Madras High Court
A. Bhagavathi Ammal And Ors. vs Sethu on 18 November, 1986
Equivalent citations: AIR1987MAD224, (1987)IMLJ454, AIR 1987 MADRAS 224, (1987) 18 LAWYER 35, (1987) 100 MADLW 419, (1987) 2 CURCC 871, (1987) 2 DMC 292
JUDGMENT
1. This is an appeal filed by the plaintiffs Nos. I to 4 against the judgment and decree dated 25-6-1979 in O.S.No. 2 of 1978 on the file of the Court of the learned Subordinate Judge, Nagercoil, decreeing the suit in favour of the plaintiffs which was filed in form a pauperis for maintenance against the defendant/ respondent herein in the following terms : -
"1. Plaintiffs 1 to 4 together are entitled to get a consolidated sum of Rs. 200/- per month from this date from the defendant as maintenance;
2. The defendant shall give Rs. 3,000/towards the marriage expenses of the second plaintiff and for the jewels to be presented to the second plaintiff at the time of marriage;
3. The plaintiffs are entitled to a charge over Items 5 to 11 of the plaint properties in respect of the maintenance amount and marriage expenses decreed;
4. The plaintiffs after fixing the marriage alliance for the second plaintiff should give two months' notice to the defendant to pay the sum of Rs. 3,000/- for the marriage expenses of the second plaintiff. If the defendant fails to pay the amount after such notice the plaintiffs are entitled to execute this decree and recover the amount.
5. The plaintiffs-are entitled to get the proportionate costs of suit from the defendant; and
6. The plaintiffs will pay the court-fee due to the Government".
2. The case of the plaintiffs /appellants herein is that the first plaintiff A. Bhagavathi Ammal is the wife of the- defendant/ respondent herein viz., Sethu alias Monikavasagom Pillai. The second plaintiff / appellant B. Chidambaravadivoo alias Latha is the daughter and minor plaintiffs 3 and 4/appellants - M. Sivasubramania Pillai and M. Neelakanta Pillai are the sons of the first plaintiff /appellant and defendant /respondent herein. The second plaintiff /appellant Chidambaravadivoo alias Latha is unmarried. The first plaintiff /appellant and the defendant /respondent have two other major sons - Ramaswamy Pillai and Muthukrishna Pillai. The first plaintiff /appellant and the defendant /respondent have another daughter and she has been given in arriage. Since 10 years from the date of the institution of the suit, the defendant /respondent is having another woman in his house and through her the defendant /respondent has given birth to three children. The first plaintiff /appellant and her children were also living separately in the defendant /respondent's house. The defendant /respondent did not properly maintain the plaintiffs /appellants - The plaintiffs /appellants were maintaining themselves by hard work and also by the earnings of the two major sons. Then, on 10-2-1977 the defendant /respondent drove the plaintiff /appellants out of the house without any justification. The defendant /respondent owns the plaint properties which are worth more than Rs. 2,00,000/-. The plaintiffs/appellants are entitled to maintenance at the rate of Rs - 600/- (Rs. 150/- for food, and dress for each) per month, and further Rs. 7,500/ for jewels for the second plaintiff /appellant and Rs. 5,000/- for her marriage expenses. The defendant /respondent should also allot a house to the plaintiffs /appellants for their residence. A charge over the plaint properties may also be created for the due payment of the, maintenance amount to the plaintiffs/appellants.
