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 25, Cited by 0]

Law Commission Report

212Th Report On Laws Of Civil Marriages In India - A Proposal To Resolve Certain ...

       GOVERNMENT OF INDIA

               LAW
            COMMISSION
                OF
              INDIA




  Laws of Civil Marriages in India -
A Proposal to Resolve Certain Conflicts




            Report No. 212




            OCTOBER 2008
            LAW COM M ISSION OF INDIA
               (REPORT NO. 212)




    Laws of Civil Marriages in India -
    A Proposal to Resolve Certain Conflicts




Forwarded to Dr. H. R. Bhardwaj, Union Minister for
Law and Justice, Ministry of Law and Justice,
Government of India by Dr. Justice AR. Lakshmanan,
Chairman, Law Commission of India, on 17th day of
October, 2008.




                      2
 The 18th Law Commission was constituted for a period of
three years from 1st September, 2006 by Order No.
A.45012/1/2006-Admn.III (LA) dated the 16th October,
2006, issued by the Government of India, Ministry of Law
and Justice, Department of Legal Affairs, New Delhi.


The Law Commission consists of the Chairman, the
Member-Secretary, one full-time Member and seven
part-time Members.

Chairman

Hon'ble Dr. Justice AR. Lakshmanan

Member-Secretary

Dr. Brahm A. Agrawal

Full-time Member

Prof. Dr. Tahir Mahmood

Part-time Members

Dr. (Mrs.) Devinder Kumari Raheja
Dr. K. N. Chandrasekharan Pillai
Prof. (Mrs.) Lakshmi Jambholkar
Smt. Kirti Singh
Shri Justice I. Venkatanarayana
Shri O.P. Sharma
Dr. (Mrs.) Shyamlha Pappu




                         3
 The Law Commission is located in ILI Building,
2nd Floor, Bhagwan Das Road,
New Delhi-110 001


Law Commission Staff


Member-Secretary

Dr. Brahm A. Agrawal


Research Staff

Shri Sushil Kumar        : Joint Secretary & Law Officer
Ms. Pawan Sharma          : Additional Law Officer
Shri J. T. Sulaxan Rao    : Additional Law Officer
Shri A. K. Upadhyay       : Deputy Law Officer
Dr. V. K. Singh           : Assistant Legal Adviser


Administrative Staff

Shri Sushil Kumar        : Joint Secretary & Law Officer
Shri D. Choudhury         : Under Secretary
Shri S. K. Basu           : Section Officer
Smt. Rajni Sharma         : Assistant Library &
                            Information Officer




                         4
 The text of this Report is available on the Internet at
http://www.lawcommissionofindia.nic.in




©    Government of India
     Law Commission of India




The text in this document (excluding the Government
Logo) may be reproduced free of charge in any format or
medium provided that it is reproduced accurately and not
used in a misleading context. The material must be
acknowledged as the Government of India copyright and
the title of the document specified.




Any enquiries relating to this Report should be addressed
to the Member-Secretary and sent either by post to the
Law Commission of India, 2nd Floor, ILI Building,
Bhagwan Das Road, New Delhi-110001, India or by email
to [email protected]




                           5
 DO No. 6(3)133/2007-LC(LS)                                                 17 October, 2008


Dear Dr. Bhardwaj Ji,

                        Sub: Laws of Civil Marriages in India -
                             A Proposal to Resolve Certain Conflicts


     I have great pleasure in forwarding herewith the 212th Report of the Law
Commission of India on the above subject.

        The subject has been taken up suo motu for a pressing need to amend the Special
Marriage Act, 1954 and the Foreign Marriage Act, 1969. Numerous marriages take place
within India and in foreign countries which are outside the ambit of various personal laws
as well as they cannot be governed by the general and common law of civil marriages for
the reason of not having been formally solemnized or registered under it. Though these
enactments are meant equally for all communities of India, yet they contain few
provisions which greatly inhibit people of certain communities to avail them. For the
Hindus, Buddhists, Jainas and Sikhs marrying within these four communities the Special
Marriage Act, 1954 is an alternative to the Hindu Marriage Act. The Muslims too have
choice between their uncodified personal law and the Special Marriage Act, 1954. But
the issue of availability of the Special Marriage Act, 1954 for a marriage, both parties to
which are Christians, remains unresolved.

