Chattisgarh High Court High Court

Mayaram Nishad vs Jamuna Bai on 9 April, 2009

Chattisgarh High Court
Mayaram Nishad vs Jamuna Bai on 9 April, 2009
       

  

  

 
 
         HIGH COURT OF CHATTISGARH AT BILASPUR        






             Criminal Revision No 681 of 2006




                 Mayaram   Nishad
                                 ...Petitioners

                    versus


                 Jamuna  Bai
                               ...Respondents



!               Shri K. A. Ansari, learned Senior Advocate with Shri
                Ankoash Mishra, counsel for the Petitioner




^               Shri P.P.Sahu, learned counsel for the respondent


               Honble Shri Dilip Raosaheb Deshmukh, J




               Dated: 09/04/2009




:               Judgment




  CRIMINAL REVISION UNDER SECTION 397/401 OF THE CODE OF CRIMINAL PROCEDURE                  

                       O R D E R

(Passed on this 9th day of April, 2009)

This Criminal Revision by the petitioner/husband

is directed against the order dated 13.10.2006 passed

in Criminal Revision No. 194/2005 by the Additional

Sessions Judge, Bemetara, District Durg whereby in a

revision preferred by the respondent/wife while setting

aside the dismissal of the application under Section

125 Cr.P.C. of the respondent/wife herein by the

Judicial Magistrate First Class, Bemetara in

Miscellaneous Criminal Case No. 1/2004, the

petitioner/husband herein was ordered to pay

maintenance of Rs.1000/- per month to the respondent

herein from the date of application.

2.        Admittedly,     marriage     between      the

petitioner/husband   and   the   respondent/wife    was

solemnized in the year 1982. Gauna ceremony took place

in 1983 and out of their marital wedlock, a son namely

Tukeshwar was born in 1984. It is also not in dispute

that since the year 1985, the respondent/wife is living

separately in her maternal home in village

Kongiyakhurd.

3. For the first time, the respondent/wife filed an

application under Section 125 of the Cr.P.C. on

23.10.2003 on the averment that a year after birth of

Tukeshwar, the petitioner/husband started harassing her

for bringing money from her father and finally

somewhere around the year 1985 she was turned out of

her matrimonial house by the petitioner herein. A year

after this, the respondent/wife went with her father

Hagroo and Kotwar Nemdas to the house of the petitioner

where after wrongly confining them inside a room the

petitioner forcibly got a document executed by them and

refused to keep the respondent. In the hope that in

future at some point of time, the petitioner would take

her back, the respondent did not lodge a report or take

any legal action even after leaving the matrimonial

home for 5 to 6 years. The respondent lived with her

father who maintained her till his death. Thereafter

Motim Bai, maternal aunt of the father of the

respondent, maintained her till her death 3 months

prior to the filing of the application under Section

125 of the Cr.P.C. The respondent had no means of

livelihood and was unable to maintain herself. The

petitioner refused to keep the respondent with him

despite efforts by the respondent on 12.10.2003 and

19.10.2003 whereupon application under Section 125

Cr.P.C. was filed on 23.10.2003. It was pleaded that

the petitioner herein was drawing salary of Rs.9,000/-

as a Teacher in Government service and had around about

12 acres of irrigated agricultural land and other

income from business. An amount of Rs.3,000/- as

monthly maintenance was claimed.

4. The petitioner herein denied the averment of the

respondent in toto and pleaded that after the birth of

Tukeshwar, the respondent/wife had suo moto gone to

live at her maternal home and had developed illicit

relationship with some person. Two years after the

birth of Tukeshwar, the respondent and the petitioner

had mutually agreed to live separately and on

02.10.1989 a document was executed evidencing that they

had mutually agreed to live separately and the marital

tie between them had come to an end. After this, the

respondent returned to Kongiyakhurd and was living

there of her own volition. The allegations of

execution of document dated 02.10.1989 per force after

wrongful confinement of the respondent, her father and

the Kotwar were false because had it been true, the

respondent wife would have reported the matter to

police or taken legal action. In sum and substance,

the petitioner herein contended that the marital tie

between them had come to an end on 02.10.1989, and

therefore, the respondent had ceased to be his wife.

It was also pleaded that the respondent/wife was able

to maintain herself as she cultivated her agricultural

land in village Kongiyakhurd.

