Bombay High Court High Court

Sau. Geetabai vs Madhavrao on 27 November, 2008

Bombay High Court
Sau. Geetabai vs Madhavrao on 27 November, 2008
Bench: V.R. Kingaonkar
                                    (1)




                IN THE HIGH COURT OF JUDICATURE OF BOMBAY

                              BENCH AT AURANGABAD




                                                                          
                        FIRST APPEAL NO. 3781 OF 2008




                                                
     Sau. Geetabai w/o Madhavrao Lokhande,
     R/o Naur, Tq. Shrirampur, District
     Ahmednagar.                                               APPELLANT

                VERSUS




                                               
     1.   Madhavrao s/o Maruti Lokhande
     2.   Sharad Bhanudas Lokhande
     3.   Sau. Sangeeta Prabhakar Lokhande,
          All r/o Belapur, Tq. Shrirampur,
          District Ahmednagar.                             RESPONDENTS




                                    
             .....

Mr. V.D. Hon, advocate for the appellant.
Mr. V.D. Sapkal, advocate for the respondents.

…..

[CORAM: V.R. KINGAONKAR, J.]

DATE : 26th & 27th November, 2008

———————————-

ORAL JUDGEMENT :

1. Challenge in this appeal is to judgement

rendered by learned Civil Judge (S.D.), Shrirampur,

whereby Special Civil Suit No. 22/2005 came to be

dismissed.

2. Appellant is the original plaintiff. She

filed suit for separate maintenance allowance and

creation of charge of her maintenance allowance on the

properties of respondent No.1/defendant No. 1. The

respondents No. 2 and 3 are the original defendants

::: Downloaded on – 09/06/2013 14:05:59 :::
(2)

No. 2 and 3. They have set up claim of adoption of

respondent No. 2 by the respondent No. 1.

3. The appellant claims to be legally wedded wife

of the respondent No.1. Her case before the Trial

Court was that her marriage with the respondent No. 1

was performed prior to about 48 years in accordance

with the rites and tenets of Hindu religion. She

resided with him in the matrimonial house for about a

couple of years after the marriage. He drove her away

after consortium of about two (2) years. Though she

and members of her natural family had made the efforts

for restitution
ig of conjugal rights, yet, he did not

allow her to resume the matrimonial relationship. He

deserted her without any sufficient reason. He is a

womanizer and has squandered lacs of rupees in order

to fulfil his sensual lust. He is a well-off person

having agricultural properties, house property and

movables, as described in the plaint.

4. The appellant further asserted that the

respondents No. 2 and 3 have no concern with the

respondent No. 1. However, in order to grab the

properties of respondent No.1, the respondent No. 2

is now representing himself as an adopted son of the

respondent No. 1 and the respondent No. 3 is

representing herself as the daughter-in-law of the

latter. The appellant further alleges that though her

::: Downloaded on – 09/06/2013 14:05:59 :::
(3)

brothers maintained her properly, yet, due to oldage,

now, they are reluctant to maintain her. She requires

medical treatment due to oldage. She needs separate

maintenance allowance of Rs. 25,000/- per month. The

respondent No. 1 avoided to pay such maintenance

allowance to her inspite of demands. He is making

haste to dispose of the suit properties. The other

two (2) respondents are bent upon illegally taking

over the properties of the respondent No.1 under false

pretext that they are his adopted son and the

daughter-in-law. Consequently, she filed suit for

separate maintenance allowance and creation of charge

of the

maintenance allowance on his immovable

property.

5. By filing written statement (Exh-22), the

respondent No. 1 resisted the suit. He denied

relationship with the appellant. He denied that she

is his legally wedded wife and that the marriage was

performed prior to about 48 years of the suit. He

contended that the appellant and himself are members

of ‘Taru’ community and there was previous

relationship between her father and his paternal

uncle. He asserted that his father died before his

birth and thereafter, his mother brought up him. He

asserted that he and his mother were under protective

care of his uncle during his minority. He owns seven

(7) acres area of ancestral land. According to him,

::: Downloaded on – 09/06/2013 14:05:59 :::
(4)

somewhere in 1953-54, his paternal uncle, by name

Vithal and some other relatives had given him offer

for settlement of his marriage with the appellant.