        In view of the conflicts of various personal laws, all equally recognized in India, it
will be in the fitness of things that all inter-religious marriages (except those within the
Hindu, Buddhist, Sikh and Jaina communities) be required to be held only under the
Special marriage Act, 1954. Even if such a marriage has been solemnized under any
other law, for the purpose of matrimonial causes and remedies the Special Marriage Act,
1954 can be made applicable to them. Such a move will bring all inter-religious
marriages in the country under uniform law. This will be in accordance with the
underlying principle of Article 44 of the Constitution of India relating to uniform civil
code.

        The present linkage between civil marriages and the applicable law of succession
greatly inhibits or discourages certain communities for opting for a civil marriage under
the Special Marriage Act, 1954 as it would deprive them of their laws of succession. The
Muslims and Parsis give utmost importance to their personal laws of succession and they
do not make use of the Special Marriage Act, 1954. There seems to be no reason why
the Special Marriage Act, 1954 should have a provision regarding succession law to be
applied in case of civil marriages.



                                              6
        Keeping this in mind, the Law Commission has suggested certain amendments in
both the Special Marriage Act, 1954 and the Foreign Marriage Act, 1969 so that their
provisions become uniformly available to a larger number of marriages of all Indian
communities. If accepted and implemented, the recommendations will go a long way in
popularizing civil marriages.

        I acknowledge the extensive contribution made by Prof. Dr. Tahir Mahmood,
Full-time Member, in preparing this Report.

      With warm regards,




                                                                    Yours sincerely,




                                                       (Dr. Justice AR. Lakshmanan)

Dr. H. R. Bhardwaj,
Union Minister for Law and Justice,
Government of India,
Shastri Bhavan,
New Delhi-110 001.




                                         7
                                      CONTENTS


Chapter                                          Page No.


Chapter I: Introduction                                  09

Chapter II: The Special Marriage Act 1954

A. Old Special Marriage Act 1872                    11
B. New Special Marriage Act 1954                    12
C. Inter-Religious Civil Marriages                  13

Chapter III: The Foreign Marriage Act 1969

A.     Solemnization of New Marriages                    15
B.    Registration of Existing Marriages                 16

Chapter IV: The Prohibited Degrees in Marriage

A.     Special Marriage Act 1872                         17
B.     Special Marriage Act 1954                         17
C.     Foreign Marriage Act 1969                         20


Chapter V: The Applicable Law of Succession

A.      Under the Special Marriage Act 1872              21
B.      Under the Special Marriage Act 1954              22
C.      Effect of the Amendment of 1976                  23
D.      Under the Foreign Marriage Act 1969              26

Chapter VI: Recommendations                              27




                                     CHAPTER I



                                           8
                                   Introduction


Under the present legal system of India citizens have a choice between their
respective religion-based and community-specific marriage laws on the one hand
and, on the other hand, the general and common law of civil marriages. While the
laws of the first of these categories are generally described by the compendious
expression "personal laws", the latter law is found in the following two
enactments:


       (i)     Special Marriage Act 1954; and
       (ii)    Foreign Marriage Act 1969.


The first of these Acts is meant for those getting married within the country and
the latter for those Indian citizens who may marry in a foreign country.


       The Special Marriage Act 1954 is not concerned with the religion of the
parties to an intended marriage. Any person, whichever religion he or she
professes, may marry under its provisions either within his or her community or in
a community other than his or her own, provided that the intended marriage in
either case is in accord with the conditions for marriage laid down in this Act
[Section 4].


       The Special Marriage Act 1954 also provides the facility of turning an
existing religious marriage into a civil marriage by registering it under its
provisions, provided that it is in accord with the condition for marriage laid down
under this Act [Section 15].




                                         9
        The Act provides for the appointment of Marriage Officers who can both
solemnize an intended marriage and register a pre-existing marriage governed by
any other law [Section 3].


       The Foreign Marriage Act 1969 facilitates solemnization of civil marriages
by Indian citizens outside the country, with another citizen or with a foreigner.
This Act also is not concerned with the religion of the parties to an intended
marriage; any person can marry under its provisions either within his or her own
community or in a different community.


       For carrying its purposes the Foreign Marriage Act empowers the Central
Government to designate Marriage Officers in all its diplomatic missions abroad.


