High Court Madras High Court

Mohieswara Rao Minor By Guardian … vs Ayyadevara Durgamba Alias … on 17 October, 1923

Madras High Court
Mohieswara Rao Minor By Guardian … vs Ayyadevara Durgamba Alias … on 17 October, 1923
Equivalent citations: (1924) ILR 47 Mad 308
Bench: Phillips, V Rao


JUDGMENT

1. In this case the plaintiff is the widow of the deceased brother of the first defendant’s father and she brought this suit for maintenance and obtained a decree. The defendants now appeal.

2. When the plaintiff brought her suit originally she ignored the existence of certain documents executed in 1913, Exhibits II and IV, whereby her right to maintenance was fixed at Rs. 75 per annum but after the written statement was filed she amended her plaint and alleged that these documents were not binding on her and that she was entitled to maintenance at a higher rate. The Subordinate Judge found that the documents of 1913 were not obtained by undue influence and that the plaintiff had executed her counterpart with full knowledge of its contents and effect; but he held that the stipulation in that document that she would not claim any higher rate of maintenance in the future was not binding on her apparently because the first defendant’s father had not similarly undertaken that he would never claim a right to reduce the rate of her maintenance. On this ground he held that the plaintiff was not bound by her agreement.

3. The argument advanced by Mr. Ramdoss on behalf of the respondent is that in no circumstances can a Hindu widow enter into a valid agreement agreeing to relinquish her right to claim enhanced maintenance in future; but we have been referred by the learned vakil for the appellant to cases of this Court in which the right of a widow to relinquish her right to enhanced maintenance in the future has been recognized, and in two unreported cases Venkamma v. Kristayya Appeal No. 12 of 1920 (unreported) Narasimha Rao v. Rattamma A.A.O. No. 316 of 1918 (unreported), it has been definitely held that an agreement by a widow not to claim enhanced maintenance is a binding agreement and must be enforced. The case in Subramanian Patter v. Vembammal (1904) 14 M.L.J. 339 is not a direct authority, because in that case there was only an agreement to receive maintenance at a certain rate for life and it was there held that that did not amount to a release of the widow’s right to increased maintenance in the future; but it is clear from the judgment that the learned Judges recognized the possibility of a widow releasing her right, such a release being binding upon her. As against this Mr. Ramdoss has referred us to several cases, not one of which is exactly in point, but which go to show that an agreement or a decree for maintenance at a specific rate is always subject to alteration in the future if the circumstances of the family necessitate such a change–vide Gopikabai v. Dattaitraya (1900) I.L.R. 24 Bom. 386 Rajan Venkatappa Nayanim Varu v. Raja ‘Thima Nayanim Varu (l914) 27 M.L.J. 656 and Bangaru Ammal v. Vijayamachi Reddiar (1899) I.L.R. 22 Mad. 175. They undoubtedly recognize the fact that an agreement to receive maintenance at a particular rate is not binding for all time; but none of them is authority for holding that, when the agreement goes further and binds the widow not to claim a higher rate even in changed circumstances, it is not binding on her. The cases we have already referred to, cited by the appellant, are authority to the contrary and we entirely agree with the views therein expressed. In that view, these documents Exhibits II and IV are binding on the plaintiff and she is not entitled to any higher maintenance.

4. It was then sought to support the decree of the lower Court on the ground that the finding, that Exhibits II and IV were executed with the plaintiff’s knowledge of their contents and effect, was wrong. The argument put forward here was that the plaintiff being a woman had not had the opportunity of extraneous advice and that she had been induced by her brother-in-law, the first defendant’s father, to execute these deeds. In the first place, that was not her case in the plaint where she alleged that she was deceived into putting her signature to some documents of the contents of which she had no idea and in her evidence she also stated that it was only after the written statement in this suit was filed that she understood that the maintenance deed was in existence. In the evidence as put forward the only thing that appears, even if we believe the witnesses, is that neither the plaintiff’s father nor her brother were present when the maintenance deed was executed; but it is admitted that one Virabhadra Ayyar, who is closely connected with the plaintiff’s uncle and manages his estate, not only attested the document but identified the plaintiff at the Registration office. On this evidence we think that the Subordinate Judge’s conclusion is perfectly right.

5. It is then urged for the respondent that she ought to be given a right of residence because that was not expressly released in the documents executed by her and it is contended that the right of residence is a separate right from that of maintenance. Without our deciding that point, however, the first defendant has agreed that the plaintiff should be allowed a room which is to be built on a site adjoining the family house in Nandigama or her residence. ‘There fore while allowing the appeal and setting aside the decree of the lower Court, we give a direction that the be given one room to be built as above.

6. The respondent will pay the appellants’ costs through out.