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 3, Cited by 2]

Supreme Court of India

V.R. Sadie Naidu vs Bakthavatsalam & Anr on 11 December, 1963

Equivalent citations: 1964 AIR 1126, 1964 SCR (5) 911

Author: K.C. Das Gupta

Bench: K.C. Das Gupta, P.B. Gajendragadkar

           PETITIONER:
V.R. SADIE NAIDU

	Vs.

RESPONDENT:
BAKTHAVATSALAM & ANR.

DATE OF JUDGMENT:
11/12/1963

BENCH:
GUPTA, K.C. DAS
BENCH:
GUPTA, K.C. DAS
GAJENDRAGADKAR, P.B.

CITATION:
 1964 AIR 1126		  1964 SCR  (5) 911


ACT:
Hindu Law-Intercaste marriage-Marriage before the Act-If the
Act  has retrospective effect-The Hindu	 Marriages  Validity
Act, 1949 (Act 21 of 1949), s. 3.



HEADNOTE:
The minor respondent no.  I brought a suit for partition  on
a  claim that on his birth he became a member of  the  joint
Hindu  family  which his father Sadagopa  Naidu,  the  first
defendant,  in the suit, formed with the other nine  persons
impleaded  as  defendants  2  to  10.	His  case  was	that
Padmavathi  and Sada Gopa were validly married on  June	 24,
1948  and  of that marriage he was born.  The  case  of	 the
defendant  was	that the impugned marriage was not  a  valid
marriage  as Padmavathi was a Brahmin girl and Sada  Gopa  a
Shudra.	 On these facts the Trial Court passed a preliminary
decree for partition in favour of the respondent no. 1.	 The
Trial  Court  was  of opinion that  the	 marriage  would  be
invalid	 according to the Hindu Law as it stood	 before	 the
Hindu  Marriages Validity Act, 1949.  It held  however	that
the position had been entirely changed by s. 3 of the  Hindu
Marriages  Validity  Act,  1949 and that  the  marriage	 was
validated by the Act of 1949.  On appeal by the	 defendants,
the  High Court affirmed the judgment and decree  passed  by
the trial court. Hence this appeal.
Held: (i) The Hindu Marriages Validity Act, 1949 was however
in  terms  retrospective and validated	marriages  that	 had
taken  place  before the Act between  parties  belonging  to
different
912
castes,	 sub-castes and sects.	It is idle to say  that	 the
object of the legislature was only to regularise the  status
of the Husband and the Wife.  That certainly was part of the
object.	  But equally important, or perhaps  more  important
object	was that the children of the marriages would  become
legitimate.
On  the	 facts of this case it was held	 that  the  impugned
marriage  was a valid Hindu marriage and the respondent	 no.
1  a  legitimate son of Sadagopa with all the  rights  of  a
coparcener  in	regard to the joint  family  properties	 and
other matters.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 316 of 1959. Appeal by special leave from the judgment and decree dated August 22, 1959 of the Madras High Court in Appeal No. 282 of 1952.

G.S. Pathak, B. Dutta, T.R. Ramchandra, J.B. Dadachanji, O.C. Mathur and Ravinder Narain, for the appellants. H.N. Sanyal, Solicitor General of India, K. Jayaram and R. Ganapathy Iyer, for respondent no. 1 N. Panchapagesa Iyer, M.P. Swami and R. Thiagarajan, for respondent no. 2.

December 11, 1963. The Judgment of the Court was delivered by DAS GUPTA J.-Thirteen-month old Bhakthavathsalam brought this suit for partition on a claim that on his birth he became a member of the joint Hindu family which his father V.R. Sadagopa Naidu, the first defendant, in the suit, formed with the other nine persons impleaded as defendents 2 to 10. His case is that Padmavathi and Sadagopa were validly married on June 24, 1948 and of that marriage he was born. The main contention of the contesting defendants is that there was never any marriage of Padmavathi and Sadagopa and that Bhakthavathsalam is not Sadagopa's son. On both these points the Trial Court found the plaintiffs' case proved and rejected the defence pleas. At the trial a further point was raised that even if any marriage between Padmavathi and Sadagopa 913 did take place that was not a valid marriage as Padmavathi was a Brahmin girl and Sadagopa a Shudra. The Trial Court was of opinion that Padmavathi was a Brahmin, and as admittedly Sadagopa was a Shudra, the marriage would be invalid according to the Hindu Law as it stood before the Hindu Marriages Validity Act, 1949. It held however that the position had been entirely changed by section 3 of this Act and that even if Padmavathi belonged to the Brahmin caste and not to the caste to which Sadagopa belonged the marriage is valid under the existing law. The validity of the Act itself appears to have been challenged before the Trial Court, but, this was rejected. In the result, the Trial Court passed a preliminary decree for partition providing for allotment to the plaintiff of 1/8th share of the property set out in the plaint. Some other directions were also given in the decree, with which however we are not concerned.