       Numerous marriages take place in India which are outside the ambit of
various personal laws but cannot be governed by the Special Marriage Act either
for the reason of not having been formally solemnized or registered under it. The
question which law would then apply to such marriages remains unresolved.


       Both the Special Marriage Act 1954 and the Foreign Marriage Act 1969 are
meant equally for all Indian communities. Yet they contain some provisions which
greatly inhibit members of certain communities to avail their provisions.


       To meet these concerns the present report seeks to suggest certain
amendments in both the Special Marriage Act 1954 and the Foreign Marriage Act
1969. The purpose of these suggestions is to make the two Acts available to a
larger number of marriages than they now are and to make them widely acceptable
to all communities of India.




                                         10
                                  CHAPTER II
                        The Special Marriage Act 1954


A. Old Special Marriage Act 1872

The first law of civil marriages in India was the Special Marriage Act 1872
enacted during the British rule on the recommendation of the first Law
Commission of pre-independence era. It was an optional law initially made
available only to those who did not profess any of the various faith traditions of
India. The Hindus, Muslims, Christians, Sikhs, Buddhists, Jains and Parsis were
all outside its ambit. So, those belonging to any of these communities but wanting
to marry under this Act had to renounce whatever religion they were following.
The main purpose of the Act was to facilitate inter-religious marriages.


       The Special Marriage Act 1872 contained no provision for dissolution or
nullification of marriage. For these matrimonial remedies it only made the Indian
Divorce Act 1869 applicable to the marriages governed by it.


       In 1922 the Special Marriage Act 1872 was amended to make it available to
Hindus, Sikhs, Buddhists and Jains for marrying within these four communities
without renouncing their religion. As so amended, the Act remained in force until
after independence.




                                        11
 B. New Special Marriage Act 1954


In 1954 the first Special Marriage Act of 1872 was repealed by and replaced with
a new law bearing the same title. This is an optional law, an alternative to each of
the various personal laws, available to all citizens in all those areas where it is in
force. Religion of the parties to an intended marriage is immaterial under this Act;
one can marry under its provisions both within and outside one's community.


       The Special Marriage Act does not by itself or automatically apply to any
marriage; it can be voluntarily opted for by the parties to an intended marriage in
preference to their personal laws. It contains its own elaborate provisions on
divorce, nullity and other matrimonial causes and, unlike the first Special Marriage
Act of 1872, does not make the Divorce Act 1869 applicable to marriages
governed by its provisions.


       For the Hindus, Buddhists, Jains and Sikhs marrying within these four
communities the Special Marriage Act 1954 is an alternative to the Hindu
Marriage Act 1955. The Muslims marrying a Muslim have a choice between their
uncodified personal law and the Special Marriage Act.


       The Indian Christian Marriage Act 1872, however, says that all Christian
marriages shall be solemnized under its own provisions [Section 4]. The issue of
availability of the Special Marriage Act for a marriage both parties to which are
Christians thus remains unresolved.




                                         12
 C. Inter-Religious Civil Marriages

The Special Marriage Act is available also for inter-religious marriages and does
not exempt any community from its provisions in this respect.


       The Hindu Marriage Act 1955 applicable to the Hindus, Buddhists, Jains
and Sikhs does not allow them to marry outside these four communities. So, if any
member of these communities wishes to marry a person not belonging to these
communities, the only choice available would be the Special Marriage Act 1954.


       The Muslim law allows certain inter-religious marriages to be governed by
its own provisions. Under this law a man can marry a woman of the communities
believed by it to be Ahl-e-Kitab (People of Book) - an expression which includes
Christians and Jews and may include followers of any other monotheistic faith.
Since Muslim law only permits an inter-religious marriage and does not require
that such a marriage must take place under its own provisions, it does not come in
conflict with the Special Marriage Act 1954.


       The Indian Christian Marriage Act 1872 says that apart from Christian-
Christian marriages the marriage of a Christian with a non-Christian must also be
solemnized under this Act (Section 4). The Special Marriage Act on the other hand
says that any two persons (whatever be their religion) can marry in accordance
with its provisions. There is, thus, a conflict-of-law situation in respect of marriage
of a Christian with a non-Christian.


       Unlike the first Special Marriage Act of 1872 the 1954 Act contains its own
elaborate provisions on divorce, nullity and other matrimonial remedies. The
Indian Divorce Act 1869 would therefore not apply to marriages governed by it.




