Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Karnataka High Court

Smt. Parvatevva @ Roopa vs Channabasappa S/O Bharmappa Baloji on 29 January, 2014

Author: K.N.Phaneendra

Bench: K.N. Phaneendra

                           1
            IN THE HIGH COURT OF KARNATAKA
                    DHARWAD BENCH
        DATED THIS THE 29TH DAY OF JANUARY, 2014

                        BEFORE

  THE HONOURABLE MR. JUSTICE K.N. PHANEENDRA

        CRIMINAL REVISION PETITION NO. 2122/2013

BETWEEN:

SMT. PARVATEVVA @ ROOPA
W/O. CHANNABASAPPA BALOJI
AGE: 31 YEARS,
OCC: HOUSEHOLD WORK
R/O: MANTODI, TAL: SAVANUR
DIST: HAVERI.
                                        ... PETITIONER

(BY SRI VIDYASHANKAR G. DALWAI, ADVOCATE)

AND :

CHANNABASAPPA
S/O. BHARMAPPA BALOJI
AGE: 39 YEARS,
OCC: AGRICULTURE
R/O: ATTIGERI, TAL: SHIGGAON
DIST: HAVERI.
                                       ... RESPONDENT

   (BY SRI NAVEEN        CHATRAD FOR    SRI   MAHESH
WODEYAR, ADVOCATE)

    THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C. SEEKING TO SET
                                 2
ASIDE THE ORDER DATED 21.11.2012 PASSED BY THE
SESSIONS    JUDGE    (FAST  TRACK)  HAVERI,  IN
CRL.RP.NO.131/2010 AND ETC.

    THIS CRIMINAL REVISION PETITION COMING ON
FOR ADMISSION THIS DAY, THE COURT MADE THE
FOLLOWING:

                           ORDER

The respondent - wife has lodged a petition under Section 125 of Code of Criminal Procedure, 1973 (hereinafter referred to as 'Cr.P.C.' for brevity) on the file of J.M.F.C. 1st Court, Savanur, seeking for maintenance from petitioner - husband. The trial Court after evaluating the entire materials on record and considering the objections of husband has allowed the petition by granting maintenance of Rs.500/- per month from the date of application i.e., from 14.06.2006. Being aggrieved by the order passed by learned Magistrate, the husband has preferred a criminal revision petition before Sessions Judge (Fast Track), Haveri in Crl.R.P. No.131/2010. The learned Sessions Judge after re appreciating the materials on record has reversed the order 3 passed by learned Magistrate and dismissed the petition under Section 125(1) of Cr.P.C. by exercising the powers under Section 397 of Cr.P.C. Being aggrieved by the said order, the wife has preferred this revision petition before this Court.

2. On perusal of the objection statement filed by husband before the trial Court, it can be seen that the only ground taken by husband is that, a divorce petition was filed by husband against the wife in M.C. No.7/2006. The Matrimonial Court i.e., Senior Civil Judge Haveri, has granted a decree of divorce on the ground that the wife herself has deserted the company of husband. It is the contention of husband that his wife has deserted him and she has no justifiable ground to claim maintenance from her divorced husband. The said contention was turned down by learned Magistrate relying upon a decision of the Supreme Court reported in -

4

AIR 2000 Supreme Court 952 between Rohtash Singh v. Smt. Ramendri and others.

3. I have heard the arguments of learned counsel for petitioner and also learned counsel for respondent.

4. The pivotal point that arises for consideration is that -

"Whether the divorced wife is entitled for maintenance though the decree of divorce is granted to the husband on the ground of desertion by wife?"

5. The Appellate Court has relied upon the judgments in order to base its order.

2003 Crl.L.J. 4470 between Deb Narayan Halder vs Smt. Anushree Halder.

In the said judgment it has been held that - 5

"If demand of dowry and cruelty by husband is not supported by evidence on record and reasons given for her ill-treatment are not existed and if wife leaves the matrimonial home without any justifiable ground then she is not entitled for any maintenance."