3. The defendant /respondent herein filed a written statement, inter alia. Contending that it is true that the first plaintiff /appellant is the wife of the defendant /respondent and the other plaintiffs 2 to 4/appellants are their children. The eldest daughter Muthulakshmi was given in marriage on 28-11-1971 and she is now having two children. The major sons - Ramaswami Pillai and Muthukrishna Pillai are earning members. Since the first plaintiff /appellant was not well, the defendant /respondent was forced to marry one Chithambaravadivoo alias Vasantha on 23-1-1%7. The defendant /respondent has four children through the second wife and the plaintiffs /appellants were living happily. Only the defendant /respondent has maintained the plaintiffs /appellants till they left. The major sons of the defendant /respondent created troubles in the family, and only those two sons have caused the first plaintiff /appellant to go out of the house without the consent and knowledge of the defendant /respondent and during the defendant /respondent's absence on 10-2-1977. Only the plaintiffs /appellants have , deserted the defendant /respondent - Items I to 4 in the plaint schedule do not belong to the defendant /respondent, and they are the absolute properties of Chidambaravadivoo who is the paternal aunt of this defendant /respondent - Chidambaravadivoo executed a will in favour of the defendant /respondent in the yers 1966. Subsequently, on 28-1-1976 the Will was cancelled. Hence the defendant /respondent has no interest in those items. Items 5 to 7 belong to the defendant/respondent. The total extent of items 5 to 7 is 421/2cents. It is double crop paddy land. Items 8 to 11 also belong to the defendant/respondent. The defendant/ respondent got Items 8 to I I by a gift deed executed by one Manickavasagam, Pillai and his wife Seethalakshmy. The gift deed was executed on 4-2-1954. Item No. 10 is 3 cents of house site with a building. Item No. 8 is 36 cents of paddy land. Items 9 and 11 are one acre of paddy lands. This defendant is getting 14 kottahs of paddy as income from items 5 to 7, 8, 9 and I I having a total extent of one acre and 981/2 cents. The defendant/respondent has debts to the tune of Rs. 10,000/-, and it is outstanding as a loan to the Co-operative Society at Oottuvazhmadam. There are also other debts incurred by the defendant/respondent. The defendant/respondent has incurred the debts for maintaining the family and to meet the family expenses. The plaintiffs /appellants are not entitled to pay maintenance. The maintenance claimed is also very high. The second plaintiff /appellant is not entitled to Rs. 12,500/- for marriage expenses. Even now the defendant /respondent is prepared to maintain the plaintiffs /appellants - The plaintiffs /appellants are not entitled to a charge over the plaint properties. The defendant /respondent is now working from 23-12-1977; but he has not yet got his pay. The suit is liable to be dismissed with costs.
4. On the above pleadings, the lower Court framed the following issues :-
"(1) Are the plaintiffs entitled to separate maintenance? If so, at what rate?
(2) Is the second plaintiff entitled to claim any amount for her marriage and jewels? If so. what amount ?
(3) Are the plaintiffs entitled to a charge on the plaint properties?
(4) Is the suit not maintainable?
(5) To what reliefs are the plaintiffs entitled?"
5. The first plaintiff Bhagavathi Ammal examined herself as P.W. 1 and also filed Ex. A. 1 registration copy of Will dated 20-1 -1978 executed by one Chidambaravadivoo. The defendant Sethu alias Manikavasagom Pillai examined himself as D. W. 1 and also filed Ex. B. I Gift Deed dated 4-2-1954 executed by one Manickavasagom Pillai and his wife in favour of the defendant; Ex. B. 2 Will dated 2-12-1966 executed by Chidambaravadivoo; Ex. B.3 Will dated 281-1976 executed by Chidambaravadivoo; and Ex. B. 4 receipt dated 23-12-1976 for Rs. 7,700/- from the Co-operative Society, Ooduvazhmadam.
6. On the consideration of the evidence, both oral and documentary, the lower Court held under issue No.1 that separate maintenance payable by the defendant/ respondent for food, cloth, residence, etc., to all the plaintiffs /appellants could be filed at a consolidated figure of Rs. 200/- per month. Under issue No. 2, the lower court held that it would be fair and proper if the defendant /respondent is directed to give Rs. 3,000/- for the purpose of jewels and marriage expenses at the time when the marriage of the second plaintiff /appellant is fixed. Under Issue No.3, the lower Court held that the plaintiffs /appellants can well claim a charge for the due payment. of the maintenance amount of Rs - 200/- per month and for the marriage expenses over items 5 to I I of the plaint properties. Under issue No. 4, the lower Court held that it was not shown as to how the suit is not maintainable, and hence the plaintiff /appellants are entitled to file a suit. In the result, a decree was passed by the lower Court in favour of the plaintiff /appellants herein on the above terms. Aggrieved by the decision of the lower Court, the plaintiffs have come forward with this appeal.
7. Mr. K. Ramaswami, learned Counsel for the plaintiffs /appellants, inter alia, contends that the suit was filed on 14-2-1977 and a decree was, passed on 25-0-1979, and the lower Court is not correct in having held that the plaintiffs /appellants are entitled to maintenance only from the date of decree, thereby denying the right of receiving maintenance from the defendant /respondent herein for about 2 years and 4 months. It is also contended that the amount of Rs. 3,000/granted towards the marriage expenses of the second plaintiff /appellant is too meagre a sum to meet the marriage expenses of the second plaintiff /appellant - It is also contended that the court-fee due to the Government would be directed to be paid by the defendant /respondent since - the defendant /respondent had neglected to maintain the plaintiffs /appellants.
