Bombay High Court
Allabuksh Karim Shaikh vs Smt. Noorjahan Allabuksh Shaikh And ... on 22 June, 1994
Equivalent citations: (1994)96BOMLR761, 1994CRILJ2826, 1994(2)MHLJ1376
JUDGMENT A.M. Bhattacharjee, C.J.
1. An application was filed by a divorced Muslim wife and minor daughter against their husband and father under section 125 of the Code of Criminal Procedure claiming maintenance for each of them. The application has been dismissed so far it related to the claim of the divorced wife, but has been allowed so far it relates to the claim of the minor daughter. The husband/father has filed this appeal challenging the grant of maintenance to the daughter on the ground that no such application, even by a daughter, is any longer maintainable in view of the provisions of the Muslim Women (Protection of Rights on Divorce) Act, 1986. The application was filed before the Metropolitan Magistrate at Bandra, but the same thereafter stood transferred to the Family Court at Bandra under the provisions of Section 8(c) of the Family Court Act, 1984 and has been disposed of by the Family Court in the manner stated above.
2. Under section 19 of the Family Courts Act, 1984, as it stood before the Family Courts (Amendment) Act, 1991, an appeal could lie to this Court. But as a result of the amendment of 1991, no such appeal is any longer maintainable. The present appeal having been filed in 1992 after the commencement of the Family Courts (Amendment) Act 1991, it is obvious that the same cannot lie. Section 19(4) of the Family Courts Act, as amended as aforesaid, however, provides that the revisional jurisdiction of the High Court may nevertheless be invoked against an order passed by a Family Court under Chapter IX of the Code of Criminal Procedure which contains Section 125. It is well settled that even in a case where an appeal does not lie under the law, the High Court may, in a fit case, treat the memorandum of appeal as an application for revision and proceed accordingly. In view of the importance of the questions involved in this proceeding we propose to do so.
3. As already noted, the main ground urged by the father against whom the order of maintenance has been made by the Family Court in respect of his minor daughter, is that as a result of the operation of the Muslim Women (Protection of Rights on Divorce) Act, 1986, a minor child is entitled to be maintained only for a period of two years from the date of its birth under the provisions of Section 3(1)(b) of the aforesaid Act. We have given our serious consideration to this contention raised on behalf of the father by his learned Counsel, but we have not the slightest doubt that we must repel the contention for the reasons stated hereunder.
4. A perusal of the provisions of the Muslim Women (Protection of Rights on Divorce) Act, 1986 (hereinafter referred to as "the Muslim Women Act") will leave no manner of doubt that the Act shall operate only when a "divorced woman", as defined in that Act, applies for maintenance against the former husband and can have no manner of application where the application for maintenance has been made by a child or by any other person specified in Section 125 of the Code of Criminal Procedure. The Long Title of the Muslim Women Act is "to protect the rights of Muslim women who have been divorced by or have obtained divorce from their husbands and to provide for matters connected therewith or incidental thereto". The Long Title therefore makes it abundantly clear that the Muslim Women Act professes to deal with Muslim divorced women and their rights against their former husbands and does not purport to cover the cases of claim for maintenance by the children of the marriage. The right of maintenance which a child has under the law is an independent right of the child and cannot obviously be squeezed in within the expression "matters connected therewith or incidental thereto" as used in the Long Title. Section 3 of the Muslim Women Act also makes it clear that the Act is solely concerned with the entitlement of the divorced women, the relevant expression in Section 3(1) being "a divorced woman shall be entitled to". It is true that Section 3(1)(b) no doubt provides that a divorced woman shall be entitled to ".... where she herself maintains the children ..... a reasonable and fair provision and maintenance to be made and paid by her former husband for a period of two years from the respective dates of birth of such children". But as the relevant expression makes it unmistakably clear, this is the entitlement of the divorced woman herself in a given case where she maintains the children but has got nothing to do with the independent right on claim of the children themselves to be maintained by their father under the relevant provisions of the Muslim Law or under the provisions of Chapter IX of the Code of Criminal Procedure. We have scrutinised the provisions of this Act with anxious advertence and we have been fully convinced that the relevant expressions in the long Title, in Section 3, in Section 4, in Section 5 and also in Section 7 of the Muslim Women Act, referring only to an application by a divorced woman, must lead us to conclude that the Muslim Women Act of 1986 cannot show its head where a child or any person other than a Muslim divorced woman is the applicant for maintenance. We are accordingly satisfied that the Family Court was fully justified in allowing the application under section 125 of the Code of Criminal Procedure so far it related to the claim of the daughter, the daughter herself being one of the applicant before the Court.