The appellant was then minor and was partly lunatic.

He too was minor at the relevant time. He asserted

that his mother refused to accept the proposal of his

marriage with the appellant. He further asserted that

inspite of the insistence of the paternal relatives of

the appellant, as mother did not budge and, therefore,

the marriage could not be performed. With the result,

the relations between both the families were strained.

Her relatives thereafter had put spokes in settlement

of

his marriage with other brides and, therefore, he

remained unmarried. He thus denied status of the

appellant of his married wife. He contended that her

relatives had obtained her thumb impression on the

false plaint.

6. The respondents No. 2 and 3 submitted that

the respondent No. 1 has adopted the respondent No.2.

They further submitted that the appellant has no locus

standi to seek maintenance allowance from the

respondent No.1. The respondents, therefore, sought

dismissal of the suit.

7. The parties went to trial over issues settled

below Exh-62 by the learned Civil Judge (S.D.). They

adduced oral and documentary evidence in support of

::: Downloaded on – 09/06/2013 14:05:59 :::
(5)

the rival contentions. The Trial Court came to

conclusion that the appellant did not prove factum of

marriage. The Trial Court held that she is not

legally wedded wife of the respondent No.1. The Trial

Court repelled her contention that the respondent No.

1 drove her out of the the matrimonial home after

couple of years and that she had resided with him for

about couple of years after the alleged marriage. It

is for such a reason that the suit came to be

dismissed.

8. The points for determination in this appeal

are :

(i) Whether, in the facts and circumstances of

the present case, the factum of marriage is

proved by the appellant and the finding of the

Trial Court in this context is improper,

incorrect and illegal ?

(ii) Whether, in the facts and circumstances of

the present case, the appellant duly proved

that she is entitled to seek separate

maintenance allowance and creation of charge

thereof under section 18 of the Hindu

Maintenance and Adoption Act, 1956 on account

of neglect and desertion at hands of the

respondent No. 1 ? If yes, at what rate ?

::: Downloaded on – 09/06/2013 14:05:59 :::
(6)

9. Heard learned counsel for the parties.

10. This is somewhat unusual case in which after

long drawn period of about 48 years, the appellant

rushed to the Court to claim separate maintenance

allowance. It is somewhat peculiar case wherein the

appellant is old aged woman and so also respondent No.

1 is old man of about 74 years and they are involved

in matrimonial dispute without any past history of

dispute in the last 48/50 years. Admittedly, proposal

of marriage of the appellant with respondent No. 1

was mooted through his paternal uncle, namely, Vithal.

The wife of said Vithal hailed from village Naur and

was in relation with natural family members of the

appellant. This admitted fact has some significance

in the context of the disputed question of marital

status of the appellant. There is also no dispute

about the fact that father of the respondent No. 1

had died while he was in the womb of his mother. The

respondent No. 1 categorically stated in his

pleadings and the affidavit that he and his mother

were under care and protection of his uncle i.e.

Vithal. Needless to say, said Vithal was his

caretaker and used to look after his welfare after

death of his father. There is also no dispute about

the fact that the appellant did not marry anyone else,

nor the respondent No. 1 entered into wedlock with

::: Downloaded on – 09/06/2013 14:05:59 :::
(7)

any woman during the entire period of 48/50 years.

Why then the dispute cropped up at the old age of the

appellant and the respondent No. 1 ? The answer is

not far to seek. The dispute triggered off only

because the respondent No. 2 claimed himself to be

adopted son of the respondent No. 1 and there was

eminent danger that the properties of the respondent

No. 1 would be taken over by him.