8. Mr .P. Ananthakrishnan Nair, learned Counsel for the defendant /respondent herein submits that the lower Court has taken into consideration all the relevant aspects disclosed by the evidence, both oral and documentary, and came to the correct conclusion that Rs. 3,000/- is quite sufficient for meeting the marriage expenses of the second plaintiff /appellant, especially when it is the case of the defendant /respondent that he is now working from 23-12-1977 and that lie did not get his pay till the date of filing the written statement by him.
9. The points that arise for consideration in this appeal are :
(1) Whether the animus deserendi pleaded by the defendant /respondent herein has been proved beyond all reasonable doubt by the defendant /respondent herein? And (2) Whether the sum of Rs - 3,000/- granted as marriage expenses of the second plaintiff /appellant B. Chidambaravadivoo alias Latha by the lower Court is adequate taking into consideration the financial position of the defendant /respondent herein.
Points Nos. 1 and 2 : -
10. There is no cross-appeal by the defendant /respondent herein. Aggrieved by the quantum of maintenance for all the plaintiffs /appellants and the -marriage expenses awarded to the second plaintiff /appellant, this appeal has been filed by the plaintiffs /appellants. It is submitted that on 2-10-1975, the second plaintiff /appellant has become a major. The third plaintiff /appellant became a major on 10-9-1979. The fourth plaintiff /appellant became a major on 10-12-1981. The suit was filed on 14-2-1977 before the lower Court.
11. Let us now consider the evidence available on record, both oral and documentary, in the light of the points we have framed for discussion in this appeal. There is no dispute about the relationship of parties. The first plaintiff /appellant is the wife of the defendant /respondent. The other plaintiffs /appellants viz., appellants 2 to 4 are the children of the first appellant and the respondent herein. The first appellant and the respondent herein have two other sons and a daughter, and that daughter Muthulakshmi has been given in marriage and she has been living with her husband. The two other sons are major and now they are earning. In the plaint it is alleged that on and from 10-2-1977, the plaintiffs/appellants are living separately. According to the plaintiffs/appellants, the respondent herein drove them out of house.The fact that the appellants are living separately from 10-21977 is admitted by the respondent herein. The defendant /respondent has stated that during his absence and without his knowledge, the plaintiff /appellants herein have left the house, and thus the defendant /respondent herein pleads animus deserendi on the part of the first plaintiff /first appellant.
12. What is animus deserendi has been laid down by the Supreme Court in Bipin Chander v. Prabhawati, . In this decision it has been held that desertion is a matter of inference to be drawn from the facts and circumstances of each case. The inference may be drawn from certain facts which may not in another case be capable of leading to the same inference, that is to say, the facts have to be viewed as to the purpose which is revealed by those acts or by conduct and expression of intention, both anterior and subsequent to the actual acts of separation. If in fact, there has been a separation, the essential question always is whether that act could be attributable to an animus deserendi. The offence of desertion commences when the fact of separation and the animus deserendi co-exist. But it is not necessary that they should commence at the same time -The de facto separation may have commenced without the necessary animus or it may be that the separation and the animus deserendi coincide in point of time; for example, when the separating spouse abandons the marital home with the intention, express or implied, of bringing cohabitation permanently to a close.
13. The law in England has prescribed a three year period and the Bombay Hindu Divorce Act, 1947 (Bombay Act XXII of 1947), prescribes a period of four years as a continuous period during which the two elements must subsist.