5. We must note that a learned single Judge of this Court in Suraj Sahibji Mujawar v. Roshan Siraj Mujawar, has also taken a similar view and has held that the Muslim Women Act "only deals with the obligation of the husband vis a vis his divorcee wife" and "has nothing to do with the independent right of the children to be maintained by the father" under the law. To the same effect is the decision of a learned single Judge of the Andhra Pradesh High Court in M. A. Hameed v. Arif Jan (1990 Cri LJ 96) where the learned Judge has held that there is nothing in the Muslim Women Act, 1986 taking away the right of a Muslim child to claim maintenance under Chapter IX of the Code of Criminal Procedure. A learned single Judge of the Gauhati High Court has also taken the same view in Rupsan Begum v. Md. Abdul Sattar (1990 Cri LJ 2391) holding that the provisions of Section 3(1)(b) of the Muslim Women Act providing reasonable and fair maintenance for a minor child to be made and paid to the divorced Muslim woman by her former husband for a period of two years from the date of birth of the child is a right of the Muslim divorced woman herself and is incidental to the divorce and the said provision in no way comes in conflict with the provisions of Section 125 of the Code of Criminal Procedure providing an independent right of maintenance to a minor child thereunder.
6. As has already been noted, the application under section 125 of the Code of Criminal Procedure, though filed before the Metropolitan Magistrate, stood transferred to the Family Court. This is in accordance with the provisions of Section 8(c) of the Family Courts Act, which provides inter alia that "every proceeding under Chapter IX of the Code of Criminal Procedure, 1973, which is pending ......." before any Magistrate under the said Code, and which would have been required to be instituted or taken before or by such Family Court if, before the date on which such proceeding was instituted or taken, this Act had come into force and such Family Court had been established, shall stand transferred to such Family Court on the date on which it is established. It is no doubt true that Section 7 of the Muslim Women Act provides that "every application by a divorced woman under Section 125 or under section 127 of the Code of Criminal Procedure, 1973, pending before a Magistrate on the commencement of this Act shall be disposed of by such Magistrate in accordance with the provisions of this Act". Section 7 therefore applies and would apply only to such applications as would be pending before a Magistrate and the expression "Magistrate" has been defined in Section 2 of the Muslim Women Act to mean "a Magistrate of the First Class exercising jurisdiction under the Code of Criminal Procedure, 1973 ...". There is nothing in Section 7 or anywhere else in the Muslim Women Act to show that if an application under section 125 or Section 127 of the Code of Criminal Procedure was pending, not before a Magistrate, but before the Family Court, whether by way of original initiation or by transfer under section 8 of the Family Courts Act, the same also would cease to be governed by the provisions of the Code of Criminal Procedure and would have to be disposed of in accordance with the Muslim Women Act. We are therefore clearly of the view that if an application for maintenance by a Muslim divorced woman is made before the Family Court, as it is now to be made because of Section 7(2) of the Family Courts Act, wherever a Family Court is constituted, the same shall continue to be governed by the provisions of the Code of Criminal Procedure and not by the provisions of the Muslim Women Act. The divorced wife, whose application has, however, been rejected by the Family Court, has not assailed the order in any way and we must therefore leave the matter at that. We have also taken note of the fact that the Family Court has also rejected her application on the finding of fact that the husband has not neglected or refused to maintain her. We will accordingly have no jurisdiction to intervene to interfere with the order of the Family Court so far as it relates to the rejection of the application for maintenance made by the divorced wife.