11. It is in the wake of above admitted fact

situation that the evidence of the parties needs to be

scrutinized with realistic approach. The appellant

adduced oral

and documentary evidence in support of

her case. So far as factum of marriage is concerned,

the legal presumption arising out of long term

consortium of a man and woman is unavailable. The

learned advocate for the appellant invited my

attention to observations in “Ranganath
Ranganath Parmeshwar

Panditrao Mali and other v. Eknath Gajanan Kulkarni

and another” AIR 1996 S.C. 1290.

                                                   1290      The Apex Court held





     that     the       presumption available under section 112                            of

     the     Evidence          Act can be raised when the man and                        the

     woman        were found living together as husband and                             wife

     for considerable period.                  The legality of the marriage





     can     be     presumed          on    account        of    long      term        joint

     residence          of a man and woman under the same roof.                            In

     the     present         case, however, it is nobody's case                         that

     the     appellant          and    the     respondent         No.        1    resided




                                                            ::: Downloaded on - 09/06/2013 14:05:59 :::
                                            (8)

     together        under     one roof for a              considerable              period.

     What    is asserted by the appellant is that she resided

     with    him      for     about        a       couple      of     years         and     was

     thereafter driven out of the matrimonial house.                                     There




                                                                                        
     is     hardly any evidence about her joint residence with




                                                              
     him,    except         and     save       her     own     statement            and     the

statement of PW4 Gangubai, in this context.

12. The marriage under the Hindu law is sacred

ceremony. The averments in the present case would

show that the marriage was allegedly performed

somewhere in in the year 1957. The proof of such

marriage

must have faded due to passage of such long

drawn period. The Trial Court was cognizant of such

fact situation. The Trial Court, however, seems to

have made contradictory observations in this context.

It is observed at fag end of para 24 of the impugned

judgement, as stated below :

“…She has only stated that, there was a

marriage in between her and defendant No. 1,

but it remained unexplained that when mother

of defendant No. 1 had refused the proposal

of her marriage with defendant No. 1 then how

again this marriage was settled and performed.


                It     has     to     bear in mind that,                  there       is     no

                cohabitation            in         between            plaintiff             and

                defendant            No.       1     since         long.         In        this




                                                              ::: Downloaded on - 09/06/2013 14:05:59 :::
                                            (9)

                situation,           strong      evidence on the          point       of

performance of the marriage is expected.”

It is surprising to note, however, that the Trial

Court again, at the opening of para 25 of the impugned

judgement, observed :

“One may say that as marriage is performed

long back i.e. prior to 48 years, evidence on

the point of actual performance of the

marriage cannot be expected. Certainly, this

submission may be impressive prima facie but

in

present case when admittedly plaintiff is

not residing with defendant No. 1 since last

45 to 46 years, acceptable and strong evidence

on the point of performance of marriage is

expected……”

13. It is difficult to appreciate what kind of

“strong evidence” was expected by the learned Trial

Judge when due to passage of such long period, the eye

witness account of the concerned priest and other

independent witnesses may not be available.






     14.        The      degree         of proof required in          matrimonial

     cases      arising        out of the matrimonial proceedings                     in

     the     Civil      cases and in respect of criminal                    offences

     would      defer        from each other.        Mr.    Sapkal        seeks       to




                                                       ::: Downloaded on - 09/06/2013 14:05:59 :::
                                                (10)

     rely     on "Bhaurao
                  Bhaurao Shankar Lokhande and another v.                                 The

     State       of    Maharashtra             and another", (AIR             1965       S.C.

     1564).
     1564             The        Apex      Court      considered         question           of

culpability under section 494 of the Indian Penal Code

and in the given context, held that the word

“solemnized” means in connection with a marriage, to

celebrate and in due form. There cannot be two

opinion about the legal position that in criminal

cases, likewise one for offence under section 494 of

the I.P.C., strict proof regarding factum of marriage

including performance of the requisite ceremonies is

required to be proved. The ceremonies which are

required to be proved are :

(i) invocation before the sacred fire, and

(ii) saptapadi i.e. taking seven rounds by the

bridegroom and the bride jointly before the

sacred fire.