                                          13
 The Indian Divorce Act, however, says that it will apply even if only one party is a
Christian. This is another conflict-of-law situation.


       In view of these conflicts of various personal laws, all equally recognized in
India, it will be in the fitness of things that all inter-religious marriages [except
those within the Hindu, Buddhist, Sikh and Jain communities] be required to be
held only under the Special Marriage Act 1954. Even if such a marriage has been
solemnized under any other law, for the purposes of matrimonial causes and
remedies the Special Marriage Act can be made applicable to them. Such a move
will bring all inter-religious marriages in the country under uniform law. This will
be in accordance with the underlying principle of Article 44 of the Constitution of
India relating to uniform civil code.


       The word "Special" in the caption of the Act needs reconsideration. In 1872
when the first law of civil marriages was enacted a non-religious marriage could
be regarded as "special" as the parties to such a marriage had to denounce their
religion. Marriage by religious rites was then the rule and a civil marriage could be
only an exception. Now in the twenty-first century calling non-religious civil
marriages "special" has little justification. Being a uniform law which the parties
to any intended marriage can opt for irrespective of their religion or personal law,
it need not be described as a law providing for a "special" form of marriage. It
projects such marriages as unusual and extra-ordinary and creates misgivings in
the minds of the general public.




                                          14
                                      CHAPTER III

                        The Foreign Marriage Act 1969

A. Solemnization of New Marriages


A Foreign Marriage Act was first enacted in India in 1903 during the British rule.
It remained in force till 1969 when a new Foreign Marriage Act was enacted on
the pattern of the new Special Marriage Act 1954.


       Under this Act a marriage may be solemnized, in a foreign country,
between two Indians or an Indian and a foreigner, irrespective in either case of the
religion and personal law of the parties, if the conditions for marriage laid down in
the Act are fulfilled (Section 4).


       The Government of India is empowered by this Act to appoint Marriage
Officers in foreign countries from amongst its diplomatic and consular staff in
those countries (Section 3).


       The Act does not have any provision relating to divorce, nullity or any
other matrimonial remedy or relief. For this purpose the Act makes the relevant
provisions of the Special Marriage Act 1954 applicable, mutatis mutandis, also to
all marriages solemnized or registered under its provisions (Section 18).


       The Act is entirely optional and its provisions do not adversely affect the
validity of a marriage solemnized in a foreign country otherwise than under its
provisions (Section 27).




                                         15
 B. Registration of Existing Marriages


A marriage solemnized in a foreign country under any other law including the
local law of that country can be registered under the Foreign Marriage Act 1969 if
it fulfils the conditions for validity of marriages laid down in this Act [Section 17
(1) to (3)].


       The procedure for registration of pre-existing marriages under the Act is
same as for solemnization of new marriages.




                                         16
                                  CHAPTER IV
                    The Prohibited Degrees in Marriage


A. Special Marriage Act 1872


The concept of "prohibited degrees in marriage" is recognized by all systems of
family law and generally every family law has its own list of relatives with whom
one cannot marry. The Special Marriage Act 1872 did not contain any such list
and only laid down that:


       "The parties must not be related to each other in any degree of
       consanguinity or affinity which would, according to any law to
       which either of them is subject, render a marriage between them
       illegal."

Thus, in respect to prohibited degrees in marriage in an intended civil marriage to
be regulated by the Special Marriage Act 1872 personal laws of the parties,
common or different, remained in force.


B. Special Marriage Act 1954


The new Special Marriage Act 1954 wholly changes the situation in respect of
prohibited degrees in marriage. One of the conditions for an intended civil
marriage to be solemnized under this Act is that "the parties are not within the
degrees of prohibited relationship" [Section 4 (d)]. The expression "degrees of
prohibited relationship" is defined in Section 2 (b) of the Act as "a man and any of
the persons mentioned in Part I of the First Schedule and a woman and any of the
persons mentioned in Part II of the said Schedule." Thus, unlike the first Special
Marriage Act 1872 this Act incorporates its own list of prohibited degrees in
marriage, separate for men and women.


