Bombay High Court High Court

Ravindra Atmaram Patil vs Kavita on 8 October, 2008

Bombay High Court
Ravindra Atmaram Patil vs Kavita on 8 October, 2008
Bench: A.P. Bhangale
                                                 1


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT NAGPUR, NAGPUR.

                     CRIMINAL REVISION APPLICATION NO:145/2004




                                                                                     
                Ravindra Atmaram Patil




                                                            
                Aged about 33 years, occu: service
                R/o Parda Po: Kharbadi Tq. Motala
                Dist. Buldana.                ..                      APPLICANT




                                                           
                versus

    1)          Kavita w/o Ravindra Patil
                (*Kavita RamkrushnaUmale
                Aged about 29 years, occu: Teacher




                                               
                C/o Sahkhar Vidya Mandir
                R/o Dongarkhandala Tq.& Dist. Buldana.
                              
    2)          Ku.Rupali d/o Ravindra patil
                Aged about 4 years, minor by guardian
                             
                mother the non-applicant no.1.
                C/o Kavita w/o Ravindra Patil
                Sahkhar Vidya Mandir
                R/o Dongarkhandala Tq.
                & Dist. Buldana.              ...                     RESPONDENTs
       


    -------------------------------------------------------------------------------------------
    



                 Mr A V Bhide, Advocate for the applicant
                 Mr. A J Khan Adv.for Respondents

    -------------------------------------------------------------------------------------------





                                           CORAM: A.P.BHANGALE, J.

DATED : 08th October, 2008

ORAL JUDGMENT :

Heard submissions at the Bar.

2. It appears that non-applicant (respondent no.1 herein ) had

approached the Court of Chief Judicial Magistrate Buldana by means of

::: Downloaded on – 09/06/2013 13:57:44 :::
2

Miscellaneous Criminal Application No.1/2001 praying for maintenance

u/s 125 of the Code of Criminal Procedure, 1973. By the judgment and

order dated 31st October 2002, the learned Chief Judicial Magistrate

Buldana was pleased to order maintenance in favour of Ku. Rupali

Ravindra Patil, aged about one year, ( a minor ), but rejected

maintenance in favour of applicant no.1 Sau.Kavita Ravindra Patil. The

applicant no.2 Ku.Rupali was allowed maintenance @ Rs. 500 per

month. The order passed by learned Chief Judicial Magistrate Buldana

was challenged by the non-applicant Ravindra Atmaram Patil by

Criminal Revision Application No.9/2003; whereas Sau.Kavita Patil also

challenged the order by filing Criminal Revision Application No.152/2002.

Both the Revision Applications were decided by the learned Sessions

Judge, Buldana by a common judgment delivered on 13th July 2004.

While Criminal Revision Application No.9/2003 filed by non-applicant

Ravindra Atmaram Patil was dismissed; Criminal Revision Application

No.152/2002 filed by Sau. Kavita Patil was partly allowed and her

husband was directed to pay maintenance to her @ Rs. 400 /- per

month ; whereas order regarding payment of Rs. 500/- per month to

Rupali Patil was maintained.

3. By this Revision Application, the applicant Ravindra Patil

challenged the order granting maintenance in the sum of Rs. 400

Sau. Kavita Patil.

::: Downloaded on – 09/06/2013 13:57:44 :::
3

4. It is contended by learned counsel on behalf of the revision

petitioner herein that Sau. Kavita had suppressed the fact that she is

gainfully employed as a teacher and earning Rs. 1800/-per month as

salary since the year 2000, and, as such, she is not entitled to claim any

maintenance amount as it is necessary to establish that she was unable

to maintain herself. Learned counsel also submitted that the

Respondent Kavita Patil since had concealed the fact of her employment

though it is temporary, could not have been awarded maintenance @ Rs.

400/- per month. It is further contended that applicant is also

required to maintain his mother inasmuch as he is serving as a Junior

Clerk with District Treasury Office at Buldana.

5. Per contra, learned counsel for respondents supported the

impugned judgment and order passed by learned Sessions Judge,

Buldana.

6. I have gone through the impugned judgment as also the

judgment by the learned Chief Judicial Magistrate, Buldana.

Considering the reasons for grant of maintenance amount to Sau.Kavita

Patil, it does appear that her employment which is in evidence on the

basis of admission by Smt. Reeta Kamalchand Chavan, a witness

examined to prove that she was gainfully employed, is referred in the

impugned judgment. It does appear that after marriage between the

parties, just within nine months she had to leave her matrimonial

::: Downloaded on – 09/06/2013 13:57:44 :::
4

home. They had married on 5.2.1999 and it is alleged that she was

compelled to leave matrimonial home. Under these circumstances,

assuming that she is gainfully employed in the school which opened in

the year 2000 as a teacher which, according to her Head Mistress, is a

temporary employment, cannot by itself, disentitle her to claim

maintenance. Considering the fact that she is wife of a Junior Clerk in

the District Treasury Office and under compulsive circumstances left

matrimonial home, there was no option for her except to search for

employment in order to sustain herself and her child. Nobody can be

blamed for

searching and availing of subsistence allowance in the

present circumstances, more so considering the growing rate of inflation

and rising prices. One must have sufficient maintenance to meet all basic

needs. According to learned counsel for the revision petitioner since she

suppressed the fact of her temporary employment she is disentitled

from claiming maintenance. I cannot agree with this submission

because it is a fact of common knowledge that the applicant while

approaching the Advocate may be advised and may act on such advice

resulting in non-disclosure that she was temporarily employed and

such fact by itself would not disentitle her to claim maintenance from

her husband who had refused to maintain his wife and abandoned her

company within months after marriage.

7. An identical issue was considered in Smt. Asha Anil

::: Downloaded on – 09/06/2013 13:57:44 :::
5

Deshmukh vs. Anil Mahadeorao Deshmukh reported in 1996 Cr.L.J.

2751 (Bombay High Court ). Under the circumstances when in the

original proceeding the wife had specifically denied that she was

gainfully employed as also her ability to support herself, it was held that

there was no element of deceit or cheating against the husband or the

Court which is an essential element of fraud and there was no

suppression on the part of the wife either. It was particularly observed

that if wife was gainfully employed that would not disentitle her from

initiating an action u/s. 125 Cr.P.C. as she can still convince the court

that even after the employment she was unable to maintain herself.

Therefore, even assuming that the wife knew that she was gainfully

employed that would not come in her way of initiating an action under

section 125 Cr.P.C. Thus helpless women who has been forsaken by

her husband who refused to maintain her, in such a case, even

assuming that she was employed, it cannot be presumed that she was

getting salary from the permanent employment and indeed that is

sufficient to maintain herself. The principle of fraud to non suite the

party on the basis of it is not attracted in the facts and circumstances

which are altogether different in proceedings for maintenance u/s 125

Cr.P.C. That being so, no fault can be found with impugned judgment

and order by which respondent Kavita was granted maintenance in the

sum of Rs. 400/- per month even assuming that she is gainfully

::: Downloaded on – 09/06/2013 13:57:44 :::
6

employed as a teacher at the salary of Rs. 1800 per month. It must be

borne in mind that she will have to get sufficient amount to maintain

herself as well as her child and the additional sum of Rs. 400/-

payable to her by her husband would be supplementary necessary

income for and her child to maintain themselves reasonably well

considering their standard of living as also bearing in mind the spiralling

inflation and rising prices of essential commodities. Hence no

interference is called for with the impugned judgment and order. Hence

Revision Application is dismissed.

                              ig                                    JUDGE

    sahare
                            
      
   






                                                         ::: Downloaded on - 09/06/2013 13:57:44 :::