     This        legal           position        is      explicit      in        view       of

     observations            in        the treaties on "Hindu Law"                 (Mulla)

     12th Edi.         at page 65.





     15.         The        learned Judge of the Trial Court was much

     impressed             by        the    fact      when    the      proposal           was

     disapproved            by       mother of the respondent No.                  1,     and

     therefore,            there       was hardly any possibility                  of     the




                                                             ::: Downloaded on - 09/06/2013 14:05:59 :::
                                             (11)

     performance of the marriage.                    It is important to note,

at this juncture itself, that mother of the respondent

No. 1 was not in dominating position at the relevant

time. The affidavit of the respondent No. 1 seems to

have been improperly construed by the Trial Court.

What is stated in the pleadings and affidavit of the

respondent is that his paternal uncle – Vithal Balwant

Lokhande, and relatives of the appellant proposed the

marriage of the appellant with him, but while

considering the proposal, his mother and himself

noticed that she was minor and “ardhawat” (——-)

i.e. having imperfect understanding or immature and

somewhat leaning towards silliness. It was for such a

reason that he and his mother firmly denied the

proposal for the marriage. He did not, however,

explain as to what kind of silliness was noticed by

him. His affidavit (Exh-98) would show that the

appellant as well as he himself were minors at the

relevant time. One has to consider the then

prevailing atmosphere in a traditional Hindu society.

The parties are members of ‘Maratha’ caste. They

belong to ilk of agriculturists. The father of the

respondent No. 1 had died before he was born.

Admittedly, his paternal uncle – Vithal Balwanta

Lokhande, was the ‘karta’ of the joint Hindu family,

or at least was having significant role to play in the

matrimonial matters. His mother and he himself were

under the protection and care of his paternal uncle –

::: Downloaded on – 09/06/2013 14:05:59 :::
(12)

Vithal. It is but natural that said Vithal Balwanta

Lokhande could have the final word in the context of

the marriage which was to be performed. Obviously,

merely because the appellant was not approved by the

mother of the respondent No.1, it could not be said

that the marriage must not have been performed. One

cannot be oblivious of the fact that in those days, in

the traditional Hindu families, the decision in

context of such marriages could be taken by the elder

male members of the family and consultation with the

female members was a rare phenamenon.

16. The

testimony of PW Geetabai (appellant)

reveals that she married the respondent No.1 and

resided with him for about couple of years. She

deposed that after couple of years, he drove her out

of the matrimonial home. Her version purports to show

that for many years, she and her relatives made

efforts for reconciliation, but he did not maintain

her. The Trial Court considered certain admissions of

PW Geetabai while rejecting her testimony. She

admits, no doubt, that she narrated the facts shown in

the plaint as per instructions of her brother. Her

version reveals that she was unable to locate village

panchayat number of house in which respondent No. 1

was residing nor she was able to locate area thereof.

She was unable to tell details about direction in

which the entrance of his house is situated. Still,

::: Downloaded on – 09/06/2013 14:05:59 :::
(13)

however, she deposed that the house of the respondent

No. 1 comprises of two (2) rooms and also gave names

of the adjoining house owners. She admits,

unequivocally, that the respondent No. 1 is person of

good nature and bears good character. She also admits

that he is not addicted to any vice. It is due to

such admissions that the averments in the plaint

regarding immoral conduct of the respondent No. 1 are

held as baseless. It cannot be ignored, however, that

the averments in the plaint are not originated as per

instructions of the appellant, but they are at the

behest of her brother. She cannot be stamped as a

‘lier’ due

to such baseless allegations made in the

plaint. Her cross-examination reveals that one

Gangadhar Guru was the priest and had performed the

ceremonies of the marriage. She states that said

Gangadhar Guru is not alive. The entire tenor of her

evidence and cross-examination would make it amply

clear that she is candid and did not make any attempt

to support the unfounded allegations about the

womanizing of respondent No. 1 or his being a man of

bad character. Secondly, it can be gathered that she

is a woman of normal understanding. There is no

material on record to infer that she is immature, or a

woman of imperfect understanding, or a woman with

element of half mental growth (——-). So, it does

not stand to reason that due to her being “——–“,

the proposal of the marriage could be rejected by the

::: Downloaded on – 09/06/2013 14:05:59 :::
(14)