7. But since an impression has gained ground that after the commencement of the Muslim Women Act of 1986, an application for maintenance by a divorced Muslim woman shall and cannot but be governed by that Act, only, we have thought it fit to declare, for the guidance of the Courts concerned, that the impression is absolutely erroneous. All that the Muslim Women Act of 1976 provides is that if after the commencement of that Act, an application for maintenance is made by a divorced Muslim woman before a Magistrate, the same shall be disposed of in accordance with the provisions of that Act, unless both the divorced woman and the former husband declare in writing, jointly and separately, under the provisions of Section 5 of the Act, that they would prefer to be governed by the provisions of Sections 125 to 128 of the Code of Criminal Procedure. But that would be position only when an application for maintenance has been made by a divorced woman against her former husband before a Magistrate under section 3 of the Muslim Women Act or before a Magistrate under Chapter IX of the Code of Criminal Procedure at a place where no Family Court is established. But where a Family Court has been established, the power and the jurisdiction of the Family Court under section 7(2) of the Family Courts Act, 1984 to entertain an application for maintenance, even by a divorced Muslim wife, under Chapter IX of the Code of Criminal Procedure has not been taken away, either expressly or even by implication by the Muslim Women Act of 1986. And once such an application is made to a Family Court under section 7(2) of the Family Courts Act, and not to a Magistrate, the same has got to be disposed of by the Family Court in accordance with the provisions of Chapter IX of the Code of Criminal Procedure, and the Muslim Women Act of 1986, including its Section 5, would have no manner of application. When the Muslim Women Act was enacted in 1986, it was obviously known to Parliament that wherever a Family Court is established the Magistrates are divested of their jurisdiction in respect of applications under Chapter IX of the Code of Criminal Procedure under the provisions of Section 8(b) of the Family Courts Act enacted in 1984 and such jurisdictions are thereafter vested in the Family Courts under section 7(2) of the Act. If, with these provisions staring at the face, the Muslim Women Act of 1986 does not, even remotely, refer to a proceeding under Chapter IX of the Code of Criminal Procedure in or before a Family Court, the conclusion is irresistible that such a proceeding under Chapter IX of the Code is still available to a Muslim divorced woman in and before a Family Court, while the remedy under the Muslim Women Act, of 1986 is an additional remedy.
8. As we read the relevant provisions of Chapter IX of the Code of Criminal Procedure, of the Family Courts Act, 1984 and the Muslim Women Act, 1986 the position appears to us to be as hereunder. A muslim divorced woman may apply for maintenance before a Magistrate under section 5 of the Muslim Women Act payable to her only during the period of Iddat. She may, thereafter, if still unable to maintain herself, apply for maintenance for the post-Iddat period also, before a Magistrate, where no Family Court has been constituted, under Chapter IX of the Code of Criminal Procedure and such application shall be governed and disposed of in accordance with the provisions of Chapter IX only if both the divorced woman and her former husband declare under section 5 of the Muslim Women Act and choose to be so governed. A divorced woman in need for maintenance for the post-Iddat period, may also, if she so chooses, apply to a Magistrate under section 4 of the Muslim Women Act for maintenance to be paid to her from such of her relatives as would be entitled to inherit her property on her death, or, that failing, by the Wakf Board. But where a Family Court has been constituted, such a divorced woman, intending to apply for maintenance under Chapter IX of the Code of Criminal Procedure, shall have to apply for maintenance under that Chapter in and before the Family Court and the Family Court shall have to dispose of such application in accordance with the provisions of that Chapter IX, notwithstanding anything in the Muslim Women Act of 1986. For the post-Iddat period maintenance, therefore, the divorced Muslim woman has clear option either to move a Magistrate under section 4 of the Muslim Women Act or to apply to the Family Court, if there is one, for maintenance under Chapter IX of the Code of Criminal Procedure. It may be noted that while under Chapter IX of the Code of Criminal Procedure, there is an upper limit fixed and not exceeding Rs. 500/- per month, under Section 4 of the Muslim Women Act there is no such limit fixed.
