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 14, Cited by 0]

Punjab-Haryana High Court

Krishan Kumar vs Ritu And Anr on 25 February, 2016

Author: Anita Chaudhry

Bench: Anita Chaudhry

           Crl. Revision No.1676 of 2015 (O&M)                                                                         -1-

                IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                               CHANDIGARH

                                                            Crl. Revision No.1676 of 2015 (O&M)
                                                            Date of Decision: 25.02.2016

                Krishan Kumar
                                                                                                     ...Petitioner

                                                                Versus

                Ritu and another
                                                                                                ...Respondents


             CORAM: HON'BLE MRS. JUSTICE ANITA CHAUDHRY

               1. Whether Reporters of local papers may be allowed to see the judgment? Yes
               2. To be referred to the Reporters or not? Yes
               3. Whether the judgment should be reported in the digest?



                Present:           Mr. S.K. Chauhan, Advocate
                                   for the petitioner.

                                   Mr. Bhupander Ghangas, Advocate
                                   for the respondents.

                                *****
                ANITA CHAUDHRY, J.

1. This revision is directed against the order dated 30.03.2015, passed by the District Judge (Family Court), Bhiwani who had ordered the husband to undergo imprisonment from 30.03.2015 to 29.03.2016 as he failed to pay Rs.78,000/- as maintenance for 13 months.

2. A petition under Section 125 of Cr.P.C. was filed by the wife. The husband failed to appear and was proceeded ex-parte. The Family Court, Bhiwani vide order dated 09.05.2013 allowed maintenance of Rs.4,000/- per month to the wife and Rs.2,000/- per month to the child from the date of application.

SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -2-

3. A petition under Section 125(3) Cr.P.C. seeking enforcement of the order was filed. Warrants of arrest were issued. The respondent was arrested. He had stated that he had no money to pay. The District Judge (Family Court) Bhiwani, vide order dated 30.03.2015 sentenced him to undergo imprisonment for a period of 12 months starting from 30.03.2015 to 29.03.2016. That order has been assailed.

4. On 22.12.2015 it was submitted before the co- ordinate Bench that the husband was ready to make part payment. An objection was taken by the respondent regarding the maintainability of the revision. It had been urged that the order passed by the District Judge (Family Court) was an appealable order in view of Section 19(1) of the Family Court Act. The petitioner was directed to deposit Rs.40,000/- with the Family Court as an interim measure and on deposit he was directed to be released on interim bail. The question of maintainability of the revision petition was kept open. It was also pointed out that another petition filed by Madan was pending. Therefore, it was ordered to be put up with that.

5. On 12.02.2016 when the matter came up before this Court, it was pointed out that the petitioner had not deposited the amount and he was still in custody.

6. I have heard the submissions of both the sides.

7. The counsel for the petitioner had urged that the revision was maintainable under Section 19(4) of the Act which was analogous provision under Section 397 Cr.P.C. and SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -3- this aspect has been examined by various High Courts in Rajesh Shukla Vs. Smt. Meena Shukla and another 2005(3) RCR (Criminal) 275, Aakansha Shrivastava Vs. Virendra Shrivastava and another 2010(5) RCR (Criminal) and Sateppa Basappa Vs. Ku. Geetha 1999 CRI LJ 927. It was urged that the husband could not have been sentenced to an imprisonment for more than one month and in case of non-payment of maintenance, the wife could approach again for similar relief and the family Court had imposed a sentence of more than one year which is illegal. Reliance was placed upon Shahad Khatoon and others Vs. Amjad Ali and others 1999(5) SCC 672.

8. On the other hand, the submission on behalf of the wife was that an order had been passed under Section 125 Cr.P.C. and the execution had been filed and the Court could not go into the legality or validity of the order and the Calcutta High Court had dismissed the revision. Reliance was placed upon Ashim Kumar Chatterjee Vs. Smt. Moushumi Chatterjee Nee Bhattacharjee 2011(1) AICLR 507 (Calcutta). It was urged that the husband had failed to pay the amount and therefore, could not be released. It was urged that there was an offer that he would deposit the amount but still the amount has not been paid.