family members of the respondent No.1. She admits,

unequivocally, that when the marriage proposal was put

forth, father of the respondent No. 1 was not alive.

She further admits that then mother of the respondent

No. 1 had disapproved the marriage proposal. As

stated earlier, this admission of the appellant

reveals her candidness. It need not be reiterated

that the proposal was approved or rather mooted by

paternal uncle of the respondent No. 1, namely,

Vithal Balwanta Lokhande and he was the ‘karta’ of the

family. So, his word could have carried much weight.

His wife was in relation with the natural family

members

of the appellant and, therefore, the will of

paternal uncle of the respondent No. 1 could be

dominant factor at the material time. These ground

realities ought to have been properly considered by

the learned Trial Judge.

17. Why such an illiterate and candid woman should

set up a false claim of her status as wife of the

respondent No. 1 ? There appears no satisfactory

answer coming forth. There was no dispute between the

two (2) families since about 45/46 years. The

appellant and the respondent No. 1 are residing at

village Naur and Belapur, respectively. The version

of respondent No. 1 would show that there was no

dispute in between his natural family members and the

paternal family members of the appellant before he had

::: Downloaded on – 09/06/2013 14:05:59 :::
(15)

gone to see the appellant in pursuance to the marriage

proposal. His version reveals that village Naur is

situated on northern side of the boundary of Vaijapur

town.

18. The testimony of PW3 Smt. Gangubai would show

that she attended marriage between the appellant and

the respondent No. 1. Her version reveals that the

marriage was performed somewhere in 1957. She deposed

that the marriage ceremony was performed in front of

residential wada (house) of father of the appellant at

village Naur. Her version further shows that the said

marriage

was solemnized in accordance with the tenets

and rites of Hindu religion. She narrated that holy

fire (—–) was invoked, ‘kanyadan’ ceremony was

performed and all other requisite ceremonies were

performed in her presence. She is the cousin

sister-in-law of the appellant. Her version further

shows that the appellant is recognized as wife of the

respondent No. 1 since the time of said marriage by

all the relatives. Her testimony reveals that after

couple of years of the marriage, the appellant was

driven out of the matrimonial house and, therefore,

she had returned to house of her parents at village

Naur. The cross-examination of PW Gangubai revealed

that she was unable to locate age of her eldest son as

well as the exact year of his marriage. She was also

unable to locate as to how many years prior the

::: Downloaded on – 09/06/2013 14:05:59 :::
(16)

marriage of her second son was performed. She could

not give details of the period of marriage of her

three (3) daughters. She was unable to locate age of

the appellant at the time when the marriage proposal

was under consideration. She volunteered, however,

that she was not present at the relevant time. She

admits that her father-in-law by name Govindrao and

father of the appellant were cousins. The Trial Court

discarded her testimony for the reason that she is an

interested witness and also because she was unable to

give details about period of marriages of her sons and

daughters. Her affidavit bears thumb impression. She

is

an illiterate old woman aged about 78 years. The

testimony of PW Gangubai could not be lightly brushed

aside only because she could not locate as to how many

years prior the marriages of her sons and daughters

were performed. The illiterate and rustic woman may

not have immediately recollected such details during

course of cross-examination. She appears to be

natural witness having regard to her relationship with

the appellant. Had she been a tutored witness,

probably, she would have come prepared with all the

details of the marriages in the family. Her version

reveals that she was given gift as token of respect

(—–) in the said marriage. As a relative, may be

the cousin daughter-in-law of father of the appellant,

she was naturally the invitee and is the person having

knowledge of the marriage ceremony.