5. Before the Judicial Magistrate First Class, the

respondent wife examined herself and Rampratap A.W.2

and her brother Samalia A.W.3. The petitioner herein

proved document Sahamati Patra dated 02.10.1989 Ex.D.1

and besides testifying also examined Bhaiyaram N.A.W.2.

The learned Judicial Magistrate First Class, Bemetara

recorded a finding that there was no evidence on record

to show that the respondent herein was leading an

immoral life. After appreciating oral evidence and the

Sahamati Patra Ex.D.1, a finding was recorded that the

two spouses were living separately by mutual consent

and therefore under Section 125 (4) of the Cr.P.C., the

respondent herein was not entitled to maintenance. No

finding was recorded that the marital tie between the

two spouses had come to an end w.e.f. 02.10.1989.

6. Being aggrieved, the respondent/wife preferred

Criminal Revision No. 194/2005 before the Additional

Sessions Judge, Bemetara. The learned Additional

Sessions Judge arrived at a different finding that by

Sahmati Patra Ex.D.1 dated 02.10.1989, the relationship

between the two spouses had come to an end by mutual

consent and the petitioner herein had also admitted

that he had remarried thereafter. On these premises,

it was held that as a divorced wife the respondent/wife

was entitled to maintenance till she remarried and was

unable to maintain herself. On such finding, the

learned Additional Sessions Judge set aside the order

dated 19.07.2005 passed by the Judicial Magistrate

First Class and ordered the petitioner herein to pay

monthly maintenance at the rate of Rs.1000/- to the

respondent/wife from the date of application.

7. Shri K. A. Ansari, learned Senior Counsel

appearing on behalf of the petitioner/husband argued

that the learned Additional Sessions Judge acted beyond

the scope of the revisional jurisdiction in re-

appreciating the evidence and coming to a conclusion

different than the one drawn by the Judicial Magistrate

First Class without holding that the finding recorded

by the J.M.F.C. was either contrary to law or perverse.

It was also argued that in her application under

Section 125 of the Cr.P.C., the respondent/wife did not

claim maintenance as a divorced wife of the petitioner.

The fact that from the year 1985 the respondent/wife

was living separately from her husband without any

demur substantiated that she was living separately from

her husband by mutual consent as evidenced by the

Sahmati Patra Ex.D.1. Unless the revisional Court came

in close quarters with the order passed by learned

J.M.F.C. and arrived at a conclusion that the said

order dated 19.07.2005 suffered from illegality or

perversity, the learned Additional Sessions Judge,

while allowing the revision, had acted beyond the scope

of revisional jurisdiction by setting aside the order

dated 19.07.2005 passed by the Judicial Magistrate

First Class, Bemetra by arriving at a different finding

on the material on record.

8. On the other hand, Shri P. P. Sahu, learned

counsel for the respondent/wife argued in support of

the impugned order and urged that if the pleading by

the petitioner/husband and the document Ex.D.1 (Sahmati

Patra) were to be accepted, the respondent/wife was, as

a divorced wife, entitled to be maintained by the

petitioner/husband till she remarried. Reliance was

placed on Vanamala (Smt.) v. Shri H.M. Ranganatha

Bhatta, 1995 (II) M.P.W.N. 162, Harish Raisen v. Smt.

Kavitaba Raisen, 2007 (4) M.P.L.J. 137 and Rohtash

Singh v. Smt. Ramendri and others, AIR 2000 SC 952.

9. Having considered the rival submissions, I have

perused the impugned order dated 13.10.2006 passed by

the Additional Sessions Judge, Bemetara and the order

dated 19.07.2005 passed by Judicial Magistrate First

Class, Bemetara and also the record. In paragraphs 8

and 9 of the impugned order, the learned Additional

Sessions Judge did not find any illegality in the order

dated 19.07.2005 passed by the Judicial Magistrate

First Class. However, on perusal of Sahmati Patra

Ex.D.1 and placing reliance on a judgment rendered in

Vanamala (Smt.) v. Shri H.M. Ranganatha Bhatta (supra),

it arrived at the conclusion that living separately by

mutual consent does not come in the way of a divorced

wife to receive maintenance till she re-married. I

shall now examine whether the learned Additional

Sessions Judge was justified in taking the above view?

