce
cases, great care and caution are necessary in
dealing with the admissions of parties and it
is only the exceptional circumstances of a
given case that could justify the Court in
acting upon the admissions of party as to
adultery without any corroboration. Generally
speaking as a matter of prudence it is
desirable to insist upon evidence
corroborative of the admissions.”
Martin, J., has observed in the same case at
p. 259: –

“No doubt section 15 provides that subject to
the provisions herein contained, all
proceedings under this Act between party and
party shall be regulated by the Code of Civil
Procedure. But that provision, in my opinion,
does not override the express directions in
ss. 7, 12, 13 and 14 to which I have already
alluded.” (The provisions referred to are
those of the Indian Divorce Act, 1869).

Indeed, in White v. White(4), which was a case under the
Indian Divorce Act, 1869, this Court has held that the words
“satisfied on the evidence” in s.14 of the Act implied that
it is the duty of the Court to pronounce a decree only when
it is satisfied that the case has been proved beyond rea-
sonable doubt as to the commission of a matrimonial offence.
After pointing out that the evidence must be clear and
satisfactory beyond the mere balance of probabilities, this
Court had said that the rule laid down in Preston-Jones v.
PrestonJones(1) should be followed by the Courts while
dealing with cases under s. 7 of the Indian Divorce Act,
1869, Section 23(1) of the Hindu Marriage Act, 1955 which
deals with the powers of the Court in a proceeding under the
Act also provides that the Court shall decree the relief
claimed by the petitioner, whether the petition is defended
or not, if the Court is
(1) (1951) A.C. 391. (2)L.R. (1949) P. 341.
(3) 27 Bom. L.R. 251. (4)1958 [S.C.R.] 1410.

337

satisfied that any of the grounds for granting relief exists
and certain other conditions are satisfied. Thus, under the
Indian Divorce Act, 1869 as well as under Hindu Marriage
Act, the condition for the grant of a relief is the
satisfaction of the Court as to the existence of the grounds
for granting the particular relief. The satisfaction must
necessarily be founded upon material which is relevant for
the consideration of the Court, and this would include the
evidence adduced in the case. Therefore, though in the
former Act the words used are “satisfied oil the evidence”
and the legislature has said in the latter Act “if the court
is satisfied”, the meaning is the same. In my judgment,
what the Court has said in White’s case(1) about the
applicability of the rule in Preston-Jones v. Preston-
Jones(2) must also apply to a case under the Hindu Marriage
Act.

Now, let us consider the evidence which was originally
tendered at the trial of the proceedings before the City
Civil Court. In support of his case, the appellant examined
himself and his father. The gist of his evidence, when he
was examined in chief, is that he did not see the respondent
between the date of the betrothal and his marriage either at
Bombay or at any other place, i.e., between November 1, 1946
and March 10, 1947, that he did not know at the date of the
marriage that the respondent was pregnant, that he and the
respondent lived together for 10 or 12 days at Vile Parle
after the marriage, that during this period she did not
disclose to him that she had been pregnant prior to the
marriage, that he left for U.S.A. in the last week of April,
1947, that the respondent who had gone to Prantij in the
meanwhile returned to Bombay only a day prior to his
departure, that he was aware before he left for U.S.A. that
the respondent had become pregnant, and that he did not
disclose this fact to any one, because he was not sure
whether she was pregnant or not. lie further stated that he
returned to India towards the end of the year 1947 and that
he only learnt IO to 15 days prior to his departure to India
and while he was in London, of the birth of a child to the
respondent. and that he was shocked at the news and began to
suspect her. He denied having made any demand upon the res-
pondent for having pre-marital sex relations or had said to
her that betrothal was as good as marriage and that the
marriage ceremony was merely a legal formality for
“legalising children”. In his cross-examination, he
admitted that he had seen the respondent before the marriage
on three occasions, two of which were subsequent to the
betrothal. He denied a suggestion made to him in cross-
examination that he visited Ahmedabad where his father owns
a house, on many occasions between November, 1946 and March,
1947. He also denied having
(1) [1958] S.C.R. 1410. (2) [1951] A.C. 391.

338

expressed his desire to see the respondent. He, however,
admitted that he had written to her suggesting that she
should come to Bombay where his sister was residing and that
he made this suggestion immediately after the betrothal had
taken place.

A number of letters written by the appellant to the respon-
dent in which he had suggested that they should meet and
come in closer contact with each other were put to him, and
he admitted them. He admitted having stated in his letter
dated July 11. 1945 that the object of betrothal two years
prior to marriage was that both should come in contact with
each other so that they might be “accommodative to each
other and not for the sake of betrothal.” He was asked to
explain what he meant by this and his explanation was “I
meant that I and the respondent should try to know each
other by writing letters and by knowing the views of each
other. By the word ‘Sugan’ used in that sentence (which is
in Gujarathi), he said that I meant that the marriage life
may be smoothened after (sic) each other.” He admitted that
in, one of her letters the respondent had stated that her
father was objecting to her coming into contact with the
appellant before marriage. He has admitted in his cross-
examination that after he came to know that the respondent
had conceived he had written to her that she should arrange
for an abortion. In cross-examination,the following
questions were put to him:-

“Q. In the letter dated 17th April 1947, you
have stated ‘I had already told you from the
beginning but you did not pay any attention to
my say.’ What do you mean by that sentence?
A. (The witness refers to the letter dated
17th April 1947 written by him to the
respondent part of Ex No. 3 and gives the
answer after reading the same). By that
sentence I meant to convey that I had told the
respondent after the marriage when I had
sexual intercourse with her that we should not
have a child and for that purpose we should
take precautions but in spite thereof no
precautions were taken and therefore I had
stated what is written in my letter dated 17th
April 1947 part of Ex.No. 3.”

He has also made admissions to the effect that he had sug-
gested abortion to the respondent several times. According
to him, she also expressed a similar desire. I have already
pointed out that the appellant had said that he wanted to
keep the fact of respondent’s pregnancy a secret, though he
knew about it before his departure to U.S.A. He had to admit
that he had suggested to the respondent that she should
intimate the fact to his sister, Sharada. In that letter he
had also said “Explain
339
all things to my sister Sharada”. According to him,
however, what he meant was that she should explain to
Sharada” in connection with the posting of the letters to be
written by Sharada to me.” That is all his evidence. There
is nothing in the evidence of his father, which has any
bearing upon the Question of the respondent’s pregnancy
before the marriage.

