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 5, Cited by 3]

Allahabad High Court

Qasim Husain Reg vs Bibi Kaniz Sakina on 20 April, 1932

Equivalent citations: AIR1932ALL649

JUDGMENT
 

Sulaiman, C.J.
 

1. This is a defendant's appeal arising out of a suit for recovery of half the dower debt on the ground that the defendant has divorced the plaintiff and that there had been no consummation of marriage. The plaintiff's case was that the defendant without the knowledge or consent of the plaintiff and without any relinquishment of the dower debt pronounced divorce which put an end to the first marriage. The claim was resisted by the defendant on the ground that at the time of the marriage, fraud and misrepresentation were practised by the plaintiff's guardian viz., her father, and the marriage was voidable and therefore no claim for dower could he maintained. It was further pleader that owing to the fact that the plaintiff's maternal aunt was a woman of low caste, the defendant wanted to repudiate the marriage and then it was agreed that there could be a khula in consideration for the relinquishment of the dower and that the khula was ultimately gone through by the plaintiff through the medium of her father in the presence of maulvies.

2. Both parties produced oral evidence. On behalf of the plaintiff she herself her father and other witnesses were produced who denied that there had been any relinquishment of the dower either by her or by her father and asserted that it was a simple casa of divorce. They also tried to make out that there had been no disagreement on the ground of a subsequent discovery of the low parentage of the plaintiff. On the other hand, the defendant went into the witness-box and told a story that when he discovered the fraud and misrepresentation, he insisted on a separation and that it was agreed between the parties that a khula should be obtained; that he actually went to the home of the plaintiff and at first the plaintiff relinquished her dower in order to obtain the khula that then the plaintiff's father and the defendant along with witnesses went to maulvies and in their presence the father stated that she had relinquished her dower and that he as guardian also relinquished the dower and it was in consideration of such relinquishment that khula was obtained and Talaq was pronounced by the defendant.

3. The learned District Judge has come to the conclusion that the defendant's part of the story is correct and it appears that it was some time afterwards when the defendant discovered that the plaintiff's grin 1-mother on her mother's side was a sweeper woman, he no longer desired to have anything to do with his wife : that the parties had never lived together and ultimately Quasim Husain and the plaintiff's father came to an arrangement. The leaned Judge has mentioned that they went to a maulvi in whose presence the divorce was pronounced in the khula form together with the Talaq form, and that it was agreed that the woman would give up her dower. To this extent the plaintiff's case that there has bean no relinquishment of the dower was found to be untrue. The learned Judge has further found that she had attained the age of puberty being about 16 or 17 years of age at the time, but that she had not attained the age of 18 years so as to be a major under the Majority Act. His conclusion is that the Majority Act applied to her and that she was' not competent to relinquish her dower and it was open to her to go back upon such relinquishment and reclaim the dower. He has however considered that it was never the case of either party that the marriage was still existing. Such a case was undoubtedly set up in the written statement, but does not appear to have been pressed before the learned Judge.

4. The learned Judge has not recorded a clear finding as regards the case, that the plaintiff herself had agreed to relinquish her dower debt. On that point the evidence of the parties was conflicting. (Here the judgment considered the question whether the plaintiff herself had agreed to relinquish her dower debt and proceeded) : We have no hesitation in accepting the defendant's version, which is consistent with the probabilities of the case that the khula form had been obtained with the approval and authority of the plaintiff. It now remains to consider the questions of law which arise in this case. The Madras High Court in the case of Abidunnissa Bibi v. Mahammad Fathi Uddm [1918] 41 Mad. 1926 expressed the view that:

a relinquishment of her right to dower by a Mahomedan woman, who is a minor under the Majority Act, is invalid under the Contract Act, inasmuch as to relinquish dower is not "to act in the matter of dower" within the meaning of Section 2, Majority Act.

5. This view has not been followed by a Bench of the Calcutta High Court in the case of Mozharul Islam v. Abdul Gani Ala A.I.R. 1925 Cal. 322, where it has been held that:

if a Mahomedan minor who is a major by his personal law but a minor under the Indian Majority Act enters into a marriage, as he is capable of doing, he must himself enter into a contract for payment of dower.

6. We agree with the opinion' expressed by the Calcutta High Court, that the settlement of dower or its relinquishment would come within the exceptions contained in Section 2, Majority Act. That section provides that nothing contained in the Act:

shall affect the capacity of any person to act in the following matters (namely) marriage dower, divorce and adoption

7. The agreement to pay a certain amount of dower is a part of the contract of marriage, and there is no reason to suppose that although a person, who is a minor under the Majority Act, but a major under the Mahomedan law, is capable of entering into a contract of marriage, he is incapable of fixing the amount, of the dower. We think that en the same ground an individual who is a major; under the personal law is capable of; relinquishing the dower as consideration; for obtaining khula. Khula is a form of! divorce recognized by the Mahomedan law and comes within the exception.

8. If the Majority Act had applied and the girl would have been a minor incapable of relinquishing her dower then, as pointed out by the learned Judge who has referred this case to a higher Bench, the father as her guardian would have been competent to relinquish her dower debt on her behalf, as a consideration for the khula. But when the Majority Act does not apply, the father could not by his own relinquishment have bound her unless she had agreed to such relinquishment. We have found that her consent must have been obtained in this case. Indeed the plaintiff in the witness-box admitted that she came to know of this divorce about a month after it took place. There is no suggestion that she asserted any right to reclaim her dower debt. As a matter of fact she could not put forward such a case when the position taken up by her was that there had been a relinquishment of the dower. The suit was undoubtedly instituted more than three years after the khula and the plaintiff has now admittedly married a second husband.

9. Mr. Tyabji in his Principles of Mahomedan Law, Bdn. 2, p. 2,56, Section 165(3), in stating the Shiah Ismaili law on this point has remarked as follows:

The Shiah 'Ithna' Ashan authorities are agreed that the wife may reclaim the consideration paid to her for a 'khul' at any time during her 'iddat', and if she does so, the husband may revoke the 'khul' at his option.

10. The text of the Sharaya-ul-lslam quoted by Mr. Shama Churun Sircar [Tagore Law Lectures, (1874)] on Mahomedan law, at p. 412 is as follows:

When a woman's father says to her husband' Divorce her, and thou act free from her dower, and he does divorce her, the divorce is valid revocably, and she is neither obliged to discharge her husband from the payment of the dower, nor is her father responsible

11. There is another text:

If a stranger obtained khula for a woman from her husband, it valid, provided it was with her consent and authority, because the man acted only as her vakil, or agent.

12. As the husband cannot revoke the khula after the expiry of the period of iddat', an irrevocable obligation is cast upon the wife to reclaim the consideration open to her within the same period so that the husband may have an equal option to put an end to the contract. Had there been no such irrevocable obligation it would have been grossly unfair to the husband that the khula should stand as against him after the expiry of the -period of "iddat" and nevertheless the consideration for the khula should be reclaimed by the wife after such an expiry. Surrender of the dower is a part of the contract of khula and in the event of the consideration failing, there would be an option to revoke the khula. It was open to the plaintiff to reclaim her dower, but she could not exercise the option after the expiry of the period which would automatically put an end to the husband's right to revoke the 'divorce.

13. There is no suggestion in this case that any such claim was put forward within the period" of "iddat" and as pointed out above the suit was not instituted till several years afterwards. We think that after the expiry of the period of "iddat" the plaintiff's right to reclaim the dower which had been relinquished by her to her husband could not be exercised. We accordingly allow the appeal, set aside the decree of the lower appellate Court, and dismiss the plaintiff's suit with costs in all Courts.