14. The offence of desertion commences when the factum of separation and the animus deserendi co-exist. It is not however necessary that they should commence at the same time -Where the intention to abandon is formed subsequent to the separation, that intention will not relate back to the date of the prior separation for the purpose of desertion and the period of two years must be calculated only from the time the intention is manifested or proved to have formed. The onus of proof in this regard must be on the deserting spouse to show when exactly the intent was entertained since that is a matter which is specially within the knowledge of the deserting spouse. To constitute desertion by a spouse, his or her absence and cessation of cohabitation by him or her must be without the consent of the other without reasonable cause. If one spouse by words and conduct, compels the other to quit the matrimonial home, the factor will be guilty of desertion though it is the latter who has physically separated from the other and left the matrimonial home. The spouse responsible for creating the situation in which the other spouse is forced to stay away is guilty of constructive desertion. Constructive desertion is the expression used to show that the spouse who forces the other to leave him or her is guilty of desertion, even though the party going away from the matrimonial home is the other party. In deciding the question of desertion, it has been laid down by Courts that the Court has to look at the conduct of both the spouses and it must be remembered that there is no substantial difference between a husband leaving his wife animus deserendi and a husband who, by his conduct with like intention, brings cohabitation to an end by compelling his wife to depart from the matrimonial home. In American Jurisprudence (Vol. 17, 1938 Edn) at pages 201-202, the concept of desertion as applied by the American Courts is described in the following words : -
"Usually the spouse who withdraws from Cohabitation or absents himself from the other spouse is the one chargeable with desertion. However, this is not necessarily true. Either spouse may, by reason of misconduct or cruelty, drive the other away, in which case the former, and not the latter, is the deserter or is guilty of desertion. In other words, the conduct of one of the parties, may justify separation from him or by the other and confer the right upon the ground of wilful desertion. Thus, if a husband, by his extreme cruelty to his wife, compels her, for her own safety or protection, to seek a home elsewhere than under his roof, she does not thereby desert him, within the meaning of the statute, on the other hand, under such circumstances, he is chargeable with the offence of deserting his wife, and she may obtain a divorce on that ground. The same principle applies where the husband is forced to leave his wife on account of her cruelty. The rule that cruelty on the part of the husband which justifies the wife in separating from him may constitute desertion on his part and entitle the wife to a divorce on the ground of desertion, is not open to the objection that it gives the wife a remedy greater than the statute provides, namely an absolute divorce instead of a limited divorce.
"To constitute constructive desertion, it is not necessary to show that the defending spouse misconducted himself or herself with the intent of forcing the other to leave the home; nor is it necessary that there should have existed in connection with the acts of cruelty and settled purpose to drive away the other. It is enough if such is the natural consequence of the acts. The complaining spouse must, of course, be justified in leaving the defending spouse in order to constitute such desertion by the latter. It has been held that to justify the separation and to entitle the complaining spouse to a divorce on the ground of desertion, the conduct of the guilty party must have been such as to afford ground for a limited divorce - Some Courts have gone to the extent of holding that in order to constitute constructive desertion, it must have been such as would, in itself, have been a ground for an absolute divorce. In many jurisdictions, however, the rule adopted does not require the misconduct to be such as in itself would have been aground for divorce."
15. In the instant case, though the respondent (husband) has alleged that the appellant had voluntarily withdrawn herself from his company, yet the evidence in the case clearly discloses that the said allegation of the respondent is not true and correct. Further, according to the respondent, his two major sons who are not in good terms with him have caused the appellants to leave the house. The fact remains that on and from 10-2-1977 the appellants are living separately. The question then arises as to whether in this situation the appellants are entitled to claim separate maintenance.
16. The law of maintenance applicable to Hindus is statutory. Chapter III of the Hindu Adoptions and Maintenance Act, LXXVIII of 1956, has codified the law. In respect of matters dealt with in the Act, it supersedes the earlier law. It is only in so far as there is some express enactment in the Act that it can be said to be exhaustive in regard to such express provision. There is no inconsistency between the Act and S. 125 of the Code of Criminal Procedure, 1973 (formerly S. 488 of the 1898 Code) and S. 18 of the Hindu Adoptions and Maintenance Act, 1956, does not stand in the way of the Magistrate granting relief under S. 125 Cr. P.C. S. 18 of the Hindu Adoptions and Maintenance Act, 1956, does not entitle a woman to claim maintenance from a person with whom she entered into a void marriage. The wife's right to maintenance flows from this section and it is not a right under the Civil Procedure Code. S. 18 the Act does not amend or abrogate the provisions of S. 10 of the Hindu Marriage Act. S. 18 of the Act reads as follows :
"Section 18 :
(1) Subject to the provisions of this section a Hindu wife, whether married before or after the commencement of this Act, shall be entitled to be maintained by her husband during her lifetime.
(2)A Hindu wife shall be entitled to live separately from her husband without forfeiting her claim to maintenance -
(a) if he is guilty of desertion, that is to say, of abandoning her without reasonable cause and without her consent or against her wish, or of wilfully neglecting her;
(b) if he has treated her with such cruelty as to cause a reasonable apprehension in her mind that it will be harmful or injurious to live with her husband;
(c) if he is suffering from a virulent form of leprosy;
(d) if he has any other wife living;
(e) if he keeps a concubine in the same house in which his wife is living or habitually resides with a concubine elsewhere;
(f) if he has ceased to be a Hindu by conversion to another religion;
(g) if there is any other cause justifying her living separately.