In her evidence, the respondent has reiterated her denial of
having conceived from a person other than the appellant.
She has, however, deposed to the fact that she had visited
Bombay before the marriage about the Christmas days in the
year 1946 and stayed in the house of Ramanlal, Witness No. 2
for the respondent, who is a friend of her father.
According to her, the appellant used to visit his house and
take her from there either to her father-in-law’s house or
to pictures or to some hotel. Then she has deposed. “On
those occasions I had sexual intercourse with the
petitioner. I agreed to submit to the sexual intercourse by
the petitioner because he threatened to break off the
betrothal if I refused to permit him to have sexual
intercourse. Prior to the date of my marriage with the
petitioner, I had no sexual intercourse with any man other
than the petitioner.” She has further said categorically in
her evidence that she did not know at the time of her
marriage that she was pregnant and that she became aware of
this after the marriage only when she started vomiting.
This was after she had returned to Prantij from Vile Parle.
She has also stated in her evidence, “After I went to
Prantij after my visit to Bombay in Christmas 1946, 1 had
monthly course. After I left for Prantij after my visit to
Bombay in January 1947 and before the marriage I had monthly
course. But on those occasions the bleeding was less.” She
was cross-examined at length with regard to her story that
she had sex relations with the appellant before the
marriage, and after asserting once again that she had met
the appellant in Bombay in December 1946 or January 1947 she
said in answer to the next question:-

“It is not true that prior to the marriage I
knew that I was pregnant. It is not true that
I deliberately suppressed the fact of my
pregnancy from the petitioner and performed
marriage with him. It is not true that I was
not pregnant as a result of the sexual
intercourse with the petitioner prior to the
marriage.”

And then in answer to the question “Before 10th March 1947
Mahendra, the petitioner, his sister Sharada and his father
did not know that you were pregnant?”, her answer, after
certain hesitation was: –

“It is not true that the petitioner, his
sister Sharadaben and his father did not know
that I was pregnant
340
prior to the marriage. According to me the
petitioner, his father and his sister knew
prior to our marriage that I was pregnant.”

In the letter dated January 8, 1948 written by her to
the appellant’s sister she had stated “I am innocent”, and
in crossexamination, she was asked as to what was the
necessity for her to write that in her letter if the child
which was born to her was conceived from the appellant, her
answer was: –

“We came to know that a scandal was raised by
my father-in-law and mother-in-law at Vile
Parle and that is why I had written to my
sister-in-law that I was innocent. The
scandal which I have referred to in my earlier
answer was that the baby born to me was
premature and was not the child of the
petitioner.”

She was then asked why she did not inform the appellant’s
sister, Sharadaben, that she had pre-marital sexual
intercourse with the appellant, her answer was that she did
not do so in obedience to an injunction from her husband.
It may be mentioned that in the letter of January 8, 1948
the respondent had stated that she had her menstrual period
10 days prior to the marriage. The question put to her in
cross-examination was whether she stated this in her letter
with the object of showing that she had no sexual
intercourse with any one before the marriage and her answer
was: –

“Even if the woman is pregnant she would be in
monthly course. It is not true that the
object of my writing the aforesaid statement
in my letter was as you suggest.”
When again pressed to state what was the
object in saying “I am innocent” in that
letter, she answered:

“By saying that I was innocent, I meant to
suggest that the scandal which was spread
about the child being not of the petitioner
was a false scandal.”

When asked why she did not write in that letter that this
child was conceived as a result of the sex relations she had
with the appellant in December 1946 and January 1947, her
answer was that the appellant knew the fact and knew that
lie was the father of the child. When asked why she had
then described the child as premature in that letter, her
answer was that that was because the child was weak,
Eventually, however, she admitted that the child born to her
was premature. The only other witness examined was
Ramanlal, with whom the respondent claims to have stayed
during her visit to Bombay in December 1946-January, 1947.
He supports her statement in that regard as well as the
other statement that during her stay there the appellant
used to visit her and take her out.

341

That is all the evidence in the case, and the question is
whether upon this evidence it was open to a Court to make a.
decree under s. 23 of the Hindu Marriage Act annulling the
marriage upon the ground that the respondent had conceived,
from a person other than the appellant before her marriage
and that the appellant was not aware of this fact at the
time of the marriage. It is contended on behalf of the
appellant that the respondent has admitted both in her
pleading and in her evidence in the Court that she had had
pre-marital sex relations and that this admission by her
should be construed against her. An admission in a pleading
must be taken as a whole, and, therefore, if we are to act
upon that admission, then that part of it which is to the
effect that she had such sex relations with the appellant
and not anyone else must also be regarded. No doubt, what
applies to an admission in the pleading would not apply to
statements made by a witness in evidence. It seems to me,
however, that the defence taken by the respondent of having
had pre-marital sex relations with the appellant as well as
the evidence given by her in the Court was false. Had there
been any truth in this, she would certainly have taken that
defence in the earlier suit, which was filed in the Baroda
Court. Apparently, faced with the fact that the child was
born to her only five and half months after her marriage she
and her advisers found themselves in a difficult situation.
For, having regard to the generally accepted notions of
people regarding the normal period of gestation it would be
difficult to convince any one of the fact that the child was
legitimate, particularly in view of the fact that it has in
fact survived and so would be presumed to have been normal.
It may be because of this that she and her advisers thought
of an obviously false defence. Would this, however, make
any difference either in the incidence or the discharge of
the burden which the law casts upon the petitioner in a
proceeding like this, of establishing affirmatively the
existence of the ground relied upon by him? I would say
with Lord Normand that apart from the objection of
principle, it would in the circumstances of this case be
unjust to the respondent to infer or assume that the false
defence is tantamount to an admission of guilt. If it is
possible that an apparently normal child may be born 171
days after coitus (or even 186 days as contended by Mr.
Purshottam Trikamdas) and would survive, and if that was
what had happened in this case, then in the words of Lord
Normand “the departure from the normal course of things is
so extraordinary that the mother, conscious of innocence but
believing herself the victim of a sport of nature, might,
despairing of establishing the true defence, allow herself
to palter with the truth, and might induce others closely
connected with her to lend themselves to prevarication
342
or worse.” I would, therefore, wholly leave out of
account the false defence set up by the respondent. Even if
the appellant’s evidence is believed completely, the facts
which can be said to have been established by him are only
these:(a) that the child was born 171 or 186 days after the
marriage;(b) that he never had pre-marital intercourse
with the respondent; and (c) that he was not aware of her
pregnancy before the marriage. Can it be said that this
evidence justifies the conclusion that the child must have
been conceived before the marriage, and since, if the
appellant’s statement is believed, it could not be conceived
from him, but from some one else? It was urged by Mr.
Desai, apparently on the strength of an observation made in
one of the speeches in Preston-Janes’ case(1) that where the
period of gestation deducible in respect of a child deviates
markedly from the normal, the burden on the husband who
denies being its father of establishing the matrimonial
offence alleged by him against his wife is a very light one.
With respect I would say that the argument is untenable.
When the law places the burden of proof upon a party it
requires that party to adduce evidence in support of his
allegation, unless he is relieved of the necessity to do so
by reason of admissions made by or in the evidence adduced
on behalf of his opponent. The law does not speak of the
quantum of burden but only of its incidence and to my mind
it is mixing up the concepts of the incidence of burden of
proof with that of the discharge of the burden to say that
in one case it is light and in another heavy. Looked at
that way, the argument would amount, in effect, to be that
the appellant has fully discharged the burden of proving hi-
, wife’s pre-marital conception because, admittedly, the
child was born only 171 or at most 186 days after the
marriage. While it would be relevant to bear in mind the
fact that the child was born within 171 or 186 days of the
marriage for deciding the question whether the conception
was pre-marital, other relevant factors and circumstances
cannot be excluded. For, it cannot be assumed that the
delivery was normal, the child was born at the end of the
full period, that it was a normal and mature child, that the
mother maintained normal health throughout the period and so
on. Again, there is no evidence whatsoever that the
respondent was a woman of loose character. On the other
hand, such little evidence as there is bearing on the point
would show that the respondent was a member of a family
which had strong ideas regarding association between
betrothed couples and was herself reluctant even to meet the
appellant during the long period of their betrothal. There
is nothing in the evidence to indicate that the respondent
could have had an opportunity of coming in contact with male
persons at Prantij, where she lived before her marriage.
(1) [1951] A.C. 391.