1995 Crl.L.J. 1187 (Calcutta High Court) between Rabindranath Roy.

The Calcutta High Court has held that -

"If the decree of divorce is passed on the ground of desertion, then wife is not entitled for maintenance.
1981 Crl. L. J. 1467 (Punjab & Haryana High Court) between Teja Singh v. Smt. Chhoto.
"The Civil Court had clearly found that it was she who had deserted her husband that means it was she who had been refusing to live with him. Such being the case by virtue of sub- section (4) of Section 125 of the Code of Criminal Procedure, she would not be entitled to any maintenance."
6

6. On perusal of the ruling reported in -

AIR (SC) - 2003 3174 between Deb Narayan Haider v. Anushree Haider

7. In the above judgment the Hon'ble Supreme Court has observed at paragraph 2 that, the husband and wife got married on 24.02.1985 and out of the wedlock a son was born to them. They continued to live together for many years at different places and the respondent - wife left her matrimonial home along with her son and came to reside with her parents in Calcutta and she has stated that she was tortured over the years. Therefore, during the existence of marriage, she has filed a petition under Section 125 of Cr.P.C.

8. The above said ruling is not exactly applicable because of the simple reason that during the existence of marriage it is the bounden duty of wife to live with her husband if she deserts her husband and lives separately without any reasonable or justifiable cause then according 7 to Section 125(4) of Cr.P.C. she is not entitled for maintenance. In that particular case the status of wife, after divorce on her desertion, is not at all discussed under section 125(4) of Cr.P.C. In the other two rulings relied upon by learned Sessions Judge it has been observed that when the marriage is in existence between husband and wife, then wife has to live with her husband and she cannot desert her husband without any reasonable or justifiable cause.

9. In this background Section 125 of Cr.P.C has to be gone through according to its object and spirit. Section 125(4) of Cr.P.C reads thus -

"No Wife shall be entitled to receive an allowance from her husband under this section if she is living in adultery, or if, without any sufficient reason, she refuses to live with her husband, or if they are living separately by mutual consent."
8

10. If the above said provision is applied to this case, it is not the case of husband that the wife is living in adultery nor that husband and wife have been living separately by mutual consent, during the subsistence of their marriage. It is the case of husband that after divorce the wife has been living separately, without any sufficient reason she has refused to live with her husband. Wife living with her husband itself postulates that the relationship of husband and wife is still subsisting and without any sufficient reason if the wife refuses to live with her husband or if she is living in adultery, then only Section 125(4) of Cr.P.C is attracted. Now coming to the other ruling though relied upon by the Sessions Judge, but not properly understood, it is worth to note the relevant portion of the judgment, which is reported in -

AIR (SC) 2000 - 0 - 952 between Rohtash Singh vs. Ramendri.

9

The Hon'ble Supreme Court at paragraphs 3 and 4 observed as under :

" Under this provision, a wife is not entitled to any Maintenance Allowance from her husband if she is living in adultery or if she has refused to live with her husband without any sufficient reason or if they are living separately by mutual consent. Thus, all the circumstances contemplated by Sub-section (4) of section 125, Cr. P.C. presuppose the existence of matrimonial relations. The provision would be applicable where the marriage between the parties subsists and not where it has come to an end. Taking the three circumstances individually, it will be noticed that the first circumstance on account of which a wife is not entitled to claim Maintenance Allowance from her husband is that she is living in adultery. Now, adultery is the sexual Intercourse of two persons, either of whom is married to a third person. This clearly supposes the subsistence of marriage between the husband and wife and if during the subsistence of marriage, the wife lives in adultery, she 10 cannot claim Maintenance Allowance under Section 125 of the Code of Criminal Procedure.
The second ground on which she would not be entitled to Maintenance Allowance is the ground of her refusal to live with her husband without any sufficient reason. This also presupposes the subsistence of marital relations between the parties. If the marriage subsists, the wife is under a legal and moral obligation to live with her husband and to fulfil the marital obligations. She cannot, without any sufficient reason, refuse to live with her husband. "Sufficient reasons" have been interpreted differently by the High Courts having regard to the facts of individual cases. We are not required to go into that question in the present case as admittedly the marriage between the parties came to an end on account of a decree for divorce having been passed by the Family Court. Existence of sufficient cause on the basis of which the respondent could legitimately refuse to live with the petitioner is not relevant for the present case. In this situation, the only question which survives for consideration is whether a 11 wife against whom a decree for divorce has been passed on account of her deserting the husband can claim Maintenance Allowance under Section 125, Cr.P.C. and how far can the plea of desertion be treated to be an effective plea in support of the husband's refusal to pay her the Maintenance Allowance."