::: Downloaded on – 09/06/2013 14:05:59 :::
(17)

19. The factum of marriage between the appellant

and respondent No. 1 is further corroborated by PW4

Laxman. His version reveals that the marriage was

performed between the appellant and the respondent No.

1 in or about 1957. He admits that he was about 5/7

years old at the time of Independence of the Nation.

He belongs to ‘mang’ community and is inhabitant of

village Naur. His version reveals that the appellant

was recognized as wife of the respondent No.1. The

Trial Court discarded his testimony for the reasons

that he was around 17/18 years old at the time of the

alleged marriage.

ig The Trial Court noticed that due to

good relations between natural family members of the

appellant, he might have claimed to have attended the

marriage. The Trial Court observed that when there

were other elder persons of Desai community in the

village, there was no reason why such witnesses were

not examined in preference to PW Laxman. In fact, the

question is as to why his testimony can be discarded.

It is difficult to say that because there were some

other witnesses available, the non-examination of such

witnesses would destroy the credibility of PW Laxman.

He, no doubt, gave general statement as regards the

performance of marriage without elaborating the

ceremonies which were performed. That was not

expected of him. For, he is member of lower strata of

the society i.e. scheduled caste, and in those days,

::: Downloaded on – 09/06/2013 14:05:59 :::
(18)

could not have been prominently allowed to remain in

proximity of place of the marriage. Moreover, the

Trial Court found that his age was 15 to 17 years at

the material time. Needless to say, as an young boy

then he could have seen performance of the marriage as

such, but was not expected to take keen interest in

noticing what were the ceremonies which were being

performed in the said marriage.





                                                                
     20.          The          appellant              adduced       evidence          of      PW2

     Nanasaheb.               He is an employee of District Cooperative




                                                  
     Bank.         His version reveals that there is bank account

     of     the
                              
                       appellant with the Cooperative Bank,                            bearing

     account           No.      4361.        He deposed that the bank                      record
                             
     indicated           that        the appellant had opened the                      account

     prior        to        March,        1995.       He admitted,          however,         that

     address           of the appellant is not shown on the original
      


     card     which he had produced.                      The name of the              account
   



     holder            is     shown        as      "Sow.         Geetabai            Madhavrao

     Lokhande".               So also, PW5 Hemant corroborated the fact





     that     a        saving account in District Cooperative                              Bank,

     branch        at Veergaon bearing No.                      3071 stood in name of

     the     appellant.             His version shows that on 18th March,

     1986,        the        appellant          had     opened      the      bank      account





     wherein,           name        of     her husband is           shown       as     "Madhav

     Lokhande".               The        version       of PW     Hemant        corroborates

     entries           in     the bank card (Exh-93).                  He      corroborated

     recitals of letter (Exh-94).




                                                                 ::: Downloaded on - 09/06/2013 14:05:59 :::
                                            (19)



21. The testimony of PW Hemant is dislodged by the

Trial Court on the ground that identity of the bank

account holder is not duly proved. The learned

advocate for the respondents would submit that there

is absolutely no evidence to show that the appellant

had resided at village Babhulgaonganga under Vaijapur

Taluka. He would point out that she categorically

stated that she had left village Naur since many

years. She did not know village Babhulgaonganga. As

stated before, village Naur is adjoining the boundary

(—–) of Vaijapur, which is a taluka place. It is

probable

that the bank account was opened in her name

by her brother. As the Bank’s branch is in Vaijapur

Tehsil, some address of such village might have been

given due to technical reasons. For, village Naur

falls in Ahmednagar District whereas Tehsil place –

Vaijapur comes in limits of Aurangabad District.