343

The second thing is that if as contended on behalf of
the .appellant, the respondent’s delivery was after the full
period of gestation, her pregnancy must have been of about
four months’ duration at the time of the marriage. If that
were, so, it is difficult to believe that this fact would
not come to’ the notice of the female relatives of the
appellant or the appellant himself, or of Dr. Champaklal the
appellant’s brother-inlaw who has been found by the High
Court to have examined her. Moreover, had that been so, she
would not have shown readiness to break off her engagement
till as late as in February, 1947 and thus taken the risk of
becoming an unmarried mother. The third thing is that if
the respondent’s nausea started three weeks after returning
to Prantij, how could it be related to a pregnancy of five
months’ duration? Fourthly, if the respondent had her
menstrual period 10 days before the marriage, then despite
what she herself says, how could she be said to be pregnant
at that time? Indeed, the progress of the pregnancy as
appearing from the evidence which was not challenged before
us is consistent only with post-marital conception. There
is also the circumstance that despite exhortation by the
appellant she refrained from having an abortion, which is
more consistent with the pregnancy being post-marital than
pre-marital. As against this, all that is relied upon on
behalf of the appellant is the circumstance that it would be
against the generally accepted notions of mankind to hold
that a normal child would be delivered after 171 or 186 days
after conception. Can it reasonably be said that this
circumstance is sufficient in itself to outweigh the other
circumstances taken cumulatively?

At the stage with which I am dealing, there was no medical
evidence in the case. But it was said that the live birth
of a child 171 or 186 days after conception is impossible
and it must be presumed that the child was conceived before
marriage and further that such a presumption can be
competently drawn even in a proceeding of this nature. If
the birth of an apparently normal child 171 or 186 days
after conception is an impossible phenomenon and if its
impossibility is notorious, then alone a Court can take
notice of it and the question of drawing a presumption would
arise. All that can be said is that such an occurrence can
at best be said to be unusual; but it is a far cry to say
that it would be impossible. No doubt, courts have taken
notice of the fact that the normal period of gestation is
280 days, but the courts have also taken notice of the fact
that there are abnormal periods of gestation depending upon
various factors. It would appear from the medical evidence
in this case that one of such factors is a short cycle of
menstruation. Another is that where the mother is suffering
from oedema and high blood pressure and passing albumen in
her urine the period of gestation of the child will be
shortened (see evidence of Dr. B. S. Mehta).

344

There may also be other factors which have not been brought
out in the evidence or which may not have yet come to the
notice of obstetricians. Therefore, while the courts ought
in cases which largely turn upon medical evidence, to have
regard to the existing state of medical knowledge they
should not overlook the fact that there is still a good deal
which is not known. So when a court is called upon to
decide a matter like the one before us mainly, if not
wholly, on the opinion of medical men it must proceed
warily. Medical opinion even of men of great experience and
deep knowledge is after all a generalisation founded upon
the observation of particular instances, however numerous
they may be. When further the Court finds that in
individual cases departure from the norm has in fact been
observed by some experts and when again the experts
themselves do not speak with the same voice the need for
circumspection by the court becomes all the more necessary.
It may land itself into an error involving cruet
consequences to innocent beings if it were to treat the
medical opinion as decisive in each and every case. The
responsibility for the decision of a point arising in a case
is solely upon the court and while it is entitled, nay
bound, to consider all the relevant material before it, it
would be failing in its duty if instead, it acts blindly on
such opinion and in disregard of other relevant materials
placed before it.

Initially no attempt was ever made before the City Civil
Court to adduce any scientific evidence i.e., evidence of
experts, and in the absence of such evidence, can it be said
that there was anything else of which the City Civil Court
ought to have taken judicial notice? Should it have drawn
any presumption? The only relevant provisions regarding
presumption are ss. 112 and 114 of the Evidence Act.
Section 112 reads thus:

“The fact that any person was born during the
continuance of a valid marriage between his
mother and any man, or within two hundred and
eighty days after its dissolution, the mother
remaining unmarried, shall be conclusive proof
that he is the legitimate son of that man,
unless it can be shown that the parties to the
marriage had no access to each other at any
time when he could have been begotten.”