9. A three-Judge Bench of the Andhra Pradesh High Court in Usman Khan Bahamani v. Fathiminissa Begum has however, held that after commencement of the Muslim Women Act, the provisions of Chapter IX of the Code of Criminal Procedure can have no application to an application to a claim for maintenance by a Muslim divorced woman against her former husband, except where both the parties exercise their option under section 5 of that Act to be governed by those provisions of Chapter IX. As already indicated, we have also held that after the Muslim Women Act of 1986 has come into operation, an application by a Muslim divorced woman against her former husband made to or before a Magistrate shall and cannot but be governed by the provisions of the Muslim Women Act, and not by the provisions of Chapter IX of the Code of Criminal Procedure, unless both the quondam spouses agree by a proper declaration under section 5 of the former Act to be governed by the latter provisions. The three-Judge bench of the Andhra Pradesh High Court in Usman Khan Bahamani (supra), however, had no occasion to consider the impact of the provisions of Section 7(2) of the Family Courts Act and has, and this we say with respect, failed to note that once a Family Court is constituted, a claim for maintenance even by a divorced Muslim woman, under Chapter IX of the Code of Criminal Procedure shall lie to the Family Court and we have not been able to glean any provision in the Muslim Women Act, 1986 or anywhere else to affect or take away the jurisdiction of the Family Court to deal with and dispose of that application in accordance with the provisions of Chapter IX of the Code of Criminal Procedure. The provisions of Section 2 of the Family Courts (Amendment) Act, 1991 amending Section 19 of the Family Courts Act, 1984, would rather demonstrate that even in 1991, and thus long after the enactment and enforcement of the Muslim Women Act, 1986, Parliament has clearly contemplated disposal of proceedings under Chapter IX of the Code of Criminal Procedure by the Family Court and, while shutting out appeals, has provided for the invocation of the revisional jurisdiction of the High Court in respect of such orders passed by the Family Court under Chapter IX of the Code of Criminal Procedure. Our attention that been drawn to a single Judge decision of this Court in Mahaboob Khan v. Parveenbanu (1988 Mah LJ 781) where it has been held (at page 785) that "on coming into force of the Act (i.e. the Muslim Women Act, 1986), provisions of Section 125 or Section 127 of the Criminal Procedure Code stand repealed" and that the same "is clear from the language of Section 7". We are afraid, and this we say with great respect, that the learned Judge has made these observations rather too broadly. As we have already indicated, section 7 of the Muslim Women Act would only apply to an application which was pending on the commencement of the Muslim Women Act and was pending before a Magistrate. It will have no manner of application where such application is made to or pending before the Family Court and far from being repealed, the provisions of Chapter IX of the Code of Criminal Procedure would remain in effective operation in respect of applications for maintenance even by the Muslim divorced woman, in or before a Family Court. And, as already noted, even in respect of an application made to a Magistrate, the provisions of Chapter IX would also swing into action if both the parties agree to be governed thereby.
10. As is well-known, the provisions of Chapter IX of the Code of Criminal Procedure, 1973, as well as the corresponding provisions of the preceding Codes were enacted to serve a great social purpose and to fulfil the social object of preventing vagrancy or at least of preventing its consequences and were applicable to all persons in India whatever be their religious faith. It is therefore difficult for us to appreciate the exclusion of Muslim divorced women from the ambit of these beneficial provisions, as has been sought to be done by the Muslim Women Act. We do not propose to decide in this case as to whether by such exclusion the Muslim divorced woman have been denied equality before the law and equal protection of the laws, as no such question has been raised before us in this case. It is well-known that the Muslim Women Act has enacted solely to undo the effect of the well-known decision of the Supreme Court in Shah Bano Begum . In that decision the unanimous Five-Judges Bench observed that "it is also a matter of regret that Article 44 of our Constitution has remained a dead letter". The Parliament has still chosen to proceed on the reverse gear and to enact separate provisions for the Muslim women ousting them from the ambit of the benevolent provisions of the general Code. Since the provisions of Chapter IX of the Code of Criminal Procedure have undoubtedly a great social object, we, sitting in the Court, must also see that these provisions are allowed to operate, as far as possible, in all their plenitude, amplitude and magnitude, by putting such constructions on the relevant laws as may be necessary and for the present, we make it clear that the Muslim Women (Protection of Rights on Divorce) Act, 1986 shall no manner of application in respect of an application under Chapter IX of the Code of Criminal Procedure when such application is made by a Muslim child and that when such an application, even by a divorced Muslim woman comes before the Family Court, whether by way of direct institution or by transfer, the same must and cannot but be disposed of in accordance with the provisions of Chapter IX of that Code, and the provisions of Muslim Women Act of 1986, which can apply only to an application before a Magistrate, cannot show their head and must duck.
11. The appeal, treated as a revisional application, is accordingly rejected with costs and the order of maintenance made by the Family Court in respect of the minor daughter is confirmed.
12. Order accordingly.