(3) A Hindu wife shall not be entitled to separate residence and maintenance from her husband if she is unchaste or ceases to be a Hindu by conversion to another religion."
In law a woman can be given recognition either as the wife of a man or as his concubine and there cannot be an intermediary class picturesquely described as an 'illegitimate wife'. The only forum available to a wife to enforce her right to maintenance is to have recourse to the Civil Court. The wife's right to maintenance is an incident of the status of matrimony and once the relationship of husband and wife is established, the wife gets maintenance as a matter of course. It is a personal obligation of the husband to maintain his wife and it does not depend on the possession of property by the husband, though the means of the husband and his assets may well be considered in the determination of the quantum of maintenance to be awarded in any particular case.
17. Clause (2) S. 18 of the Hindu Adoptions and Maintenance Act, 1956, corresponding to the former S - 2 of the Hindu Married Women's Right to Separate Residence and Maintenance Act, 1946, which was substantially the same as S. 18(2) of this Act, provides for cases where the wife is entitled to live separately from her husband without forfeiting her claim to maintenance. There are seven grounds mentioned in the section which justify the wife in her claim for separate maintenance and they are : (a) husband's desertion, (b) his cruelty, (c) his suffering from a virulent form of leprosy, (d) existence of another wife; (e) his keeping a concubine, (f) his conversion to another religion and (g) any other case which justifies the wife's separate living. Ordinarily, when a wife lives away from her husband for no justifiable reason and without his consent and against his wish, the wife will not be entitled to claim maintenance. This clause merely lays down that the wife does not forfeit her claim to be separately maintained if she has any of the grounds for separate living mentioned in this clause. This clause does not say that if the wife lives separately from her husband and cannot urge any of the grounds mentioned in this clause she does or does not forfeit her claim to separate maintenance. Cl. (3) of the section which provides for her not being entitled to maintenance mentions only two grounds, namely, unchastity and her conversion to another religion. For a case which does not fall under any of the specific grounds in C1. (2) or cl. (3), the answer is to be found in the discretion of the Court to award suitable maintenance dependent upon the circumstances of the particular case.
18. As already seen, S. 18(2)(d) and (e) of the Hindu Adoptions and Maintenance Act, 1956, provides that a Hindu wife will be entitled to live separately from her husband without forfeiting her claim to maintenance (i) if the husband has any other wife living and (ii) if he keeps a concubine in the same house in which the wife is living or habitually resides with a concubine elsewhere. It is mentioned in the plaint, in this a case, that since ten years the defendant is living with another woman in the same house. The defendant -respondent has admitted this fact. According to him, he has actually married one Chidambara Vadivu alias Vasantha on 23-1-1967 and she has given birth to four children through him. The respondent deposed that only with the consent of the first appellant he marriged again. The first appellant has stoutly denied the averment that she gave any such consent. The facts made out in this case show that either under cl. (d) or under cl. (e) the first appellant has a right to live separately without forfeiting her claim to maintenance.