It refers to the upper limit of the duration of pregnancy
for the purpose of determining the legitimacy of a child but
not to the lower limit. Section 114 enables the court to
presume the existence of any fact which it thinks likely to
have happened, regard being had to the common course of
natural events, etc., in their relation to facts of the
particular case. The question would then be whether from
the circumstance that the child was born five and half
months or so after the marriage it could be presumed to have
been conceived before the
345
marriage, regard being had to the common course of natural
events. If the only fact known was that the child was born
on August 27, 1947 and nothing else was known, it would be
open to the Court to presume that it was conceived so many
days prior to its birth. If, however, in addition to this
there was evidence to show that the mother was suffering
from eclempsis or that the child was weak and premature such
a presumption would not arise. In this case, there is
evidence of both these facts. This consists of the
testimony of the respondent herself and of her letter to the
appellant, Ex. 6 dated August 13, 1947 and of that to
Sharadaben, Ex. F dated September 3, 1947 produced by the
appellant. This is further supported by- the letters Ex.
11 written by Dr. Champaklal to the respondent’s father on
July 12, 1947 and September 20, 1947. It would, therefore,
not be legitimate to raise the presumption that the child
was born after the normal period of gestation and must,
therefore, have been conceived ‘before the marriage.
Such was the material before the City Civil Court at the
conclusion of the trial and before High Court when it first
heard the appeal. This material is insufficient for
discharging the burden placed on the petitioner by s. 23 of
the Act. On the basis of this material, no Court could
reasonably come to a finding that the respondent was
pregnant at the time of her marriage and that, therefore,
the appellant was entitled to the annulment of the marriage.
As already pointed out by me, this is what the High Court
itself felt, and having formed this view, it is a matter of
surprise to me that the High Court should have proceeded to
frame additional issues and send them down for findings to
the City Civil Court. The only thing the High Court could
properly do was to allow the appeal and dismiss the
appellant’s petition for annulment of the marriage. Now,
the High Court has, after receipt of the additional evidence
and the fresh findings of the City Civil Court accepted one
of those findings and dismissed the appellant’s petition.
If, therefore, I am right in my view that the letting in of
the additional evidence for which the appellant had not even
asked, was not permissible by law, then upon my view that
the evidence originally adduced in the proceedings is
inadequate for the purpose of granting the relief under s.
23 of the Act, the appeal must be dismissed. I would
accordingly dismiss it with costs in this Court, and direct
that the appellant shall pay the respondent’s costs in the
High Court as well as in the City Civil Court.
This really ends the matter, but as my learned brother
Raghubar Dayal J., has considered the medical and other
evidence in great detail, I should at least make a brief
reference to it, even though, in my view, it has been
illegally admitted. I will only refer to the evidence of
those witnesses
346
upon whose statements reliance was placed before us by one
party or the other. One is Madhuben, who claims to have
been working in the Prantij Municipal Dispensary from 1939
to 1955. She said that she atte nded to the delivery of the
respondent, and that she had examined her two months before
the date of delivery, when she noticed swelling all over her
hands and feet. She also says that the respondent had ad-
vanced seven months in the pregnancy when she first examined
her and that the weight of the child which was born was 4 to
4-1/2 lbs. According to her, it was a mature-child born
after the full period of gestation. Her evidence was
discarded not only by the High Court but also by the City
Civil Court on the ground that she was deposing to these
facts 12 years after the delivery is supposed to have
occurred, and deposed without reference to any records made
by her. No doubt, the Hospital Indoor case paper, Ex. K.
was produced by a witness, Kacharabai, also examined at that
stage; but in the absence of a white paper, which is
normally a part of this particular record, it loses its
value. It is true that there was no. crossexamination on
behalf of the respondent regarding Madhuben’s statement that
she had examined the respondent two months before the
delivery, but it seems to me that from the fact that she
deposed 12 years after the event and the further fact that
she had to attend to at least 150 labour cases every year-a
total of 2,400 cases during the time she worked in the
hospital-her evidence cannot be regarded otherwise than as
artificial. Indeed, she had long ceased to be in the
service of the hospital, and had even left Prantij, before
she was summoned as a witness in the case. According to
her, she was contacted by some bania and it is obvious that
she has been induced to speak to facts which would assist
the appellant in this case. Her evidence was rightly
rejected by the courts below.

The next witness is the appellant himself. He has stated in
his evidence that his case was that the child born to the
respondent was born after the expiration of the full period
of gestation, and that the respondent must have conceived
somewhere in November or December, 1946. He has, however,
admitted that when he had sex relations with the respondent,
her clothes used to be removed, though he said that lights
used to be switched off in the room in which they slept. We
cannot lose sight of the fact that in Bombay after sunset
the streets are well illuminated and since the windows are
usually kept open the light coming from outside is
sufficient to illuminate the rooms adjacent to the streets.
They therefore are not totally dark even at night. Apart
from that, the appellant has admitted that he did not feel
anything abnormal when he came in contact with her. If her
pregnancy had actually advanced to four months, in the
normal course it would have been possible for him to notice
her condition.

347

Then there is the evidence of Dr. Ajinkya. He has deposed
to a large number of things, and the only points which it is
necessary to mention are: (a) the normal period of gestation
is 280 days, which period is calculated from the first
day,,,,, of the last menstrual period; (b) where the
hospital record .shows that the woman delivered of a child
has normal labour and the child weighed 4 lbs and is living,
it must have been conceived 270 days before the date of
birth; (c) if a child is born within 169 days from the date
of marriage it would not be of sufficient maturity to
survive; (d) confirmation of a pregnancy within three weeks
of conception is possible only by a biological test; (e)
abdominal enlargement would be perceptible after the fourth
month of pregnancy; (f) viability is described as the
critical period of maturity and that this period is the 28th
week of conception and explained that the viable period is
called critical period because it denotes the development of
the child’s tissues to the extent that it can have
independent existence from its mother only after that and
not before; and (g) a child born after the 28th week from
conception would survive when special care and treatment is
given to it. He has then described the special care which
has to be taken in regard to such child. The following
passage from Taylor’s Principles and Practice of Medical
Jurisprudence, Vol 2, 11th Edn. p. 32 was put to him:

“It was the opinion of William Hunter that few
children born before 7th calendar month (or
210 days) are capable of living to manhood,
but with advances in methods of Neonatal
Resuscitation and maintenance, this dictum has
gradually receded into history. It remains,
nevertheless, that the less mature the infant
the less likely is it to survive and the
critical period of maturation appears to be
somewhere between the 5th and 6th month. In
the absence of any skilled care, Hunter’s
dictum on the likelihood of survival when born
before the 7th calendar month remains as true
as it was.”

According to him, this dictum was not wholly true, and what
was attributed to Hunter was really the opinion of the
author.