9. In so far as the judgment referred to by the respondent is concerned, the same is not applicable. It was a second revision which was filed before the High Court and in SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -4- that context, it was held that it was not permissible in view of the specific statutory bar contained in Section 397(3) Cr.P.C. There the order was first challenged in a revision before Sessions Court which came to be dismissed and a second revision had been preferred before the High Court.

Section 19(4) of the Family Court Act reads as under:-

The High Court may, of its own motion or otherwise, call for and examine the record of any proceeding in which the Family Court situate within its jurisdiction passed an order under Chapter IX of the Code of Criminal Procedure, 1973 (2 of 1974) for the purpose of satisfying itself as to to the corrections, legality of propriety of order, not being an interlocutory order and as to the regularity of such proceeding.

10. From the above provision, it is clear that an order passed under Chapter IX of the Code of Criminal Procedure is revisable order even suo moto by the High Court. The order had been passed by the District Judge (Family Court) and revision would lie only to the High Court. Even if it is taken that the appeal was maintainable then not getting into technicalities an appeal can be treated as a revision and vice versa. That position in law is also clear.

11. An important question has been raised in this revision. To examine the same it is necessary to refer to the provisions.

Section 125(3) of the Cr.P.C. reads as under:

If any person so ordered fails without sufficient cause to comply with the order, any such Magistrate may, for every SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -5- breach of the order, issue a warrant for levying the amount due in the manner provided for levying fines, and may sentence such person, for the whole, or any part of each month's [allowance for the maintenance or the interim maintenance and expenses of proceeding, as the case may be,] remaining unpaid after the execution of the warrant, to imprisonment for a term which may extend to one month or until payment if sooner made:
Provided that no warrant shall be issued for the recovery of any amount due under this section unless application be made to the Court to levy such amount within a period of one year from the date on which it became due:
Provided further that if such person offers to maintain his wife on condition of her living with him, and she refuses to live with him, such Magistrate may consider any grounds of refusal stated by her, and may make an order under this section notwithstanding such offer, if he is satisfied that there is just ground for so doing."

12. In Shahad Khatoon's case (supra) the question raised was whether on account of non-payment of maintenance, the Magistrate would be entitled to impose a sentence on the husband and whether he could be kept in custody until the payment is made. The Apex Court had held that the view was not acceptable and the language of Section 125(3) Cr.P.C. was clear and the power of the Magistrate could not be enlarged. The concluding lines of the judgment are as under:-

.......This power of the Magistrate cannot be enlarged and therefore, the only remedy would be after expiry of one month, for breach of non-compliance of the order of the Magistrate the wife can approach again to the Magistrate for similar relief. By no stretch of imagination the Magistrate can be permitted to impose sentence for more than one month. In SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -6- that view of the matter the High Court was fully justified in passing the impugned order and we see no infirmity in the said order to be interfered with by this Court. The appeal accordingly fails and is dismissed."

13. In Sundaran Vs. Sumathi 2006(3) KLT 725 it had been contended before the Court that irrespective of the number of defaults that are committed in paying each month's maintenance, there is a cap of one month on the total period of imprisonment that can be imposed and therefore, the sentence ordered by the Magistrate for more than one month was illegal. The contention was rejected and it was answered by the Court as follows:-

