Bombay High Court High Court

Mohammed Anis-Ul-Haq vs And on 12 August, 2010

Bombay High Court
Mohammed Anis-Ul-Haq vs And on 12 August, 2010
Bench: B. P. Dharmadhikari
                                     1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                    
               WRIT PETITION NO.   3232  OF  2010




                                            
     Mohammed Anis-Ul-Haq s/o 
     Manzul-Ul-Haq, 




                                           
     aged about 33 years,
     occupation - Medical Practitioner,
     r/o c/o Sarawar Abad, Yashodhara
     Nagar, Near Dr. Rehman,




                                 
     Kamptee Road, Nagpur.                    ...   PETITIONER
                    
                Versus

     Asma Anjum w/o Anis-Ul-Haq,
                   
     aged about 28 years,
     occupation - Housewife,
     r/o Plot No. 27, Shakilbhai
     Apartment, Teachers' Colony,
      


     Jafar Nagar, Nagpur.
   



     AND
     At Lumbani Nagar, Near Buddha
     Vihar, Jaripatka, Nagpur.                 ...   RESPONDENT





     Shri Ahfaz Qureshi, Advocate for the petitioner.
     Shri N.H. Shams, Advocate for the respondent.
                           .....





                       CORAM :  B.P. DHARMADHIKARI, J.
     DATE OF RESERVING THE JUDGMENT        : AUG. 02, 2010.
     DATE OF PRONOUNCING THE JUDGMENT  : AUG. 12, 2010.




                                            ::: Downloaded on - 09/06/2013 16:17:11 :::
                                            2
     JUDGMENT :  

By this writ petition filed under Article 227 of

Constitution of India, the petitioner – husband has challenged

the order dated 01.10.2009 passed by Family Court No. 4,

Nagpur in Petition No. A-889/2008 below Exh. 16, directing him

to pay interim maintenance of Rs.2,500/- per month to the

respondent – wife from 15.07.2009. The matter was initially

presented as Criminal Revision Application under Section 397

read with Section 482 of Criminal Procedure Code and on

04.03.2010, it has been converted into a Writ Petition under

Article 227 of Constitution of India.

2. Looking to the nature of the controversy, Shri

Qureshi, learned counsel for the petitioner – husband and Shri

Shams, learned counsel for the respondent – wife, requested that

the matter should be taken up for final hearing. Accordingly, the

parties have been heard by making rule returnable forthwith.

::: Downloaded on – 09/06/2013 16:17:11 :::
3

3. The marriage between the parties was solemnized at

Nagpur as per Islamic Law on 22.12.2006. The respondent –

wife has filed Petition No. A-889/2008 before Family Court No.4,

Nagpur under Section 281 of Mohammedan Law for restitution

of conjugal rights. The petitioner in his reply raised preliminary

objection and contended that he has pronounced Talaq on

09.04.2009 in front of two witnesses and hence the parties are

no longer husband and wife. The petition for restitution of

conjugal rights was, therefore, not maintainable. In those

proceedings, wife filed application for grant of interim

maintenance and husband filed his reply to the same, raising

same objection as preliminary objection. The Judge, Family

Court No. 4, Nagpur, after hearing parties, has found that the

husband was required to prove factum of divorce and mere

assertion in written statement and reply cannot defeat wife’s

claim for interim maintenance. Accordingly interim maintenance

of Rs.2,500/- per month is granted to Respondent wife on

01.10.2009 w.e.f. 15.07.2009.

::: Downloaded on – 09/06/2013 16:17:11 :::
4

4. Shri Qureshi, learned counsel for the petitioner –

husband has contended that in a suit for restitution of conjugal

rights as filed, wife is not entitled to claim interim maintenance.

He has relied upon the judgment of this Court in the case of

Shabbir vs. Shakilabanu, reported at 1986 Mh. L.J. 759, to

substantiate his contention. He further states that situation

could have been otherwise had the suit filed been for

maintenance or then had wife filed proceedings under Section

125 of Criminal Procedure Code. He has also relied upon the

judgment in the case of Abdul Rahman vs. Tajunnissa Begum,

reported at AIR 1953 Madras 420, to urge that Civil Court

cannot in exercise of inherent jurisdiction grant such relief. His

contention is, such a relief is possible in present circumstances

only after final adjudication of the controversy. He has invited

attention to Section 281 as contained in principles of

Mohammedan Law by Mulla and also to B.R. Verma’s

Commentaries on Mohammedan Law, particularly its Section 30.

His contention is, such suit for restitution of conjugal rights

needs to be decided according to principles of Mohammedan law

::: Downloaded on – 09/06/2013 16:17:11 :::
5
and not on the basis of principles of justice, equity and good

conscious but under statutory obligations.