On appeal by the defendants, the High Court of Judicature at Madras agreed with the Trial Court that Padmavathi and Sadagopa had been duly married and that the plaintiff Bhakthavathasalam was the issue of that marriage, being born of Padmavathi to Sadagopa. The High Court was however of opinion that Padmavathi was a Shudra, the same as Sadagopa. Assuming however for argument's sake that Padmavathi was a Brahmin the High Court agreed with the Trial Court that the marriage was validated by the Hindu Marriages Validity Act, 1949, and so, the plaintiff would have all the rights of legitimate son vis-a-vis the coparcenary to which his father belonged. The validity of the Act was unsuccessfully challenged. Accordingly, the High Court affirmed the judgment and decree passed by the Trial Court and dismissed the appeal. Against this decision of the High Court the present appeal has been filed by the defendants with special leave.

In support of the appeal, Mr. Pathak tried first to attack the concurrent findings of facts of the courts below as regards the marriage between Sadagopa 914 and Padmavathi and the fact of the plaintiff being born of Padmavathi to Sadagopa in that marriage. Learned counsel wanted to. say that the findings of the High Court on these points were vitiated by misreading of important items of evidence. He could not however point out any such misreading nor any other error to justify our re-assessment of the evidence Having failed in this attempt Mr.. Pathak contended that as a matter of law the plaintiff did not become a legitimate son of Sadagopa inspite of the provisions of the Hindu Marriages Validity Act, 1949. According to the learned counsel the only effect of this Act is that the marriage becomes valid and it has no effect as regards the legitimacy of the child born before the date of the Act. The relevant provisions of the Act is in s. 3 and is in these words:-

"Notwithstanding anything contained in any other law for the time being in force or in any text, or interpretation of Hindu law, or in any custom or usage, no marriage between Hindus shall be deemed to be invalid or ever to have been invalid by reason only of the fact that the parties thereto belonged to different religions, castes, sub-castes or sects."

For his proposition the learned counsel could not cite any authority; and that is natural because the contention raised is entirely misconceived and can be characterised as extravagant. He tried to persuade us however that a proper construction of the words used in the section,justifies the conclusion that it was the status of the parties to the marriage that was only sought to be affected. He conceded that in the case of every marriage celebrated after the date of the Act, the result of the marriage being valid would be, that the children born of the marriage would be legitimate, 'but argued that the same result would not follow in the case of a marriage which having been celebrated before the date of the Act was invalid at the time and the children were illegiti-

915

mate then. The illegitimate children , he argues, were not made legitimate by this Act. For that purpose an express provision was necessary, according to the learned counsel. In support of his arguments he has drawn our attention to the wordings of s. 1 of the Hindu Widows' Re-Marriage Act, 1856, which is in these words:-

"No marriage contracted between Hindus shall be invalid, and the issue of no such marriage shall be illegitimate, by reason of the women having been previously married or betrothed to another person who was dead at the time of such marriage, any custom and any inter- pretation of Hindu law to the contrary notwithstanding."

The absence of any phrase similar to "the issue of no such marriage shall be illegitimate" in the Hindu Marriages Validity Act, 1949, is claimed by the learned counsel to support his contention.

We cannot agree. In our opinion, the use of the words "the issue of no such marriage shall be illegitimate" was not really necessary in s. 1 of the Hindu Widows' Re-Marriage Act, and even without these words the effect of a marriage being valid would necessarily have been that the, issue of the marriage was legitimate. These words were put in the section., by the legislature in 1856 as a matter of abundant, caution. The absence of such words in the Hindu Marriages Validity Act, 1949 is of no consequence. If the Act had not retrospectively validated marriages celebrated before the date of the Act, the children of those marriages could not have claimed to be legitimate. The Act was however in terms retrospective and validated marriages that had taken place before the Act between parties belonging to different,, castes, sub-castes and sects. It is idle to contend that the object of the legislature was only to regu- larise the status of the husband and the wife. That' certainly was part of the object. But equally important, or perhaps more important object was that the children of the marriages would become legitimate.

916

We have therefore come to the conclusion that even if the Trial Court was right in thinking that Padmavathi was a Brahmin girl and not a Shudra, the position in law was, as found by the courts below, viz., it was a valid Hindu marriage and Bhakthavathasalam a legitimate son of Sadagopa with all the rights of a coparcener in regard to the joint family properties and other matters.

No other point was urged in appeal. The appeal is accordingly dismissed with costs.

Appeal dismissed.