"8. I have carefully gone through each sentence in the judgment extracted above. It is impossible to deduce the conclusion which the learned counsel for the petitioner wants this court to accept from any sentence of the judgment or the cumulative effect of all the sentences. The Supreme Court has not held so. It would be unreasonable for this court to hold that the Supreme Court has held so because it goes against the policy of law and the specific stipulations in S.125. I have adverted to this contention in detail, though a reading of the statutory provisions in the light of the decision of the Supreme Court does not leave behind any doubt in my mind, only because it is submitted at the Bar that many Family Courts/Magistrates do choose to follow the interpretation which the petitioner wants to place on the decision in Shahada's case, I need only say that the Supreme Court has not held so. It would be myopic and puerile to hold that the Supreme Court said so. The statutory provisions must lead to the inevitable and unmistakable conclusion that each month's default would be visited with the maximum sentence of one month's imprisonment. The mere fact that the destitute has not chosen to complain every month and has chosen to complain of the breach in respect of plurality of months in one petition within a period of 12 months cannot at all deliver to the defaulter any undeserved advantage. This contention is obviously unacceptable and unsustainable. The Supreme Court was obviously not considering the question whether more than one months imprisonment can be awarded for breach of the direction to pay SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -7- maintenance committed in respect of more months than one. Though the tactual matrix is not adverted to in detail in the judgment extracted above it is evident that the Supreme Court was considering the question whether more than one month's imprisonment can be imposed on the defaulter if the breach to pay maintenance for one month continues for more months than one. If the default to pay maintenance for a particular month continues for any length of time, maximum imprisonment of one month alone can be imposed. That is all what the Supreme Court has held. The Supreme Court was considering the contention by the counsel that in the event of breach, the defaulter can be detained in custody till the payment is made. That is evident from the judgment (see the portion underlined which refers to the contention). That contention was repelled holding that endless detention until payment was effected cannot be made. There is no reported decision of this court or any other court on the interpretation of Shahada Khatoon except that of the Allahabad High Court. I respectfully disagree with the learned Judge of the Allahabad High Court who understood Shahada Khatoon differently in Dhilip Kumar v. Family Court (2000) Crl.L.J. 3893) without reference to the earlier decisions of that Court in Emperor v. Beni (AIR 1938 Allahabad 386) (F.B.) and Ram Bilas v. Bhagwati Devi (1991 Crl.L.J. 1098)."

14. Doubting the correctness of the above judgment, the matter was referred to a Division Bench and to resolve the conflicting decision of various single Benches, the matter was taken up in Santosh Vs. State of Karela RPFC No.34 of 2010, decided on 18.11.2013 and after referring to numerous judgments, the principle laid down in Sundaran Vs. Sumathi 2006(3) KLT 725 was approved.

15. So the question relates to the quantum of punishment that can be imposed for recovery of arrears of maintenance. Under S.125(3), the sentence, for the whole or any part of each month's allowance remaining unpaid, after the execution of the warrant, can only be imprisonment for a SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -8- term which may extend to one month or until payment if sooner made. Does this provision mean that the maximum sentence which the Magistrate can impose is only one month? The power to sentence is in respect of the whole or any part, of each month's allowance defaulted and therefore for the default in respect of each month, there can be a sentence of imprisonment upto one month. It is not correct to assume that the power of Magistrate is to impose only a month's imprisonment irrespective of the duration of the arrears of maintenance. A month's imprisonment for every month's default is the maximum penalty under S.125 (3) and not a maximum of a month's imprisonment for the total default.

16. The court has to exercise its discretion in each case and decide whether the maximum penalty should be imposed or whether a lesser punishment is sufficient. A month's imprisonment for every default is not the rule and sentencing cannot be mechanical. The court has to apply its mind, consider the circumstances of each case and then decide about the quantum of punishment, having due regard to the statutory limit of the maximum punishment of one month for each default.

17. In view of the discussions made above, the order of the learned Family Judge is wholly unsustainable. I am fortified in my view by a decision of the Apex Court reported in (1999) 5 SCC 672:(1999 AIR SCW 4880) (Shahada Khatoon v. Amjad Ali). The Apex Court has gone to the SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH Crl. Revision No.1676 of 2015 (O&M) -9- extent of saying that the confinement can extend to only one month and if even after the expiry of one month the delinquent husband does not make the payment of arrears then the wife can approach the Magistrate again for a similar relief but the confinement of the husband must be only of one month. This decision of the Apex Court further lays down a fetter in the exercise of this power by the Judicial Magistrate or the Family Judge to the extent that only a confinement for a period of one month can be passed on an application whether the amount claimed by the wife as arrears is for more than one month or for only a month. In one stroke no composite confinement can be directed by the Court. It very clearly flows from the above decision.

The petition is allowed. The petitioner be released forthwith. However, liberty is granted to the wife to file fresh application alleging non-compliance of the order passed under Section 125 Cr.P.C. The Court below would pass order on the prayer made. A copy of this order be sent to the Court below.

(ANITA CHAUDHRY) JUDGE 25.02.2016 'Sunil' SUNIL SEHGAL 2016.02.25 16:12 I attest to the accuracy and authenticity of this document HIGH COURT CHANDIGARH