Bombay High Court High Court

Nagorao Bhujanga More vs Premalabai on 10 February, 2009

Bombay High Court
Nagorao Bhujanga More vs Premalabai on 10 February, 2009
Bench: P. R. Borkar
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD.


                       SECOND APPEAL NO. 41 OF 1990




                                                                        
     1. Nagorao Bhujanga More                           ]..Appellants
                                                           (original




                                                
     2. Venkati Nagorao More                               def.1 & 2)


                                    VERSUS




                                               
     1. Premalabai w/o. Digamber                        ]..Respondents
        (deleted as per order dated                        (original
         9th August, 1991)                                  plaintiff)

     2. Mahananda d/o. Digambar,




                                    
        Aged 6 years, minor under
        guardianship of maternal uncle
                       
        Balaji Shankar Jadhav.


     Shri P.G. Godhamgaonkar, Advocate for the appellants.
                      
     Shri H.H. Padalkar h/f. Shri R.S. Deshmukh, Advocate
     for the respondent.


                                     CORAM : P.R. BORKAR, J.

RESERVED ON : 05.02.2009

PRONOUNCED ON : 10.02.2009

J U D G M E N T :-

. This is a second appeal preferred by original

defendant Nos. 1 and 2 who have challenged the decree

for partition and separate possession passed by the

learned 4th Additional District Judge, Nanded in

Regular Civil Appeal No. 92 of 1984 decided on 26th

October, 1989 and thereby reversing the judgment and

decree dismissing the suit, passed by the learned

::: Downloaded on – 09/06/2013 14:20:15 :::
( 2 )

Civil Judge, Junior Division, Biloli, in Regular Civil

suit No.302 of 1982 decided on 28th February, 1984.

2. It is no more disputed that one Digambar More

was resident of village Ratoli, Tal. Biloli, Dist.

Nanded. Appellant No.1 Nagorao is father and

appellant No.2 Venkati is brother of said Digambar.


     The     family          owns     suit-lands           described        in       plaint

     paragraph              No.1.           It       is         case          of          the




                                                
     plaintiff/respondent               No.1         - Premalabai that she                was

     legally

     Mahananda
                      wedded

                        was
                              igborn
                                    wife of Digambar and respondent

                                            to them.       Digambar        died      in
                                                                                         No.2

                                                                                            an
                            
     accident           on     25th     May,         1982.      Relation            between

     respondent          No.1 Premlabai and Digambar were                          strained

during lifetime of Digambar and as a result respondent

No.1 was driven out of the house of Digambar and she

was living with her mother. She filed application No.

40 of 1979 for maintenance under Section 125 of

Cr.P.C. against Digambar in the Court of J.M.F.C.,

Biloli. In that petition Digambar admitted that

respondent No.1 was his wife. The matter was

compromised and the respondent was taken by Digambar

to his house. Again respondent-Premalabai was

ill-treated and therefore she left the house. After

death of Digambar she tried to get share in the

::: Downloaded on – 09/06/2013 14:20:15 :::
( 3 )

property. She issued notice on 8th October, 1982;

but the notice was not replied and therefore suit is

filed for partition and separate possession.

3. The appellants who were defendants appeared in

the suit and filed their written statement jointly at

Exh.21 and denied relationship of present

respondent/plaintiff with Digambar. It is stated that

Digambar had first married with Sheshabai – daughter

of Govindrao resident of Hiparga, Tal. Biloli.


     Digambar

     married
                  could

                 one
                         ig    not

                         Jijabai d/o.
                                      adjust        with      Sheshabai

                                                 Narayan Hiparaga about
                                                                                 and      so

                                                                                          14
                       
     years     before filing written statement on                         27.08.1983.

     Digambar     never married respondent No.1-Premlabai                               and

     respondent        No.2 was not born to Digambar.                         It is also
      


alleged in the written statement that on 7th February,

1979 Digambar obtained Rs.5000/- from appellant No.1

and orally relinquished his right in the family

property and therefore Digambar ceased to have right

in the property.




     4.         The     Trial     Court held while               answering           issue





     No.1     that respondent No.1-Premla failed to prove that

     she     was legally wedded wife of Digambar.                         However, it

     is      proved     that     respondent           No.2       is      daughter         of




                                                           ::: Downloaded on - 09/06/2013 14:20:15 :::
                                               (    4     )




     Digambar.              However,          no         share           was        given         to

     plaintiff/respondent                No.2          as she was not               legitimate




                                                                                           
     daughter          of Digambar.           The Trial Court has held                         that

     the         marriage          of    respondent               No.1/Premlabai                with




                                                                   
     Digambar          was        not   proved         to     be        marriage          validly

solemnised, as essential ceremonies were not performed

and the marriage was performed by Jangam –

Shivmurtiappa.