I may mention here that Dr. Mehta has agreed with the above
quotation from Taylor’s book. Now, since the month of
pregnancy is a lunar month the respondent’s child which was
born 26 weeks and four days after the marriage could be said
to be one born in the 7th month. The fact that such a child
has survived its birth is no significant evidence of matu-
rity. Taylor points out that though infants born before the
seventh month of pregnancy are less likely to survive they
commonly do so. The following cases of survival of less
mature infants are referred to in this connection:

348

Bernardi described the survival of a 1 lb. 9 oz. infant in
1951, and Nanayakkara, in the same year, recorded a birth at
1 lb. 4 oz. which survived.

MacDonald reported the survival of a 14 in. long 2 lb. 7 oz.
infant-thought to be a gestation of 6 to 61 monthsthat, six
months later, weighed 5 lb. 6-1/2 oz.
The considerable experience of Victoria Crosse in problems
of prematurity resulted in the publication of the following
table, emphasising the high mortality of prematurity:
Weight of Infant (lb)Percentage leaving Hospital
0.2 3
2-3 27
3-4 60
4-5 78
5-5-1/2 94
The author then refers to a case attended by Barker in which
a female child born 22 weeks after intercourse was observed
by him to have attained the age of II. Similarly the author
refers to a case from America when a child born 192 days,
after intercourse was found alive at the time of report
which was 16 months after its birth. In the well known
Kinghorm case the doubt cast on the legitimacy of a child
born 174 days after the marriage between the parents was
found not to have been substantiated.

It would be convenient to quote here two passages from the
article by J. H. Peel at p. 557 onwards of British Obstetric
Practice (22nd edn.) on “Duration of Pregnancy and its
variations”. He begins by saying that the problem of the
exact duration of pregnancy has not yet been solved that
this is due to a large number of variable factors. He
points out that the common method of calculating the date of
delivery ignores all the variables. Dealing with premature
termination of pregnancy he says:

“Premature termination of pregnancy may be
defined as termination of the pregnancy after
the twentyeighth week (accepted date of
viability of the foetus) and before the
fortieth week, counting from the first day of
the last menstrual period. On the other hand,
most writers on the subject of prematurity
tend to define the condition in terms of the
weight of the baby rather than in terms of the
maturity of the pregnancy. It was first laid
down by the American Academy of Pediatrics in
1935 that a premature infant is one that
weighs 5 1/2 lbs.

349

or less, regardless of the period of
gestation. This definition was accepted by
the International Medical Committee of the
League of Nations and has gained universal
acceptance, in spite of its scientific
inaccuracy. Most obstetricians have seen
babies of less than 51 lbs. born after a
gestation period of more than 280 days.
Indeed, birth weight and duration of pregnancy
are far from perfectly correlated. Infants
weighing less than 5-1/2 lb. at birth may even
be postmature. This is well shown in Table 2
constructed by Kane and Penrose from 7,037
live births from University College Hospital
records. It is seen that 470 babies weighed
less than 5-1/2 lb., but that III (23.6 per
cent) of these underweight babies were born at
term or later, according to the ordinary
method of calculation. The term immaturity
has been suggested as an alternative in view
of these discrepancies, but it has not
received universal acceptance. There is,
however, more than academic significance in
the difference, because maturity as such,
irrespective of weight, is of the greatest im-
portance in relation to foetal survival. A
baby whose birth weight is 4 lb., if born at
thirty-eight weeks stands a far better chance
of survival, and is more likely to develop
into a healthy child, both mentally and
physically than one of the same weight born a
month earlier.”

I am not reproducing the table constructed by Kane and
Penrose but I may only mention that the table shows a few
cases of deliveries in which the duration of pregnancy was
177 days, though they ended either in still births or
neonatal deaths.The conditions associated with premature
labour are many and varied and Peel has classified themthus:
(1) Maternal causes. (a) Pre-existing (b) Complications of
Pregnancy.

(2) Foetal and Placental causes.

(3) Idiopathic causes.”

He has then dealt with these causations of premature labour
but I would content myself by quoting a portion of what he
has said regarding ‘Idiopathic causes’. This is what he
says:

“In about 50 per cent of premature labours no
definite cause can be found. Thus Sandifer
(1944), analysing premature births at Queen
Charlottee’s Hospital, found no definite cause
in 372 out of a total of 681 spontaneous
premature labours.

350

doubt correlated with nutrition dependent upon
social status.”

What does all this show? It brings out the fact that while
the natural phenomenon of human birth follows a general
pattern it does not do so invariably. There are variations
in it. A few have been recorded but in the nature of things
the observations cannot be exhaustive, bearing in mind the
fact that every minute a new human is being born in this
world-or may be even more than one. Section 45 of the
Indian Evidence Act makes the opinion of scientists relevant
when the court has to decide a point of science. But it
does not make the opinions conclusive. Therefore, while the
courts ought to pay due regard to the existing knowledge of
scientists it does not necessarily follow that the opinions
expressed by scientists must be always accepted without
scrutiny. Every phenomenon is the result of numerous
factors and where all such factors are known to science an
opinion of an expert concerning the particular phenomenon
ought ordinarily to be accepted. But when all the factors
which come into play in a phenomenon are not known, an
uncritical acceptance of an expert’s opinion would be a
dangerous thing. Medical scientists do not lay claim to a
knowledge of every factor involved in human birth. One of
the factors they have to contend with is the operation of
the life principle. The mystery of its behaviour has yet to
be unravelled and, therefore, if an expert makes a dogmatic
assertion about any matter concerning child-birth dismissing
contrary opinions based upon the observations of departures
from the so-called norm with supersilious disdain as Dr.
Ajinkya has done or is unable to give a satisfactory
explanation for the departure from the normal observed by
other scientists, I would put aside his opinion on the
ground that his whole approach is unscientific.
In this evidence Dr. Ajinkya has further deposed about
toxaemia in pregnancy, enlargement of abdomen, weight of the
child born after the full period of gestation. When he was
asked the question: “If toxaemia starts at the end of 4th
month of pregnancy and in spite of the treatment, there is
no ,change in toxaemia for a period of seven weeks
thereafter what would be the condition of the child born 169
days after marriage?” His answer was, “most probably it
would be a still birth.” From this last statement of the
witness it would appear that if, when the respondent’s
toxaemia as evidenced by vomiting and nausea started, she
was in the fourth month of pregnancy and not in the second
month of pregnancy the child delivered by her on August 27,
1947 would be still born but in fact it was alive and is now
16 years of age.