19. Under the Hindu Married Women's Separate Residence and Maintenance Act ' 1946, a Hindu married woman was entitled to maintenance, if her husband married again. Interpreting this expression it was held in some cases that the words merely descriptive of the position of the husband as a twice married man at the date when the wife's claim for separate maintenance is made under the Act and did not exclude the case of a husband who had taken a second wife before the Act came into force (Vide Lakshmiammal v. Narayanaswami, ; Anjani Dei v. Krushna Chandra, ; M. Nagendrarnma v. M. Rarnakotayya, ; Varalakshmi v . Viramulu, AIR 1956 Hyderabd 75; and Kulamani Hota v. Parbati Devi, ). In another set of cases it was held that the Act has no application to a case where the husband married again before the Act was passed (Vide Kasubai v. Bhagwan, AIR 1955 Nag 210 (FB); Palanisami v. Devanai Arnmal, AIR 1956 Mad 337 (FB); Laxmi Bai v. Waman Rao, ; Ratan Chand v. Kalawati, and Satyanarayana v. Seetharaniamma, (FB)). The conflict was set at rest by this section by using the expression 'whether married before or after the commencement of this Act', if he has any other wife living, at the time when the right to separate residence and maintenance is sought to be enforced. The expression I any other wife living' gives a wide connotation and brings within its scope a wife married before this Act came into force. (Vide : M. Jagganima v. Satyanarayana Murthy, AIR 1958 Andh Pra 582). But, Madan Vali v. Balu Padmanna, AIR 1960 Mys 299, Narayanarnma v. Narasaraju, AIR 1-962 Andh Pra 371 and Annamalai v. Perumayee, held that it would not be correct to say that the section would apply only if the second marriage takes place after this Act came into force. In Ramprakash v. Savitri Devi, (FB) the Court followed the decisions holding that S. 2 of the 1946 (Act) did not apply to a case where the husband married before the Act. It was then contended that the wife was entitled to maintenance under the present provision which had come into force while the appeal was pending before the High Court as this provision expressly states that she is entitled to maintenance if the husband had another wife living. While observing that a case should be decided in accordance with the law as it exists at the time of the decision by the appellant Court, it was held that the rule was applicable only where the statute changing the law is intended to be retrospective and to apply to pending litigation or is retrospective in its effect. It was held that there was nothing in the present Act to indicate that it is intended to operate retrospectively or to deprive the husband of the rights which had been acquired by them before this enactment. It was then contended that view was incorrect. Under the present Act the wife is entitled to maintenance if the husband has another wife living. This condition was satisfied at the time when the judgment was delivered. The Court was bound to take note of the subsequent enactment was (to) grant maintenance from the date of the present Act. There was no question of any right acquired by the husband prior to the Act being taken away. It is a case where the present Act confers a right on a wife and not one which takes away the vested right of the husband. Where a wife had abandoned her husband prior to this Act, she would be entitled to claim maintenance after this Act, provided her husband had another wife living. (Vide : Saraswathamma v. Bhadramma, AIR 1970 Mys 157 and Shashi Mukhi v. Brundavan Das, ). Whether the wife living was married before or after the wife claiming maintenance was married, is of little consequence (Vide : Kiran Bala v. Bankim Chandra, ). The Andhra Pradesh High Court in Narayanamma v. Narasaraju, AIR 1%2 Andh Pra 371 construed the expression 'any other wife living' to include any wife other than the wife claiming the right.
20. If the husband has another wife living, then that would be a ground for claiming separate maintenance. It does not matter whether that wife was married before or after the wife claiming maintenance (Kiran Bala v. Bankim Chandra, ), nor does it matter that that wife is living or not living with the husband (Vide : Kalawati v. Ratan Chand, ).
Where B was the first wife and C the second of A, Bs claim of separate maintenance will accrue only if the second marriage between A and C was valid (Vide : Saraswathamma v. Bhadramma, AIR 1970 Mys 157). It was held that it is for the plaintiff to establish the identity of the second wife and the actual proof of the marriage with all the legal formalities (Vide :Fakir v. Nakhi Devi, (1975) I- Cut WR 218). When the wife chooses to live separately under S. 18(2)(d) in the circumstances mentioned therein, she would be entitled to maintenance from the husband -He could not compel her to return to him so long as his marriage with the other wife is not dissolved, but if the marriage is dissolved, the husband can call upon the wife to return to him and if she does not return, it is very doubtful if she can still claim maintenance from the husband, under S. 18. This section does not amend or abrogate the provisions of S. 10 of the Hindu Marriage Act. In Narayanamma v. Narasaraju, (1962) 1 Andh WR 180 : (AIR 1962 Andh Pra 371) it was held that the words 'any other wife living in cl. (d) of S. 18(2) of the 1956 Act, include any wife other than the wife claiming maintenance. In Shyamasunder v. Shanthamani, it was held that where the wife claims separate maintenance on the ground of the husband's second inarriage she is entitled to claim it only from the date of the commencement of this Act. The same view was expressed in Narayanamma v. Narasaraju, (1962) 1 Andh WR 180: (AIR 1962 Andh Pra 371) also. In Satyanarayana v. Seetharamamma, it is held that though under the Hindu Married Women's Right to Separate Residence and Maintenance Act, 1946, a wife is not entitled to separate maintenance on the ground of the husband's second marriage unless it had taken place subsequent to that Act, yet under the provisions of S - 18 of the Hindu Adoptions and Maintenance Act, 1956, she will be entitled to reside separately without forfeiting her right to maintenance if there is another wife living irrespective of the time when the latter's marriage had taken place. This is perfectly correct on the language of cl. (d) of S. 18(2) of the 1956 Act.