Therefore, the appellant’s admission that she does not

know village Babhulgaonganga is of no much importance.

The respondent No. 1 did not pin-point whether there

is any other woman of the same name at village

Babhulgaonganga. Nor any such possibility is stated

during testimony by the respondent No. 1.

22. There are entries in the voters list in the

year 1999 and 1998 (Exh-67 and Exh-68, respectively)

which show that name of the appellant was recorded in

::: Downloaded on – 09/06/2013 14:05:59 :::
(20)

the voters list as Geetabai Lokhande and her husband’s

name was shown as Madhav Lokhande. These entries in

the public record cannot be ignored without

substantial reason. The entries in the voters list

would show that the appellant was recognized as wife

of the respondent. Atleast it can be said that she

was claiming herself to be his wife in 1998 and 1999.

The appellant appears to be simple and candid woman.





                                                       
     It     is     improbable that such an illiterate and                       rustic

     woman        would    have set up a false claim of                  her      being

     wife     of the respondent No.             1 when the public               record




                                          
     viz.         voters list came to be prepared.                  She is not           a

     scheming        woman.
                           ig      No dispute was in contemplation                     at

     the     relevant          time.     Obviously,      such       corroborative
                         

piece of evidence ought to be given due weightage.

23. The version of respondent No. 1 comprises of

bare denial to the factum of marriage. He vaguely

stated that due to impediment created by relatives of

the appellant in other proposals of marriage, those

proposals had fizzled out and, therefore, he remained

unmarried. He deposed that the members of the

community used to avoid taking proposal of marriages

to him due to such spokes put by the relatives of

paternal family of the appellant. He did not examine

any witness to show that members of the paternal

family of the appellant had created any impediment in

respect of his other marriage proposals. Needless to

::: Downloaded on – 09/06/2013 14:05:59 :::
(21)

say, his remaining unmarried for such a long period is

probably due to the fact that the marital relations

between him and the appellant did exist and he was not

interested in any other proposal thereafter or

couldnot get opportunity of second marriage. The

learned Judge of the Trial Court observed that the

denial of the respondent No. 1 was firm. It is

observed :

“As against this, DW1 i.e. defendant No. 1

is firm in his evidence that, there was no

marriage in between him and plaintiff. In the

cross-examination also, nothing on record is

brought to disbelieve the version of this

witness.”

The above observations of the learned Judge of the

Trial Court are rather insufficient to attribute

credence to the version of the respondent No. 1 –

Madhav. It is of common knowledge that mere denial

need not be loosely worded. An empathetic denial,

however, by itself does not give indication of the

version being a gospel truth. It is easy to offer

denial to a fact and difficult to prove such a fact.

The cross-examination of DW1 Madhav (respondent No.1)

reveals that his averment that the appellant was of

imperfect understanding or half-mad is not at all

corroborated and proved. It is difficult to

::: Downloaded on – 09/06/2013 14:05:59 :::
(22)

appreciate as to how come that at the first blush,

when he and his mother had seen the appellant on

single occasion, he came to conclusion that she was

half-mad. He himself alleges that he and the

appellant were both minors at the relevant time. The

interested and unacceptable version of DW1 Madhav is

not sufficient to wipe out legal impact of the oral

and documentary evidence tendered by the appellant.

24. In matrimonial cases, it is the duty of the

Court to locate truth though the parties may indulge

in blame game or attempt to hide some facts. The

appellant

though levelled false charge of womanising

to the respondent yet very candidly did not subscribe

to it in her oral evidence. However, the respondent

No. 1 attempted to show that she was and is half mad.

This allegation is found to be untrue. The version of

the appellant is corroborated due to entries in the

voter’s lists and Bank record. hence, her version

about her marital status should have been accepted by

the trial Court.