351

The following passage from Mody’s Medical Jurispru dence and
Toxicology, 12th edn. p. 305 was put to him:

“It has been observed in women whose
intermenstrual period is shorter than the
usual time, pregnancy has terminated in the
8th or 9th month or even earlier the child
having attained full development.” (Italics
are mine).

Dr. Ajinkya, however, expressed disagreement with it.
According to him, the weight of the child born in the 5th or
6th month after the marriage would be 2-1/2 lbs. and the
child would not survive, whereas here the evidence, if
accepted, is that the weight of the child was 4 to 41/2 lbs.
In the table constructed by Kane and Penrose three Cases
have been recorded in which the infant born in the 7th month
of pregnancy weighed between 5 and 6 lbs. Dr. Ajinkya’s
opinion cannot, therefore, be accepted. He also said that
if a pregnant woman is suffering from oedema all over the
body, is passing albumen in the urine, has high blood
pressure and does not respond to treatment, it would be a
severe type of toxaemia and the child born to her would be
still-born. If this opinion is accepted, then considering
it along with the fact that the child born to the respondent
is still alive, the evidence of Madhuben that the respondent
was suffering from eclempsia and therefore she had to attend
on her for two months before the delivery stands falsified.
The witness has also said that the period of gestation is
usually counted in lunar months, meaning a month of 28 days
and that as doctors do not know the date of the fruitful
coitus, they calculate the period of gestation from the
first day of the last menstruation of the woman. As regards
nausea during pregnancy, he said that morning sickness
occurs in the 1st or 2nd month and has expressed agreement
with the following passage from Mody’s Text Book:

“Nausea or vomiting usually as a sign of
pregnancy, most frequently occurs soon after
the woman rises from bed in the morning. It
commences about the beginning of the second
month and lasts generally till the end of the
fourth month. It may, however, commence soon
after conception.”

Another passage from Mody was also put to him.
A passage from Taylor, Vol. 2, 6th ed. at p.
152 was read out to him. It runs as follows:

“It would be in the highest degree unjust to
impute illegitimacy to offspring, or a want of
chastity to parents merely from the fact of a
six months child being born living and
surviving its birth. There are, indeed, no
justifiable medical grounds for
352
adopting such an opinion-a fact clearly
brought out by the answer to a question put to
the principal medical witness in favour of the
alleged antenuptial conception. He admitted
that he had him self seen the case of a six
months child who had survived for several
days. He could not assign anyreason why, if
after such a period of gestation it is
possible to prolong life for days, it should
not be possible to extend it to months.”

His only answer was that he was aware of this case, and ob-
served: “If such speculation can take you away from truth in
one direction, it may also take you away from truth in the
other direction.” In re-examination, the following passage
from Taylor’s Book, 2nd Vol. 10th ed. at p. 37 was shown to
him:

“On the other hand, when a child is born with
the full signs of maturity, at or under seven
months, from possible access of the husband,
then there is a strong presumption that it is
illegitimate.”

He expressed agreement with this passage.The evidence of
This witness no doubt contains certain statements, which
support the appellant but I agree with the view of Mr.
Justice Patel that the witness though undoubtedly a leading
obstetrician and gynaecologist, appears to have fenced while
answering questions which tended to throw doubt on some of
the opinions expressed by him. His evidence, however, also
shows that if the respondent was in the fourth month of
pregnancy at the time of the marriage her nausea would not
have started soon after her return to Prantij. In fact, her
nausea could have started much earlier, and even at the time
of the marriage she should have been suffering from it.
There is no evidence whatsoever to the effect that she had
any such nausea at the time of the marriage. It is not
disputed by the appellant that she was suffering from nausea
from the time deposed to by her and for a considerable
period thereafter. She could, therefore, not have been in
the fourth month of pregnancy towards the end of April,
1947. For, according to Dr. Ajinkya nausea starts in the
first or second month of pregnancy or again in the seventh
month of pregnancy. Therefore, upon this part of Dr.
Ajinkya’s opinion, the appellant’s definite case that the
pregnancy commenced in November or December, 1946 falls to
the ground. No doubt, the opinions of this witness
regarding viability of a child born after five and half
months and the weight of such child at birth and the
impossibility of its survival support the appellant’s
contention. But these are matters upon which there is
divergence amongst experts. I have
353
already referred to a passage from Taylor which was brought
to the notice of this witness with which he disagreed. This
passage as well as that in Peel’s article show that abnormal
cases do occur. Dr. Mehta’s opinions run counter to Dr.
Ajinkya’s on certain crucial points. He has spoken not
merely from his own observations as an obstetrician but on
the strength of the findings of other scientists. In this
state of affairs can the court say that the appellant has
discharged The burden which the law has cast upon him to
prove that the respondent was pregnant at the time of the
marriage? It is not enough for him to throw a doubt. He
has to establish he fact affirmatively.

No doubt the appellant has examined Dr. Udani, a
Pediatrician, but even his evidence does not take the matter
any further. Therefore, I am referring to those passages in
his, evidence on which reliance was placed at the hearing
and would only say this that what I have said about Dr.
Ajinkya’s evidence on similar matters applies equally to Dr.
Udani’s evidence. According to him, a child born 5 months
and 17 days after conception would die immediately after
birth, though very often it would be a case of miscarriage.
The weight of such a child, according to him, would be 1-1/2
to 2 lbs. He has agreed with Dr. Ajinkya regarding the
normal period; of gestation as well as the period after
which a baby becomes viable. He has admitted in his cross-
examination that where the weight of a child at birth is 4
lbs. it would definitely be an indication of premature
birth. The following question was put to him in cross-
examination:

“You were asked by the counsel for the
petitioner a little while ago that you could
call certain signs as signs of maturity. Now,
as a responsible doctor, I take it that you
can do so on the assumption that such symptoms
are reliably established or found?”
His answer was:

“All the signs and symtoms must be established
before I can opine on them.

If a baby can take the breast feed well by 3rd
day of its life and that baby cries well, even
though such a child may according to
international definition be a premature one,
nonetheless it is a fairly well-developed
child as far as functions are concerned. So
far as its functions are concerned it is a
matured child. This is particularly
true if
the mother of the child has the disease like
Toxaemia then that baby even if born between
36 and 40th week of pregnancy, that baby will
be under-weight but it will be a matured child
in function.”

L/P P(D) ISCI–12 …

354

Mr. Vimadalal objected to the last part of the answer given
By the witness on the ground that it was volunteered by him.
Even, however, if this is taken into account, it makes no
difference, because there is no positive evidence to show
that them respondent was suffering from toxaemia right till
the termination of the pregnancy. When asked whether in his
experience or knowledge he has come across any case in which
a child born 26 weeks and four days had survived, his answer
was:

“I have seen two babies surviving between 27th
and 28th weeks. One in London and one in
Boston. But in these cases exceptional care
was required both for delivery as well as for
bringing it up.”