21. In the instant case, there is indication to show that the respondent herein had contended in his written statement that there is no necessity for the first appellant to reside separately and she can as well come and reside with him in the house in which he is now living with his second wife. In Ghannoo v. Chandabai, 1965 MPU (Notes) 9 it was held that where the husband had another wife and he offered to the plaintiff residence in his village, the offer does not affect the plaintiff-wife's right to live separately and claim maintenance and at best, it may disentitle the wife to claim rent for separate residence but her right to maintenance remains unaffected.
22. The fifth ground under the provisions of ~. 18 of the Hindu Adoptions and Maintenance Act, which justifies the wife in demanding separate maintenance is the husband keeping a concubine either in the same house in which the wife is living, or elsewhere, but residing with the concubine habitually -Keeping a concubine in the same house in which the wife is living and showering his affection on the concubine in the very presence of the wife, is a type of cruelty of the husband which, it is not expected that any normal woman would put up with, and it is, therefore, legitimate that that should be made a ground for claiming separate maintenance - As regards the husband keeping a concubine elsewhere, cl - (5) of S - 18 imposes an additional condition that the husband should be residing with the concubine habitually. The expression 'habitually' implies and indicates that the husband has made it part of his regular life to go and reside with the concubine. Mere occasional lapses of the husband from moral conduct by resort to the company of concubines may not constitute a fresh ground for separate maintenance. By the expression 'habitually resides' in S. 18(2)(e) the emphasis is on the habit and not on the residence. If the husband brings a concubine to his house where his wife is living, the first part of the clause in full force applies, but where he keeps her outside, the second part should always apply. It is not necessary to show that the husband has changed his permanent place of residence. It would be enough if it is shown that there is a consistent course of conduct, spread over a time indicating that the husband has kept a mistress exclusively to himself and visits her regularly. That would answer the husband's residence elsewhere -Change of usual place of residence is not, therefore, germane to find out whether the wife is entitled to separate maintenance. It was so held in Kesarabai v. Haribhau, . It must be observed that if the wife is entitled to claim separate maintenance on the ground mentioned here, that right is not suspended or put an end to merely because the husband sends away the concubine from the house or the concubine herself deserts the paramour and goes away, and the husband who had given his wife cause for separate maintenance will not be allowed to say that he has since reformed himself and is leading a life of morality and virtue, and that the separate maintenance awarded to the wife on the ground of his keeping a concubine under this clause should not be continued further in view of his change of life into moral ways. In Kesarabai v. Haribhau, it was held that it is not necessary that the pleadings should contain the express words of the ground alleged for relief u/s. 18(2)(e) when all facts are known to the parties and they knowingly join issue.
23. In the case before us, according to the respondents, he has actually married one Chidambaravadivu on 23-1-1966 and she has given birth to four children through him. The respondent had deposed as D.W. I that only with the consent of the first appellant he married again. The first appellant has stoutly denied the suggestion that she gave consent to the respondent. The evidence on record clearly shows that either under cl. - (d) or cl. (e) of su b-sec. (2) of S - 18, the first appellant has a right to live separately without forfeiting her claim for maintenance.
24. The next question for consideration is about the quantum of maintenance. The appellants have claimed Rs. 600/- per month on the basis that each one of the plaintiffs-appellants is entitled to Rs. 150/- for food and clothing. In fixing the quantum of maintenance, the position and status of the parties and the income as well as the reasonable wants of the claimants have to be taken into consideration. The appellants have generally stated in the plaint that the respondent owns the plaint schedule properties worth more than rupees two lakhs. The evidence of P. W. 1, the first plaintiff, is that her husband, the first respondent, would be getting 50 kottahs of paddy per crop - The plaint schedule mentions 11 items of properties. According to the respondent, items 1 to 4 do not belong to him. It is seen from the facts that those four items belonged to the defendant's paternal aunt Chidambaravadivu. The facts disclose that on 2-12-1966 Chidambaravadivu had executed a registered Will in respect of the properties to the respondent as per Exhibit B. 2. Subsequently, on 28-1-1976 she executed another Will under Exhibit B. 3, which automatically cancelled the earlier Will. By Exhibit B. 3, she has bequeathed these properties to some of the children of the respondent through his second wife. In the course of cross-examination it was elicited from the respondent that even this later Will, Ex. B. 3, had been modified and on 28-1-1978 Chidambaravadivu had executed another Will (Exhibit A. 1) by which she has given all these properties to all the children of the respondent through his second wife . Thus, the facts show that Chidambaravadivu was the owner of items I to 4 wherein the respondent has no interest.
