Bombay High Court
Sangita Arun Mhasvade vs Arun Aba Mhasvade And Another on 28 March, 1984
ORDER
1. The Criminal Revision Application is filed by the Petitioner-wife, challenging the legality and correctness of the Order dt. October 30, 1982, passed by the Additional Sessions Judge, Pune dismissing her application for maintenance under S. 125 of the Cri PC. The petitioner alleges that she was married to the first Respondent in or about 1970 and out of the said wedlock she gave birth to three children. The Petitioner filed an application under S. 125 of the of Cr PC on or about December 11, 1979 alleging that the First Respondent has failed and neglected to maintain her and her child and therefore, he be ordered to pay maintenance at the rate of Rs. 100/- to herself and Rs. 50/- to her son.
2. The First Respondent opposed this application on several grounds. It was averred by the First Respondent that the Petitioner has been living in adultery with one Divate and she has voluntarily left his house some time in the month of August 1979 and since then she has been residing with Mr. Divate and therefore, she is not entitled to claim any maintenance. He also further averred that it is the Petitioner who on her own left the house and in order to attract the provisions of S. 125, the Petitioner has to plead and prove that the First Respondent is guilty of neglect or refusal to maintain. The conduct of the Petitioner therefore, does not justify any separate maintenance, application is false and the same be rejected. Both the parties led oral and documentary evidence in support of their respective claims. The learned Judicial Magistrate, First Class, Ist Court, Pune, by his Order dt. March 30, 1982 allowed the application of the Petitioner and directed the First Respondent to pay Rs. 75/- per month to the petitioner and Rs. 25/- per month to her son Sachin. Aggrieved by this Order, the First Respondent preferred Criminal Revision Application No. 191 of 1982 whereas, the petitioner and her son preferred Revision Application No. 147 of 1982 praying for enhancement of the maintenance allowance. The learned Additional Sessions Judge after hearing both the parties, by his Order dt. October 30, 1982 allowed both the Revision Applications partly and substituted the following order :
"Claim of Sangita for maintenance allowance stands rejected. Arun Aba shall, however, pay to his son Sachin maintenance allowance at the rate of Rs. 50/- per month with effect from 30-3-1982."
It is this order, passed by the learned Additional Sessions Judge which is sought to be challenged by the Petitioner-wife in this Revision Application. Shri S. S. Deshmukh, the learned Advocate appearing in support of this application firstly urged that the learned Additional Sessions Judge has committed jurisdictional error while interfering with the finding of fact recorded by the trial Magistrate while exercising the revisional jurisdiction. According to the learned Counsel whether the First Respondent has failed and neglected to maintain the Petitioner was purely a finding of fact and it was not open to the Additional Sessions Judge to reappreciate the evidence and set aside such a finding of fact. He therefore, urged that the impugned Order be quashed and set aside and the Order passed by the learned trial Magistrate so far as maintenance to herself is concerned, be maintained.
3. Shri Shaunk Satpute, the learned Advocate, appearing for the First Respondent supported the Order passed by the Sessions Court. He urged that the learned Additional Sessions Judge was perfectly justified in setting aside the finding reached by the trial Magistrate because he had not considered the entire evidence on record and non-consideration of such material evidence has vitiated the finding.
4. In order to satisfy myself as to whether the Revisional Court was justified in interfering with the order passed by the trial Magistrate, while exercising his revisional jurisdiction, I have myself gone through the entire record and find that the order passed by the learned Additional Sessions Judge needs no interference. I may only confirm the impugned Order on one ground namely, as to whether the petitioner proves the requirement of S. 125(1) of the Cr PC. S. 125(1) reads as under :
"125(1). If any person having sufficient means neglects or refuses to maintain
(a) his wife, unable to maintain herself, or
(b) his legitimate or illegitimate minor child, ......"
Now, in order to get an order under S. 125(1) the Petitioner-wife must show that the First Respondent having sufficient means neglected or refused to maintain the petitioner and her child. In the Petition, on this question, the Petitioner-wife has stated that First Respondent beat her and has driven her out of house some time in the year 1979. As against this, the First Respondent has denied the allegation and stated that some time in the month of August, 1979, the petitioner on her own left the matrimonial house and went to reside with her paramour at Chinchwad. Leave aside the question as to whether the Petitioner had gone to live with her paramour or not, the question which needs to be proved by the Petitioner is as to whether the Respondent made her to leave the matrimonial house or the Petitioner on her own has left the matrimonial house. The evidence in this behalf led by the parties unmistakably shows that the petitioner on her own has left the house of the First Respondent and if she has left the house of the First Respondent, it cannot be said that the First Respondent had neglected or refused to maintain the Petitioner. Since the Petitioner had gone with the child, the learned Sessions Judge and the trial Court were right in awarding the maintenance of the child and no serious grievance is made before me by either party in regard to the maintenance awarded to the Child. Without adverting to the other arguments in connection with the adultery and/or second marriage of the petitioner with the Respondent No. 1 I dispose of this Petition only on the first ground viz., that the Petitioner has failed to prove the requirements of S. 125(1) of the Cr PC.
5. In the result, the Petition fails and the Rule is discharged. There shall be no order as to costs.
6. Petition dismissed.