This answer to some extent, goes against the opinion of Dr.
Ajinkya, though he has qualified it by adding that in most
cases such child would be still-born and that in exceptional
cases it would survive if special care and attention is paid
to it.

There remains the evidence of Dr. Mehta who was examined as
a witness on behalf of the respondent. He has also deposed
that the period of gestation is counted from the first day
of the last menstruation, and in this connection, he relied
upon the following passage from British Obstetric and
Gynaecological Practice by Sir Eardley Holland and Aleck
Bourne, 1955 ed.:

“According to Naegele’s rule, which is almost
universally employed, seven days are added to
the first day of the last menstrual period and
nine months added, in order to arrive at the
expected date of delivery. This is really a
simple way of adding 280 days of the first day
to the last menstrual period, because
experience has shown that this is the average
duration of pregnancy.”

He also agreed with the following passage from
Dougald Baird’s Combined Text Book of
Obstetrics and Gynaecology, 6th ed:
“It has long been known that the length of
gestation in the human is almost ten lunar
months (280 days) if calculated from the first
day of the last menstrual period.”

According to him, a four pound full term baby that is one
born 280 days after the first day of the last menstrual
period, is a rare occurrence. He was asked the question:
“Doctor, if a woman suffers from swelling, i.e. oedema, high
blood pressure and passing of albumen in urine, would that
have any effect on the period of delivery?”, and his
355
answer was that the child would be premature. He further
deposed that oedema, high blood pressure and passage of
albumen in urine occur in the second period of pregnancy,
but that it might occur earlier if the woman had some
trouble, with the kidneys or high blood pressure. By the
second period of pregnancy, he meant after the third month
of pregnancy and before the seventh month of pregnancy. He
further stated that nausea in pregnancy usually occurs at
the time of the .second missed period, but it might occur
before or about the time of the first missed period. While
he agreed with the other medical witnesses examined in this
case that the child is supposed to be normal and viable
after 28 weeks, he said that there are some exceptions to
this and that a child born earlier than the 28th week may be
born alive and can survive. He stated that his statement is
based upon the following two passages in De Lee’s book:

“De Lee delivered a viable child one hundred
and eighty-two days after the day of
conception and Green Hill delivered a baby one
hundred and ninety-one days after the
beginning of the last menses and one hundred
and seventy-six days after the last coitus.
The baby weighed 735 gms (1 pound 10 ounces)
and survived. The child is now normal in
every way…

The French law recognizes the legitimacy of a child born one
hundred and eighty days after marriage and “three hundred
days after the death of the husband, the German law one
hundred and eighty one and three hundred and two days,
respectively.”

He then said the he was familiar with the case of Cark v.
Clark,(1) which is also referred to in Taylor’s Medical
Jurisprudence, 2nd vol. 10th ed. at p. 36. Referring to it,
he said:

“I agree with the proposition at page 35 of
Taylor. It is as follows:-

‘Hence it is established that the children
born at the 7th or even at the 6th month may
be reared.’
I believe the expression month used by the
author is Lunar Month. It also agree with the
proposition of Taylor at the same page which
runs as under–

‘It would be in the highest degree unjust to
impute illegitimacy to offspring or a want of
chastity
356
to the parents merely from the fact of a six
months child being born living and surviving
its birth’.”

He has also deposed about various matters such as normal
labour, calculation of period and so on but it is not
necessary to refer to that part of the evidence.
Mr. Desai referring to the opinion of the witness regarding
the mode of confirmation of pregnancy within three weeks or
so of conception said that the respondent’s admission in a
letter of 3rd April, 1947 that her pregnancy was confirmed
that day by a doctor who had apparently not performed a
biological test would show that conception must have taken
place long before the date of marriage. The letter was not
produced by the appellant and so we do not know what exactly
she had said in it. Apart from that it is quite possible
that the doctor whom the respondent consulted, as she was
having nausea may have tentatively opined that it was pro-
bably due to the fact that she had conceived. The opinion
of that doctor cannot be placed higher than that.
Relying upon the admissions made by the respondent in the
evidence that there was swelling on her hands and feet in
the month of June it was argued that she must have then been
in the 7th month of pregnancy because according to Dr.
Ajinkya this kind of toxaemia appears after the 7th month of
pregnancy. It is to be remembered that she was deposing
about this 12 years after the occurrence and as there was no
reference to such an important matter in her letters of the
14th June and 2nd July, but only in a subsequent letter, she
appears to have made a mistake about the month while depos-
ing in court. In fact she first complained about the
swellings and high blood pressure only in her letter of the
13th August. Again even according to Dr. Ajinkya a pregnant
woman may develop such troubles in the 4th month if she were
suffering from chronic kidney trouble. There is no evidence
about her suffering from such trouble but the possibility of
her having such trouble has not been ruled out. Dr. Mehta
has also said that while swellings and high blood pressure
usually occur in the second period of pregnancy, he stated
that this period would be after the 3rd and before the 7th
month of pregnancy and supported his view by reference to a
passage at P. 225 from the ‘British Obstetric and
Gynaecological Practice’. In this state of evidence, it
would not be reasonably safe to conclude that the respondent
was in the 7th month of pregnancy in the month of June.
No doubt Dr. Ajinkya has said that there would be a
perceptible abdominal enlargement in ordinary cases after
the 4th month and the respondent has remarked in her letter
357
of the 28th June that her abdomen had the appearance of a
big water pot. But that was nothing more than innocent
exaggeration and ought not to be taken literally.
A good deal of argument was advanced on the footing that the
delivery of the respondent being normal, the birth of a
premature baby cannot be regarded as a ‘normal delivery’ in
the medical parlance. Apart from the fact that Dr. Ajinkya
and Dr. Mehta have given different meanings to the
expression ‘normal delivery’, there is no reliable evidence
to the effect that the birth of a child to the respondent
was regarded as normal delivery. As already observed,
Madhuben’s evidence is false and artificial and the hospital
records consisting of indoor case papers are incomplete. It
would also appear that the column of ‘disease’ is torn and
attempts to reconstruct it seem to have been made. Moreover
it would seem that entries used to be made in the hospital
papers mechanically without reference to actualities. On
these grounds the entry regarding the weight of the child at
birthstated as 4 lbs-cannot be accepted at its face value.
Even accepting it, there is unanimity of opinion amongst all
the three experts examined in this case that this would be
the weight of a premature baby and not that of a mature one.
Considered along with the circumstances that the delivery
was sudden and the respondent was then in a poor state of
health the appellant’s case that the baby was a full term
one and, therefore, illegitimate stands disproved.
All that I would say is that the medical evidence adduced in
this case for establishing that the respondent had conceived
before the marriage can in no sense be regarded as of a
definite or conclusive nature. Indeed, in the case of Clark
v. Clark(1). if the husband was assumed to be the father,
the pregnancy could not have exceeded 174 days, and the
child which was born, was alive at the hearing and was three
years old. The medical evidence was to the effect that a
child of so short a period of foetal life would not survive
for more than a day or two. At the same time, the medical
witnesses agreed that only rarely could the date of
conception be fixed, and that the periods of gestation
generally spoken of were notional periods. There was no
evidence of misconduct on the part of the wife, and the only
evidence of adultery was the fact of the birth of a child,
the period of gestation of which could not have exceeded 174
days. The Court held that the husband had not discharged
the burden of proof in respect of the adultery and that it
was sufficiently proved that the child was conceived in
wedlock. It was further held that “where the date of con-
ception can be fixed, and the actual period of gestation is
(1) (1939) 2 All ~E.R. 59.