5. The Trial Court held while answering issue

No.3

his

that there was no relinquishment by Digambar

share in the property by accepting Rs.5000/- that
of

finding of fact was not challenged before the District

Court even by way of counter-claim and in-fact there

is no trustworthy evidence to show that there was

relinquishment. Appellant No.1 – Nagorao in his

cross-examination has stated that Digambar had

executed document about relinquishment of his right in

presence of witnesses, but no such document was

produced. Merely because son has taken some money

from father itself would not be relinquishment. There

is no substantially reliable evidence. The Trial

Court did not believe said version.




     6.           On        the    other      hand        the       learned         Additional




                                                                   ::: Downloaded on - 09/06/2013 14:20:15 :::
                                           (     5   )




     District         Judge has held that there is presumption                            of

     valid       marriage         and   necessary onus           to      prove       legal




                                                                                    

marriage is discharged by respondent No.1. The

learned Additional District Judge decreed the suit for

partition and separate possession. The Court declared

that the respondents have 1/3rd share in the suit

properties.

7. It is argued that the First Appellate Court

has not properly considered the evidence and wrongly

came

to the conclusion that the marriage of

with respondent No.1 – Premala was legal and void.

Digambar

It

is argued that Sheshabai was first wife and Jijabai

was second wife of Digambar. Jijabai was examined in

the Court and there was no reason to disbelieve her

evidence.

8. As per order passed on 25.01.1991 the Second

Appeal is admitted on the ground Nos. 2 to 7, 9 and

14 of the appeal memo. To put it briefly the

substantial question of law which arises in this

matter is as follows:-

“Did respondent No.1 prove that she is legally

wedded wife of Digambar?”

::: Downloaded on – 09/06/2013 14:20:15 :::

                                            (    6     )




     9.         The        learned advocate for the respondents                          has




                                                                                    
     pointed        out certain documents produced on record.                              He

     brought        to my notice certified copy of plaint bearing




                                                            
     Criminal        Case No.         2511 of 1979 filed in the Court of

     J.M.F.C.,        Biloli.         It was a private complaint                     lodged




                                                           
     by    present respondent No.1 - Premala against deceased

     Digambar,        Jijabai         (who is said to be second wife                       as

per written statement filed by present appellants) and

other two persons. The offence alleged was under

Section

is stated to

494 r/w 34 of the I.P.C.


                                 be   06.04.1979.         It
                                                             The date of offence

                                                                 is     alleged         that
                          
     respondent           No.1 Premlabai was legally wedded wife                           of

     Digambar        and       their marriage was            subsisting.              Their

     marriage        was performed four years before filing                             said
      


complaint on 05.05.1979. From said wed-lock Mahananda

(respondent No.2) was born and she was two years old.

The relations between respondent No.1 and Digambar had

become strained and she was driven out of the house

and she was residing with her parents and on

06.04.1979 Digambar had remarried Jijabai and thus

committed offence of bigamy. It is clear that

thereafter verification of Premala was recorded and

process was issued. It appears that thereafter for

absence of Premala and her counsel the complaint came

::: Downloaded on – 09/06/2013 14:20:15 :::
( 7 )

to be dismissed on 02.07.1979. It is argued before

this Court that this complaint clearly shows that

Premala had married Digambar before marriage of

Digambar with Jijabai and she had immediately

approached Court within a month stating that the

offence of bigamy was committed on 06.04.1979 by

Digambar by marrying Jijabai. The complaint was

lodged on 05.05.1979. It is worth noting that the

witness of present appellants D.W.2-Yadavrao More who

is cousin of appellant No.1 specifically admitted in

06.04.1979.

cross-examination that Jijabai had married Digambar on

There is no reason why this close

relative should give such admission unless it was

true. Respondent No.1 – Premala stated that after she

lodged said complaint and filed application for

maintenance, there was compromise and she was taken

for co-habitation by Digambar to his house. At this

stage, we may also note that on some day i.e.

05.05.1979 respondent No.1 Premalabai filed Cri.