25. The versions of DW2 Dattatraya and DW3

Bhanudas pertain to execution of Adoption-Deed

(Exh-106). It is not necessary to see whether the

respondent No. 2 is legally adopted son of the

respondent No. 1. The fact remains that for the

first time, when the Adoption Deed (Exh-106) was

::: Downloaded on – 09/06/2013 14:05:59 :::
(23)

brought into existence on 17th June, 2003, the

appellant decided to exercise the right of

maintenance. Until such overtact to impair her right

arising out of matrimonial ties, she continued to

reside with her brothers and paternal relatives

without murmur.

26. The very conduct of the respondent No. 1 in

denying matrimonial relations with the appellant would

imply that he is unwilling to maintain her and has

neglected her. In fact, the appellant came to the

Court at the behest of her brother whereas the

respondent No.
ig 1 offered denial of her being his wife

at the behest of the respondents No. 2 and 3. The

appellant is entitled to claim separate maintenance in

view of the fact that she has been deserted by the

respondent No. 1 and he has neglected to maintain

her. Her case is covered by provisions of Section 18

of the Hindu Maintenance and Adoption Act, 1956.

Having regard to the oldage of the respondent No. 1,

it will have to be said that the earning capacity of

the respondent No. 1 is impaired though he is owner

of the agricultural lands. He admits that he owns 16

acres 8 gunthas land at village Belapur. He, however,

denied that the entire land is irrigated. He owns a

residential house of four (4) rooms. One cannot be

oblivious of the difficulties of agriculturists in the

context of present times. Considering family

::: Downloaded on – 09/06/2013 14:05:59 :::
(24)

background of the parties, needs of the appellant in

her old age and probable agricultural income of the

respondent No. 1, it would be appropriate and

reasonable to fix an amount of Rs. 2000/- p.m. as

maintenance allowance payable to the appellant. Her

claim for Rs. 25,000/- p.m. is too much exorbitant

and unreasonable.





                                                    
     26.        It    may   be     mentioned here that             the     learned

     advocate        for the respondent No.          1 placed reliance on

     various authorities viz.            :




                                        
     (i)
                        

Bhausaheb alias Sandu s/o Raghuji Magar v.

Smt. Leelabai w/o Bhausaheb Magar,

AIR 2004 BOM 283

(ii) Surjit Kaur v. Garja Singh and others

AIR 1994 S.C.135.

S.C.135

(iii) Joyita Saha v. Rajesh Kumar Pandey

AIR 2000 CALCUTTA 109

(iv) Smt. Yamunabai Anantrao Adhav v.

Anantrao Shivaram Adhav and another

AIR 1988 S.C. 644

(v) Savitaben Somabhai Bhatiya v. State of

Gujarat and others

AIR 2005 S.C. 1809

::: Downloaded on – 09/06/2013 14:05:59 :::
(25)

It is not necessary to discuss ratio of all these

authorities since each of them is rendered in

different fact situation. The ratio of either of the

authority is not on contextually applicable to the

facts and questions involved in the present case.

27. For the reasons aforestated, I am inclined to

hold that the impugned judgement is unsustainable and

the appellant is entitled to seek separate maintenance

allowance at rate of Rs. 2000/- per month. Hence,

the appeal is allowed. The impugned judgement is set

aside. Instead of dismissal of the suit, the

following final order is substituted.

“The suit is decreed. The plaintiff shall

recover maintenance allowance at rate of Rs.

2000/- (rupees two thousand) per month from

the respondent No. 1. The charge of the

maintenance allowance is created from the date

of the suit till the plaintiff is alive or

till the respondent No. 1 is alive, as the

case may be and is kept on the agricultural

properties shown in para No. 1 of the

plaint.”

     .           The         parties      to       bear      their         own          costs

     throughout."




                                                            ::: Downloaded on - 09/06/2013 14:05:59 :::
                       (26)




                             [ V.R. KINGAONKAR ]
                                   JUDGE




                                                       
     NPJ/FA3781-08




                               
                              
                      
                     
                    
      
   






                               ::: Downloaded on - 09/06/2013 14:05:59 :::