5. Shri Shams, learned counsel for the respondent –

wife has contended that the above referred judgment of learned

Single Judge of this Court cannot be said to be laying down

correct law in view of the subsequent judgments holding the

field. He has invited attention to judgment of the Hon’ble Apex

Court in the case of Savitri w/o Govind Singh Rawat vs. Govind

Singh Rawat, reported at AIR 1986 SC 984, to urge that every

Court is deemed to possess necessary powers and hence a power

to award interim maintenance is available to Court. For the

same purpose, the Division Bench judgment in the case of Rajesh

Nanaji Morghade vs. Darshana Rajesh Morghade, reported at

1999 Mh. L.J. 327, is also relied upon to urge that power to

grant such interim maintenance has been found to be a

incidental power to grant main relief. Sangeeta Piyush Raj vs.

Piyush Chaturbhuj Raj, reported at 1998 Mh. L.J. 301, another

Division Bench ruling is also relied upon by the learned counsel

::: Downloaded on – 09/06/2013 16:17:11 :::
6
to show how principle of necessary intendment is applied in such

matters. According to the learned counsel, the finding that suit

for restitution of conjugal rights as filed by the wife is

maintainable, has not been assailed or argued to be erroneous

and hence use of discretion by the trial Court in the matter

cannot be said to be either erroneous or perverse.

6.

Family Court No.4 at Nagpur has considered the

ruling on which Shri Qureshi, learned counsel, has placed

reliance. It has also considered Full Bench Judgment in the case

of Dadgu vs. Rahimbi, reported at II (2002) DMC 315 and then

recorded a finding that mere assertion of pronouncing of Talaq is

not sufficient. This finding has not been even whispered to be

bad before me. Thus, it is apparent that petition for restitution

of conjugal rights as filed by the respondent – wife is prima facie

maintainable and in that background Family Court has

proceeded to examine her entitlement.

7. The judgment in Shabbir vs. Shakilabanu, (supra)

::: Downloaded on – 09/06/2013 16:17:11 :::
7
notes that the suit was filed by the husband for restitution of

conjugal rights and in it application for interim maintenance was

moved by wife. Article 278 of Mulla has then been looked into

to note that there is no vested or substantive right of

maintenance and wife can get the same only on determination of

stands like neglect or refusal of husband to maintain her without

lawful cause. It is noticed that even in that case, she is not

entitled for any decree for her past maintenance, unless the

claim is based on specific agreement. In para 14, it has been

noticed that recourse to Section 151 of Civil Procedure Code by

the wife was misplaced as that section does not confer a

substantive jurisdiction upon Court. In para 15, the question as

noticed is whether in aid of lis before the Civil Court, it was

necessary for the Civil Court in the interest of justice to exercise

power of granting interim maintenance under Section 151 of

CPC. As the nature of suit for restitution of conjugal rights is

found different from the suit for maintenance which a

Mohammedan is entitled to file under Mohammedan Law, and

because of availability of remedy to her under Section 125 of

::: Downloaded on – 09/06/2013 16:17:11 :::
8
Criminal Procedure Code, it has been concluded by the Learned

Single Judge there that Civil Court had no jurisdiction to grant

any interim relief by way of interim maintenance.

8. The judgment is delivered in proceedings which were

initiated for restitution of conjugal rights by the husband and

thus husband there was trying to procure an order of co-

habitation against his wife. In this background, Article 278 of

Mohammedan Law (Mulla) has been looked into. In present

matter as already noticed above, the wife is trying to procure

such order of co-habitation against her husband thereby alleging

neglect or refusal by him. The judgment, therefore, by itself is

not decisive of controversy before me.

9. In Savitri w/o Govind Singh Rawat vs. Govind Singh

Rawat, (supra), the application was filed by a wife under Section

125 of Criminal Procedure Code, for maintenance against her

husband and she also sought an interim order. In this

background, the Hon’ble Apex Court has found that every Court

::: Downloaded on – 09/06/2013 16:17:11 :::
9
has got power to possess all such powers by necessary

intendment as are necessary to make its orders effective. The

principal is embodied in maxim “ubi aliquid conceditur,

conceditur et id sine quo res ipsa esse non protest”. Whenever

anything is required to be done by law and it is found impossible

to do that thing unless something not authorized in express

terms is also done, then that something else can be procured and

this power is supplied by necessary intendment. The Hon’ble

Apex Court has also stated that such a construction may not be

always admissible, however, where it advances the object of the

Legislation and a contrary view is likely to result in great

hardship to the wife, who has no means to subsist, such an

implied power needs to be presumed. This judgment is followed

in Rajesh Nanaji Morghade vs. Darshana Rajesh Morghade,

(supra), where the learned Single Judge has found that in the

matter of maintenance, Court which has got power to grant main

relief, has also power to grant interim relief. Division Bench of

this Court in Sangeeta Piyush Raj vs. Piyush Chaturbhuj Raj,

(supra), has expressly mentioned this Supreme Court judgment

::: Downloaded on – 09/06/2013 16:17:11 :::
10
in Savitri w/o Govind Singh Rawat vs. Govind Singh Rawat,

(supra),and held that application for interim maintenance can be

made to any Court and Court can exercise its inherent power to

award it. It is to be noted that all these judgments are between

parties who are governed by Hindu Customs and Law.