                                          17
        In each of the two lists of prohibited degrees there are 37 entries. The
relations mentioned in the first 33 entries in each list are regarded as prohibited
degrees in marriage under all other laws, both codified and uncodified. These
entries, therefore, do not inhibit any person of whatever religion from opting for a
civil marriage. The last four entries in the two lists mentioned below, however,
pose a problem for certain communities:


       (a) List I (for men)

           34. Father's brother's son
           35. Father's sister's son
           36. Mother's sister's son
           37. Mother's brother's son

       (b) List II (for women)

          34. Father's brother's daughter
          35. Father's sister's daughter
          36. Mother's sister's daughter
          37. Mother's brother's daughter


       Thus all first cousins - paternal and maternal, parallel and cross - are
placed by the Special Marriage Act in the category of prohibited marital
relationship.


       The Special Marriage Act 1954 makes a provision for relaxation of the rule
of prohibited degrees in marriage. To the condition that parties to an intended civil
marriage must not be within prohibited degrees of marriage the Act adds the
following proviso:



                                           18
        "Provided that where a custom governing at least one of the parties
       permits a marriage between them, such marriage may be solemnized
       notwithstanding that they are within the degrees of prohibited
       relationship." [clause (d) of Section 4]

       The word "custom" as used in this Proviso is defined by the Act in the
following terms:

       "In this section 'custom' in relation to a person belonging to any tribe
       community, group or family, means any rule which the State
       Government may, by notification in the Official Gazette, specify in
       this behalf as applicable to members of that tribe, community, group
       or family." [Explanation to Section 4].

       The position of first cousins under the Special Marriage Act 1954 is in
accord with the Hindu Marriage Act 1955 which also does not allow marriage
with any first cousin. Relaxation of the net of prohibited degrees on the ground of
custom is also permissible under that Act, but it does not require a gazette
notification by the State Government in this regard.


       In Muslim law all first cousins both on the paternal and maternal sides are
outside the ambit of prohibited degrees in marriage. Personal law of the Jewish
and Bahai communities also permit marriage with a cousin. Under Christian law
marriage with a cousin may be permitted by a special dispensation by the Church.
It is doubtful if the expression "custom" as defined in the Special Marriage Act
would include also personal law of the parties. And even if it does, the condition
of recognition by the State Government through a gazette notification would have
to be satisfied.


       Another important point worth noting here is that under the Hindu Marriage
Act 1955 marriage with second cousins (father's first cousin's children) is also not
allowed due to the restriction known as "sapinda" relationship [Section 5(v)]. The


                                        19
 Special Marriage Act 1954, however, does not place any second cousin in its two
lists of prohibited degrees in marriage.


       The consequence of these legal provisions is that if a Hindu, Sikh, Buddhist
or Jain wants to marry a second cousin he can do so under the Special Marriage
Act, though his personal law (now contained in the Hindu Marriage Act 1955)
does not permit it. On the contrary, if a Muslim wants to marry a first cousin he
cannot do so under the Special Marriage Act 1954 although the Muslim personal
law unconditionally permits such a marriage. Members of all those other
communities whose law allows, or may allow, marriage with a first cousin are also
in the same position as the Muslims. The discrimination between various Indian
communities inherent in this legal situation is too clear to be ignored.

C. Foreign Marriage Act 1969

The Foreign Marriage Act 1969 says that the parties to an intended marriage to be
solemnized under it must not be within prohibited degrees of marital relationship.
It does not, however, incorporate any list of such prohibited degrees and only says
that the expression "degrees of prohibited relationship" as used under it will have
the same meaning as under the Special Marriage Act 1954. Therefore, under the
Foreign Marriage Act too all first cousins are deemed to be within the prohibited
degrees of marriage.


       The Foreign Marriage Act, however, specifically mentions both custom and
personal law of the parties as grounds for relaxation of the rule of prohibited
degrees in marriage. Also, there is no condition under this provision for
recognition of the rule of personal law or custom in this respect by the
Government through a gazette notification.




                                           20
                                  CHAPTER V
                        The Applicable Law of Succession


A. Under the Special Marriage Act 1872

As has been stated above, the first Special Marriage Act 1872 could initially be
availed only by those who did not claim to be Hindu, Muslim, Christian, Sikh,
Buddhist, Jain or Parsi. This posed a question as to which law of succession would
apply to the parties to such a marriage and their offspring. Seven years before the
enactment of this law a general law of succession had been enacted under the
caption Indian Succession Act 1865. This Act was at the time of its enactment
applicable to Christians and Jews but not to Hindus, Muslims, Sikhs, Buddhists,
Jains and Parsis. It was now laid down in the Special Marriage Act 1872 that:

      (i)     A Hindu, Sikh, Buddhist or Jain who is a member of a joint family
              marries under this Act it would effect his severance from such
              family.