The respondent/wife did not claim maintenance as a

divorced wife. The petitioner denied the entitlement

of the respondent/wife to receive maintenance on the

ground that the marital tie between the parties was

snapped on 02.10.1989 when Sahmati Patra Ex.D.1 was

executed by the parties. Burden of proving this was on

the petitioner/husband. A perusal of the testimony of

the petitioner/husband shows that at no place did he

mention that the relationship between him and the

respondent/wife had come to an end on execution of the

document Ex.D.1. Although the respondent/wife admitted

that Ex.D.1 bears her thumb impression as also the

signature of her father and the Kotwar yet it does not

transpire from the testimony of the petitioner that the

respondent/wife had affixed her thumb impression on

document Ex.D.1 after it was read over to her and

admitted to be correct by her. The petitioner –

Mayaram did not assert anywhere in his testimony that

as per custom prevalent the relationship between him

and the respondent/wife had come to an end. All that

he stated in paragraph 5 was that after the execution

of the document Ex.D.1 both spouses were living

separately. In this view of the matter, since the

respondent/wife did not claim maintenance as a divorced

wife and the evidence of the petitioner did not show

that the relationship of husband and wife had ended on

02.10.1989 or that the respondent/wife had affixed her

thumb impression on document Ex.D.1 after the same was

read over to and admitted by her to be correct, the

finding of entitlement of the respondent/wife to

receive maintenance as a divorced wife of the

petitioner herein by the learned Additional Sessions

Judge is contrary to law and facts. I am of the

considered opinion that the Sahamati Patra Ex.D.1 does

not break the marital tie between the parties and could

at the most be construed as showing mutual consent to

live separately, and therefore, learned Additional

Sessions Judge was not justified in awarding

maintenance to the respondent/wife as a divorced wife

by taking a view different than the one taken by the

learned J.M.F.C.

10. The case law relied on by Shri P.P.Sahu, learned

counsel for the respondent/wife does not help the

respondent in any manner because in the cases cited by

him a decree for divorce between the two spouses had

been passed. However, in the present case, divorce has

not been effected between the parties. The

respondent/wife also did not claim maintenance as a

divorced wife. The petitioner did not utter a word in

his testimony that the marital tie between him and the

respondent was snapped on execution of document Ex.D.1.

All that he stated was that they were living

separately. Therefore, the Sahamati Patra Ex.D.1 does

not snap the marital tie between the petitioner and the

respondent.

11. The only question that now remains for

consideration is whether learned Judicial Magistrate

First Class, Bemetara was justified in holding that

under Section 125 (4) of the Cr.P.C. the

respondent/wife was disentitled to maintenance on the

ground that she was living separately from her husband

by mutual consent. Admittedly, the marriage between

two spouses was solemnized in the year 1982. Gauna was

performed in 1983. A child was born in 1984 and

thereafter in 1985 the respondent separated from her

husband. The document Ex.D.1 dated 02.10.1989 does

show that the petitioner and the respondents were

living separately by mutual consent. The pleadings of

the respondent/wife and the evidence to show that the

document Ex.D.1 dated 02.10.1989 was got executed per

force is wholly unworthy of any credit because had it

been true the respondent/wife would not have hesitated

to lodge a police report or to take any other legal

action against the husband. Shri P.P.Sahu, learned

counsel for the respondent/wife admitted that the

respondent did not ever take any step for restitution

of conjugal rights. Thus, the document Ex.D.1 clearly

evidences that the respondent/wife was living

separately from her husband by mutual consent. The

fact that after separating from her husband in the year

1985, the respondent/wife did not file any application

for receiving maintenance from her husband for as many

as 18 years also substantiates that during all this

period, the respondent/wife was living separately from

her husband by mutual consent. The finding recorded by

the J.M.F.C. that the respondent/wife and the

petitioner were living separately by mutual consent,

and therefore, under sub-section (4) of Section 125 of

the Cr.P.C. the respondent/wife was not entitled to

receive maintenance having been founded on proper

appreciation of evidence, oral as also documentary,

cannot be faulted with. Even the learned Additional

Sessions Judge did not find any illegality in the said

finding and erred in taking a different view by holding

that the respondent/wife was entitled to maintenance as

a divorced wife. The Additional Sessions Judge had

thus clearly overstepped the jurisdiction vested in it

by law while exercising revisional jurisdiction.

12. In this view of the matter, the revision deserves

to be and is accordingly allowed. The impugned order

dated 13.10.2006 passed by the Additional Sessions

Judge is set aside while affirming the order dated

19.07.2005 passed by the Judicial Magistrate First

Class, Bemetara.

JUDGE