10. Abdul Rahman vs. Tajunnissa Begum, (supra) is the

judgment of Division Bench of the Hon’ble Madras High Court

and both parties to it are Mohammedan. The Division Bench has

found that there is no power in Court to grant interim relief

which properly can be granted only by a decree after

adjudication of points in controversy. There, in a suit for

maintenance filed by wife, her entitlement was hotly contested

and hence an order for payment of interim maintenance was

held without jurisdiction. The learned Single Judge had ordered

interim maintenance to be paid and that order was set aside by

the Division Bench. The various precedence considered there

show that the basic issue was whether inherent powers of the

Court could be exercised for issuing such direction. Hon. Division

::: Downloaded on – 09/06/2013 16:17:11 :::
11
Bench answered it in negative. This adjudication is not

influenced by personal law of the parties.

11. This judgment of Madras High Court is considered by

Full Bench of Orissa High Court in its judgment in the case of

Khandal Penthi vs. Hulash Dei, reported at AIR 1989 Orissa 137.

The suit there was filed by wife for maintenance and she also

sought interim maintenance. The matrimonial relationship was

denied by husband and the Hon’ble Full Bench found that it

cannot be the ground to refuse interim maintenance. The

judgment of Madras High Court in Abdul Rahman vs. Tajunnissa

Begum (supra) is noted there in para 4 but then it has been

found that grant of interim maintenance under Section 151 of

Civil Procedure Code, is possible. Ii is important to note that in

para 6, the Full Bench also noticed that suit before it was not

under provisions of the Hindu Marriage Act, 1955, but a suit of

Civil nature and hence under Section 9 of Civil Procedure Code.

The prayer for interim maintenance therein was not one under

Section 24 of the Hindu Marriage Act which provides for

::: Downloaded on – 09/06/2013 16:17:11 :::
12
pendente lite maintenance. Hon. Full Bench also states that no

suit is contemplated under Section 18 of the Hindu Adoptions

and Maintenance Act. The right of a Hindu woman to

maintenance declared and recognized by Section 18 of that Act

was found to be an enforceable right which can be enforced in a

Civil Suit. Suit in the instant matter is also under Section 9 of

Civil Procedure Code read with Section 281 of Mohammedan

Law and there is no argument of absence of enforceable right.

On the contrary, before the Family Court fact of severance of

relationship was pleaded as an excuse to discharge of obligation

to maintain.

12. P. Srinivasa Rao vs. P. Indira, reported at AIR 2002 A.P.

130, is another Full Bench judgment which has considered above

mentioned judgment of Madras High Court. It has been held

that interim maintenance can be granted by Family Court under

Section 151 of Civil Procedure Code, to wife and children in a

suit for maintenance under Hindu Adoptions and Maintenance

Act, 1956, filed against the husband. It is noticed by the Hon’ble

::: Downloaded on – 09/06/2013 16:17:11 :::
13
Full Bench that said view of Madras High Court was

distinguished by Calcutta High Court in Gouri Gupta vs. Tarani

Gupta, reported at AIR 1968 Cal. 305, and this view was

affirmed by Division Bench of Calcutta High Court in the case of

Tarini Gupta vs. Gouri Gupta, reported at AIR 1969 Cal. 567. The

above mentioned Full Bench judgment of Orissa High Court is

also quoted with approval in para 36, 37 and 38. At the end of

para 38, it has been stated that inherent power of a Court, as is

well known, can be denied only by way of statutory interdiction.

There does not exist any provision either in Civil Procedure

Code, or in the Act, disbelieving the Court from granting interim

maintenance”. In para 45, it is also held that independent of

inherent powers under Section 151 of Civil Procedure Code,

even under the provisions of Act itself, by necessary implication,

power has been conferred in the Court to grant interim

maintenance to wife and minor children where circumstances so

warrant.

13. Thus, the Full Bench judgments above clearly show

::: Downloaded on – 09/06/2013 16:17:11 :::
14
that in a suit cognizable under Section 9 of Civil Procedure Code,

the power to grant interim maintenance is available to Civil

Court. The same power is also available to Family Court. Here,

though the parties are Mohammedan, the maintainability of

proceedings is not in dispute and hence till the question of

entitlement to final relief remains pending for adjudication, Case

before the Family Court is not for recovery of maintenance and,

it has jurisdiction and power to award interim maintenance to

the respondent – wife during restitution proceedings. The

Family Court has correctly appreciated the law on the point.

14. I, therefore, do not find any case made out

warranting interference in writ jurisdiction. Writ Petition is,

therefore, dismissed. Rule discharged. However, in the facts and

circumstances of the case, there shall be no order as to costs.

JUDGE
*******
*GS.

::: Downloaded on – 09/06/2013 16:17:11 :::