      (ii)    Succession to the property of any such person and of any issue of
              such marriage would be governed by the Indian Succession Act
              1865.


      (iii)   Protection of the Caste Disabilities Removal Act 1850 will be
              available to the Hindus, Sikhs, Buddhists and Jains marrying under
              the Special Marriage Act 1872.


      (iv)    If a Hindu, Sikh, Buddhist or Jain marrying under the Special
              Marriage Act 1872 is the only son of his parents, his father can
              adopt a son notwithstanding the prohibition in Hindu law on
              adopting a son in the presence of a natural son.


                                         21
       In 1925 all succession laws then existing were incorporated into a new and
comprehensive Indian Succession Act. Among the laws merged into this
consolidating law were the old Indian Succession of 1865, the Parsi Succession
Act 1865 and the Hindu Wills Act 1870. The chapter on inheritance under the old
Indian Succession Act 1865 became Chapter II, and the Parsi Succession Act
Chapter III, of Part V of the new Act. Provisions of the Hindu Wills Act 1870
were incorporated into Schedule III of the new Act.


      Since 1925 the reference to Indian Succession Act 1865 under the Special
Marriage Act 1872 was to be deemed to be a reference to Chapter II in Part V of
the new Indian Succession Act 1925.


B. Under the Special Marriage Act 1954


Under the new Special Marriage Act 1954 the provision regarding severance from
joint family in the case of a Hindu, Sikh, Buddhist or Jain opting for a civil
marriage was retained (Section 19). The provision for the availability of the Caste
Disabilities Removal Act 1850 was extended to everybody opting for a civil
marriage (Section 20). As regards inheritance, Section 21 of the Act provided as
follows:


      "Notwithstanding any restrictions contained in the Indian Succession
      Act 1925 with respect to its application to members of certain
      communities, succession to the property of any person whose marriage
      is solemnized under this Act and to the property of the issue of such
      marriage shall be regulated by the provisions of the said Act and for
      the purposes of this Section that Act shall have effect as if Chapter III
      of Part V (Special Rules for Parsi Intestates) had been omitted
      therefrom."




                                        22
 This provision was uniformly applicable to whoever opted for a civil marriage,
whether within or outside one's community. As a result, all personal laws of
succession ceased to apply in the cases of civil marriages. .

C. Effect of the Amendment of 1976

On the recommendation of the Law Commission of India (59th Report, 1974)
Parliament enacted the Marriage Laws (Amendment) Act 1976. This Act added
Section 21-A to the Special Marriage Act 1954, which reads as follows:


       "Where the marriage is solemnized under this Act of any person who
       professes the Hindu, Buddhist, Sikh or Jaina religion with a person who
       professes the Hindu, Buddhist, Sikh or Jaina religion, section 19 and
       section 21 shall not apply and so much of section 20 as creates a
       disability shall also not apply."


       Since 1976, therefore, the position of succession in the case of civil
marriages is as follows:


       (i)     Where both parties to a civil marriage are Hindu, Buddhist, Sikh
               or Jain the Hindu Succession Act will apply.

       (ii)    Where only one party is a Hindu, Buddhist, Sikh or Jain and the
               other party belongs to any other religion the Indian Succession
               Act will apply.


       (iii)   Where a Muslim opts for a civil marriage, whether within or
               outside the Muslim community the Indian Succession Act will
               apply.




                                           23
         (iv)   Where a Parsi opts for a civil marriage, whether within or outside
               his community the general inheritance law under the Indian
               Succession Act will apply -- not the Parsi succession law as
               incorporated in that Act.


        (v)    Where a Christian opts for a civil marriage, whether within or
               outside the Christian community, the Indian Succession Act will
               apply.


        Under the impact of the Marriage Laws (Amendment) Act 1976, thus,
citizens of India opting for a civil marriage are classified into three categories,
viz.:


   (a) Hindus, Buddhists, Sikhs and Jains marrying within these four
        communities;

   (b) Hindus, Buddhists, Sikhs and Jains marrying outside these four
        communities; and

   (c) All other citizens marrying either within or outside their respective
        communities.