Misc. Application No. 40 of 1979 under Section 125

of the Cr.P.C. before the J.M.F.C., Biloli claiming

maintenance for herself and respondent No.2. There is

also certified copy of written statement filed by

Digambar in which he admitted that he had married

respondent No.1 – Premala and claimed that she was his

::: Downloaded on – 09/06/2013 14:20:15 :::
( 8 )

second wife. He went to the extent of denying that

respondent No.2 Mahananda was his daughter. In para 1

it is stated that Premala had voluntarily left house

of Digambar and there was no cruelty to her. Digambar

went once or twice to bring her back but she did not

come with him. He offered to receive both the

respondents in his house and maintain them.




     10.       So,        considering    this        documentary               evidence




                                        
     regarding       filing     of   criminal case              for      bigamy        and

     filing

     was    two
                          

application for maintenance and that Mahananda

years old at that time, coupled with clear

admission of Witness Yadavrao that Jijabai married

Digambar on 06.04.1979 it can be inferred that Jijabai

had married subsequent to the marriage of Digambar

with respondent No.1 – Premala.

11. In this case present appellants are out to

deprive respondents of their rights by hook or crook.

They went to the extent of falsely claiming that

deceased Digambar had orally relinquished his right in

the property by accepting Rs. 5000/- for which there

is no evidence and which contention was disbelieved by

both Trial Court and the District Court. Above said

discussion shows that the appellants have also come

::: Downloaded on – 09/06/2013 14:20:15 :::
( 9 )

with a false case that marriage of Jijabai with

Digambar was prior to marriage of Digambar with

Premala which fact is falsified by documents on record

so also admission of Yadavrao.

12. So far as contention of present appellants

that Sheshabai – first wife of Digambar is concerned,

except interested words of Nagorao and his cousin

Yadavrao, absolutely there is no evidence whatsoever.

Nagorao went to the extent of denying that respondent

No.1

married.

              Premala
                              
                                was     wife   of    Digambar

So far as contention that Sheshabai had been
and they had

first wife of Digambar is concerned, absolutely there

is no reliable evidence and considering falsehood to

which the appellants have resorted to it is not

possible to rely on oral words of the appellant No.1

and his cousin Yadavrao. Both the Courts did not

trust words of Nagorao or Yadavrao about Sheshabai

being first wife of Digambar.

13. On the other hand there is evidence of

P.W.1-Premlabai who stated that her marriage with

Digambar was performed on one Sunday in the month of

“Jeshtha” at Siddheshwar Temple at Jahur about 9 years

before her statement on 06.02.1984. So, she must have

::: Downloaded on – 09/06/2013 14:20:15 :::
( 10 )

married in about 1975-76. According to her the

marriage was solemnized by one Shivmurtiappa Jangam

and 10-12 persons had come from Ratoli. In para 3 she

stated that Jangam recited Mangalashtaka. Digambar

and respondent No.1 taken seven rounds. Her father

performed Kanyadan. Meals were served. Her evidence

is supported by Shivmurtiappa Jangam examined at

Exh.41. He also stated that in the marriage there

were Mangalashtaka and Saat Fere (seven rounds). The

marriage was performed in Mahadev temple. It may be

after 9-10 years.

noted that statements of these witnesses were recorded

There is evidence of Baburao – the

father of Premala, who also stated that the marriage

had taken place 9 years ago and the ceremonies were

performed. It is argued before this Court that it is

not mentioned that Saptapadi and Hom were not

performed. However there is statement of having seven

rounds around Mahadev idol in the evidence of Chimnaji

Sadba.

14. Appellant No.1. Nagorao has stated that in

their community there is custom of Hom and Saptapadi

and marriage is performed by Brahmin and Jangam

performs marriage in Wani caste. It is not stated to

what cast or community respondent No.1 – Premala or

::: Downloaded on – 09/06/2013 14:20:15 :::
( 11 )

the appellant were belonging to. If we consider

Section 7 of the Hindu Marriage Act, it lays down that

marriage should be solemnised in accordance with the

customary rights and ceremonies by either parties.

So, it is not necessary that it should be always as

per customs and ceremony of bridegroom. Evidence of

respondent No.1, her father, Shivmurtiappa Jangam and

Chimnaji Sadba clearly indicate that they have

performed marriage according to their custom. So in

my considered opinion, merely because witnesses have

not

marriage
stated

about Saptapadi & Hom (sacred fire),

would not be invalid. It is nowhere
the

suggested that rites which were performed as stated by

Premala or her witnesses were not as per custom in

their community. No such issue was raised by

pleadings. Only after evidence of

respondent/plaintiffs was over the respondents stated

in their evidence that in their community Hom and

Saptapadi are performed and Brahmin officiates

marriage. This is nothing but after thought defence.