25. It is contended for the appellants that the respondent was responsible for the Wills to come into existence, as would be clear from Exhibits B. 3., and A. 1 and that they have been created only with the object of depriving the appellants of any right or claim in those items. Since the respondent has no right to items I to 4, the appellants cannot claim anything from the income from those items for being considered in fixing the quantum of maintenance. What then are left are only items 5 to 11 - Of them, item 10 is a house-site with a house. Though P.W. 1 has stated during trial that there are two houses in item 10, according to the respondent, there is only one house. The description of the property in the plaint does not show that there are two houses. What is described in the schedule is "three cents manai and house". The respondent is living in the aforesaid house and as such, it yields no income. According to the respondent, the other properties, namely items 5 to 9 and 11, measuring I acre and 981/2 cents, yield only 14 kottahs of paddy per crop. According to the first appellant, the yield is 50 kottahs per crop. Naturally, she has given the estimate of 50 kottahs after taking into account items I to 4 also as belonging to the respondent, which have been now found as not belonging to him. Items. I to 3 are lands, whose total extent is I acre 361/2 cents. Item 4 is a house-site, 5 cents in extent. Excluding items I to 4, the yield from the other items would be roughly 24 kottahs of paddy per crop. On a careful scrutiny of the facts available, the income from items 5 to 9 and I I can be safely fixed as 20 kottahs of paddy per crop. The respondent will be getting 40 kottahs for both the crops together. Apart from this, the respondent will be getting his salary as a driver in the Transport Department. He has stated that in 1976 during the period of Emergency he was dismissed from service and was reinstated only on 23-12-1977. He has further stated that he had not got his salary after reinstatement uptill the time of trial in the lower Court. The evidence of the respondent shows that he would be getting Rs. 240/- per month as salary though he is claiming Rs. 300/-- It is not to be disputed that with his salary income and other income from the lands, he has to maintain himself, his second wife and children through the second wife. He has failed to show that he has debts to pay. Though he has stated in the written statement that he had borrowed Rs - 1,000/- from the co -operative society, still Exhibit B. 4 filed by him shows that he has actually repaid that debt to the society on 2912-1976. No evidence has been adduced to show that he has debts. From the above circumstances, the separate maintenance payable to the appellants by the respondent for food, clothing, residence etc., could be fixed at a consolidated figure of Rs - 200/- per mensem. The sum of Rs. 200/- per month fixed by the trial Court is, therefore, correct and in accordance with the evidence.
26. The respondent admits that he has to provide for the marriage expenses of the second appellant. The appellants have claimed Rs. 5,000/- for marriage expenses and Rs - 7,500/- for jewels, in all Rs . 12,500/-. The respondent contends that he cannot afford to give such a huge sum under these heads. On the basis of the evidence on record, we find that according to the status of the parties it would be in the interests of justice and also fair and proper if the respondent is directed to give Rs. 3,000/- for purchase of jewels as well as towards marriage expenses at the time when the marriage of the second appellant is fixed. The decision arrived at by the lower court in this regard is correct. It is vehemently contended for the appellants that the quantum fixed is meagre and such, this Court may enhance the award of Rs. 3,000/for marriage expenses granted by the lower court. This Court does not find any ground for enhancing the quantum of marriage expenses fixed by the lower Court so far as the second appellant is concerned, since the lower court has fixed this figure only after having considered the entire circumstances of the case and the conclusion cannot be said to be suffering from any infirmity. The appellants can certainly claim a charge over plaint items 5 to 11 for the maintenance of Rs. 200/- per mensem.
27. It is contended that the separate maintenance granted by the Court to the appellants ought to have been granted with effect from the date of suit. This contention is certainly reasonable and as such, the decree of the lower court is modified to the effect that the respondent shall pay the separate maintenance awarded at the rate of Rs. 200/per month from the date of suit, i.e., 14-21977. In other respects the judgment and decree of the lower court are hereby confirmed. The court-fee due to the Government has to be necessarily paid by the appellants as directed by the lower court.
28. In the result, the judgment and decree of the trial court are modified with respect to the grant of separate maintenance to the appellants with effect from the date of suit instead of from the date of decree - In other respects, the judgment and decree of the trial court are confirmed and, the appeal is dismissed. Taking into consideration the relationship between the parties, there is no order as to costs in the appeal.
29. Order accordingly.