358

ascertained, this ascertained period is comparable to the
longer notional period, and for this reason what is in fact
a six month child may be comparable to what is called a
seven months child.”

To sum up, the substance of the medical evidence led on
behalf of the appellant is that the normal period of gesta-
tion of a child is 280 days, that a child born 180 days
after the last menstruation is not likely to be born alive
or if born alive it will survive only if special care is
taken, that such a case would not be that of normal delivery
and its weight would be 1-1/2 to 2 lbs. With the aid of the
evidence of Madhuben the appellant has sought to establish
that the delivery was a normal one, that the respondent
appeared to have delivered at full term and the child born
was a normal one. He has further sought to prove with the
aid of the hospital papers that the child weighed four lbs.
or so and was found to be normal one. Madhuben’s evidence
has been rejected by both courts of fact and for very good
reasons. The hospital papers cannot be relied upon in the
absence of the white paper. Besides, a look at the hospital
records would suggest that entries therein were made in a
casual manner regardless of actualities. Thus all that we
are left with is the evidence of the experts and the case
records in text books. There is no unanimity amongst the
three experts and even the text books refer to abnormal
cases. Bearing in mind that the normal period of gestation
evolved by the obstetricians is a generalisation deduced
from particulars it cannot be regarded as an inflexible law
of nature from which there can be no deviation. Indeed,
reputed obstetricians have recorded cases where the period
of gestation was found to be shorter in cases of mothers
whose menstrual cycles were of three weeks. Again where
toxaemia of pregnancy is found to be considerable the
development of a child in the womb has been found to take
place more rapidly than in normal pregnancies. There may be
conceivably other factors contributing to the shortening of
the period of gestation and a more rapid development of a
child in the womb than that which medical science has so far
been able to notice. In these circumstances it would not be
reasonably safe to base a conclusion as to the illegitimacy
of a child and unchastity of its mother solely on the
assumption that because its birth and condition at birth ap-
peared to be normal its period of gestation must have been
normal, thus placing its date of conception at a point of
time prior to the marriage of its parents.

Thus, even if the additional evidence is taken into consi-
deration, the appellant stands on no stronger grounds.

359

It has also to be remembered that on the question as to
whether the respondent was pregnant before her marriage not
only the High Court but also the City Civil Court has come
to the conclusion that she was not. We have thus concurrent
findings of fact on this crucial question. It is settled
law that this Court does not interfere with such a finding
merely on the ground that another view of the evidence
adduced in the case commends itself to this Court. The
appeal has come before us by a certificate granted by the
High Court under Art. 133(1)(b) of the Constitution. One of
the requirements of cl. (1) of Art. 133 is that in a case
other than the one referred to in sub-cl. (c) the appeal
must involve a substantial question of law where the
judgment appealed from affirms the decision of the Court
immediately below. No doubt, strictly speaking, the
judgment of the High Court cannot be regarded as judgment of
affirmance of the City Civil Court because initially the
City Civil Court had granted a decree for annulment of
marriage to the appellant. Substantially, however, the
decree of the High Court must be regarded as one of
affirmance if we take into consideration the fact that the
High Court had affirmed the finding rendered by the City
Civil Court on the additional issue framed by the High Court
in regard to the question whether the respondent was
pregnant at the time of the marriage. No doubt,
technically, the High Courts’ decision is not one of
affirmance because it has reversed the decree of the City
Civil Court. But we must have regard to the substance of
the matter. It is true that the City Civil Court had
originally granted a decree but the basis of that decree
disappeared after it gave a contrary finding to the one
rendered by it earlier on the crucial fact concerning the
respondent’s pregnancy before her marriage. The High Court
having accepted that finding there can be no escape from the
position that we have here a case where upon the crucial
question of fact, there are concurrent findings. Unless it
is shown that a concurrent finding is vitiated by an error
of law or procedure or unless it is shown that important or
relevant evidence has been overlooked or misconstrued it
would not be in consonance with the practice of this Court
to re-examine that finding, particularly when, as here, the
findings are based upon an appreciation of evidence. The
Privy Council firmly adhered to this rule and this Court has
accepted the Privy Council’s practice in this regard. There
are numerous decisions on the point but I may refer only to
the following as instances of cases in which this Court has
refused to disturb concurrent findings of fact: Narayan
Bhagwantrao Gosavi Balajiwale v. Gopal Vinayak Gosavi &
ors.
(1); Gherulal Parakh v. Mahadeodas Maiya & ors.(2);
Bhinka & others v.

(1) [1960] 1 S.C.R. 733 (2) [1959] Supp. 2 S.C.R.

406.
360
Charan Singh(1); and Shamrao Bhagwanrao Deshmukh v.Dominion
of India(2). No case has been brought to our notice in which
this Court or the Privy Council has re-appreciated evidence
in an appeal by special leave or disturbed a pure finding of
fact concurrently made by the courts below. To do so now
would be to ignore all precedents.

As already held by me the appeal must be dismissed with
costs.

(1) [1959] Supp. 2 S.C.R. 798.

(2) A.I.R. 1955 S.C. 249.

361

LEAVE A REPLY

Please enter your comment!
Please enter your name here