No suggestion was given to respondent No.1 or her

witness that in their community marriage is performed

by performing rites of Hom and Saptapadi and that the

parties are not Wani. In civil suits, no party can be

allowed to take new defence for which necessary

::: Downloaded on – 09/06/2013 14:20:15 :::
( 12 )

foundation is not laid in the pleading and when the

other side was not put to notice by any suggestion in

the cross-examination.

15. The learned advocate Shri Godhamgaonkar cited

case of Bhaurao Shankar Lokhande and anr. vs. The

State of Maharashtra and anr., AIR 1965 S.C. 1564.

In that case it is laid down that for proving offence

punishable under Section 494 of the I.P.C. two things

should be proved (i) the marriage is solemnized after

the

such

commencement of the Act, and (ii) at the date

marriage, either party had a spouse living.

of

The

word “solemnize” means, in connection with a marriage,

“to celebrate the marriage with proper ceremonies and

in due form”. It is observed that merely going

through certain ceremonies with the intention that the

parties be taken to be married, will not make the

ceremonies prescribed by law or approved by any

established custom. So, it was a case necessarily

under criminal law where proof has to be beyond

reasonable doubt.

16. The learned advocate for the respondents cited

case of Subhash Popatlal Shah Vs. Smt. Lata Subhash

Shah, AIR 1994 Bombay 43 has observed as follows:-

::: Downloaded on – 09/06/2013 14:20:15 :::

( 13 )

“8. ………………………………..
There is nothing in the evidence of either the

husband or the wife that saptapadi was a must
according to the religious rites, ceremonies
and customs prevalent between them.

Therefore, even if saptapadi was not one of
the items of the marriage ceremony undertaken
by the parties before us, we are of the
opinion that the marriage between the
appellant and the respondent cannot be held to

be illegal and invalid. In fact, when some
sort of marriage ceremony was undergone by and
between the parties, there is always a
presumption of validity of marriage unless the
presumption is rebutted by quite cogent and
satisfactory evidence. ………….”

.

the judgments

In that case the Division Bench has considered

in the case of Priya Bala Vs. Suresh

Chandra, AIR 1971 S.C.1153 and other cases and it is

observed that the judgments cited were in the cases of

offence of bigamy punishable under Section 494 of the

I.P.C. and in which it was held that when the parties

are both Hindus and performance of Saptapadi was not

proved, it cannot be said that second marriage was

proved beyond reasonable doubt and same is valid. It

is also observed that the judgments handed down by the

Supreme Court in criminal cases involving the proof of

the offence of bigamy punishable under Section 494 of

the I.P.C. would not be relevant in a matrimonial

proceedings. The Division Bench also referred to case

of Badri Prasad vs. Dy Director of Consolidation, AIR

::: Downloaded on – 09/06/2013 14:20:15 :::
( 14 )

1978 S.C.1557 in same paragraph 8.

17. Another case cited by the respondents is

Chandrabhagabai Ganpati Karwar (Dead) by L.Rs. Vs.

Sambhaji Narhari Karwar (Dead) by L.Rs., 2008 (1) All

M.R.54. In that case several authorities were

considered and in para 19 it is observed that there

was satisfactory evidence on record to show that

deceased Ganpati and the defendant lived together for

a considerable period and were regarded as husband and

wife. It

is observed that there is

legitimacy of the marriage and the defendants examined
presumption of

the witnesses who had attended the marriage and the

First Appellate Court committed parent error in

rejecting legality of the marriage because there was

no proof of performance of Hom and Saptapadi.

18. In this case, the appellants are not entitled

to take new defence for which no foundation was laid

in the pleading or during evidence of

respondent/plaintiffs. The evidence of appellants is

not trustworthy. The District Court has considered

all evidence in detail and rightly held marriage of

respondent No.1-Premalabai with Digambar as legal and

valid. In the present case, the view taken by the

::: Downloaded on – 09/06/2013 14:20:15 :::
( 15 )

First Appellate Court regarding validity and legality

of the marriage cannot be considered as perverse or

illegal. This second appeal has no merit and same

deserves to be dismissed.

19. In the result, the Second Appeal is dismissed.

Parties to bear their own costs.

[P.R. BORKAR, J.]

snk/2009/JAN09/sa41.90

::: Downloaded on – 09/06/2013 14:20:15 :::