(emphasis supplied)

11. The Hon'ble Supreme Court at paragraph 9A has extracted the observations made by its earlier decision in -

AIR 1978 SC 1807 between Ramesh Chander Kaushal v. Mrs. Veena Kaushal.

This provision is a measure of social justice and specially enacted to protect women and children and falls within the constitutional sweep of Article 15(3) reinforced by Article 39. We have no doubt that sections of statutes calling for construction by Courts are not petrified print but vibrant words with social functions to fulfil. The brooding presence of the constitutional empathy for the weaker sections like women and children must inform interpretation if it has to have social relevance. 12 So viewed it is possible to be selective in picking out that interpretation out of two alternatives which advances the cause - the cause of the derelicts.

9A. Claim for maintenance under the first part of Section 125, Cr.P.C. is based on the subsistence of marriage while claim for maintenance of a divorced wife is based on the foundation provided by Explanation (b) to Sub- section (1) of Section 125, Cr. P.C. If the divorced wife is unable to maintain herself and if she has not remarried, she will be entitled to Maintenance Allowance. The Calcutta High Court had an occasion to consider an identical situation where the husband had obtained divorce on the ground of desertion by wife but she was held entitled to Maintenance Allowance as a divorced wife under Section 125, Cr.P.C. and the fact that she had deserted her husband and on that basis a decree for divorce was passed against her was not treated as a bar to her claim for maintenance as a divorced wife. The Allahabad High Court also, in the instant case, has taken a similar view. We approve 13 these decisions as they represent the correct legal position."

12. On meaningful understanding and reading of the above said ruling of Hon'ble Supreme Court, it can be undoubtedly said that all the circumstances contemplated under sub-section (4) of Section 125 of Cr.P.C. presupposes the existence of matrimonial relationship. However, a wife against whom a decree of divorce has been passed, even on account of she deserting her husband, she can still claim maintenance under Section 125 of Cr.P.C. The Hon'ble Supreme Court has clarified the legal position that, even after the divorce at the instance of wife's desertion she is not debarred from claiming maintenance under Section 125 of Cr.P.C. The husband can only challenge the claim of wife under Section 125 of Cr.P.C. on the other grounds which are enumerated under Section 125(4) of Cr.P.C. that is to say, after divorce, if the wife is living in adultery or if the wife is re-married then only the husband is absolved from 14 maintaining his divorced wife. In view of the above facts and circumstances, I am of the opinion that the learned Sessions Judge has committed a serious error in not looking into the judgment of Hon'ble Supreme Court in detail and finding out what exactly the law has laid down by the Hon'ble Supreme Court. Therefore, the judgment passed by revisional Court is bad in law and the same is liable to be dismissed. The orders passed by learned Magistrate awarding a sum of Rs.500/- as maintenance to the wife is in accordance with law. Though the amount awarded is very poultry, in my opinion, it cannot be enhanced. In the above said circumstances, I am of the opinion that this revision petition deserves to be allowed. Hence, I pass the following :

ORDER The revision petition is hereby allowed.
Consequently, the judgment passed by Session Judge Haveri in Crl. R.P. No.131/2010 dated 21.11.2012 is hereby set aside.
15
The order passed by Judicial Magistrate First Class, Savanur in Crl. Misc. No.61/2006 dated 15.07.2010 is hereby restored.
A sum of Rs.5,000/- deposited towards litigation expenses before this Court is permitted to be withdrawn by revision petitioner - wife.
SD/-
JUDGE hnm/