        This seems to be an unreasonable classification as all personal laws have the
same legal status in the country.


        The Muslims and Parsis give utmost importance to their personal laws of
succession. The Muslim law of inheritance is drawn direct from the Holy Quran and
therefore a predominant section of Muslims wants to adhere to it. The prospect of
losing it in case they go in for a civil marriage greatly inhibits them and compels them
to remain away from the Special Marriage Act 1954. The Parsis had got their religion-


                                           24
 based law of inheritance codified in the form of the Parsi Succession Act 1865 which
was, on their demand, preserved even under the new consolidating law called the
Indian Succession Act 1925. For this reason no Parsi wants to make use of the Special
Marriage Act 1954 as it would deprive them of their law of succession.


       There seems to be no reason why the Special Marriage Act 1954 should at all
make a provision regarding succession law to be applied in case of civil marriages.
Under the old Special Marriage Act 1872 parties to a civil marriage had to dissociate
themselves from religion and so any community-specific law of succession could not
apply in any such case. As this would create a vacuum, it was unavoidable to make
the Indian Succession Act 1865 applicable to them. But, this is not the case under the
new Special Marriage Act 1954 under which there is no need to renounce religion in
any case of a civil marriage. So, succession to the properties of the parties may well
continue to be governed by their respective personal laws, whether they belong to the
same community or to two different communities - especially since in this country
there is no concept of a married couple's joint property.


       It may, of course, be made possible for any individual to opt for the Indian
Succession Act 1925 irrespective of whether his or her marriage is a civil marriage or
a religious marriage governed by a personal law. But the present linkage between civil
marriages and the applicable law of succession serves no purpose. On the contrary,
for certain communities it is a discouragement and a serious inhibition against opting
for a civil marriage.




                                         25
 D. Under the Foreign Marriage Act 1969


None of the provisions relating to joint family status, inheritance rights of parties
to a civil marriage and the succession law applicable to the parties and their minor
children and their future descendants found in the Special Marriage Act 1954 finds
a place in the Foreign Marriage Act 1969 which is silent on these issues.


       Thus, despite solemnization or registration of a marriage under the Foreign
Marriage Act 1969 the parties, their issues and future descendants remain subject
to the same law of succession which would apply otherwise.




                                         26
                                 CHAPTER VI
                              Recommendations


In the light of all that has been said above we find that there is a pressing need to
amend the Special Marriage Act 1954 and the Foreign Marriage Act 1969. With a
view to addressing this need we make the following recommendations:

     1.

The word "Special" be dropped from the title of the Special Marriage Act 1954 and it be simply called "The Marriage Act 1954" or "The Marriage and Divorce Act 1954." The suggested change will create a desirable feeling that this is the general law of India on marriage and divorce and that there is nothing "special" about a marriage solemnized under its provisions. It is in fact marriages solemnized under the community-specific laws which should be regarded as "special."

2. A provision be added to the application clause in the Special Marriage Act 1954 that all inter-religious marriages except those within the Hindu, Buddhist, Sikh and Jain communities, whether solemnized or registered under this Act or not shall be governed by this Act.

3. The definition of "degrees of prohibited relationship" given in Section 2 (b) in the Special Marriage Act 1954 and the First Schedule detailing such degrees appended to the Act be omitted. Instead, it should be provided in Section 4 of the Act that prohibited degrees in marriage in any case of an intended civil marriage shall be regulated by the marriage law (or laws) otherwise applicable to the parties.

4. The requirement of a gazette notification for recognition of custom relating to prohibited degrees in marriage found in the Explanation to Section 4 of the Special Marriage Act 1954 be deleted.

5. The same provision in respect of prohibited degrees in marriage (as suggested in paragraph 3 above) be incorporated also into Section 4 of the Foreign Marriage Act 1969. The proviso to clause (d) of that Section and clause (a) of Section 2 of the Act be deleted.

27

6. All references to succession and joint family be removed from the Special Marriage Act 1954 and Sections 19, 20, 21 and 21-A of the Special Marriage Act 1954, dealing with succession and membership of joint family, be repealed.

7. A provision be inserted into the Indian Succession Act 1925 that any person whichever community he or she belongs to may, by a declaration on affidavit or by a written and duly attested will, opt for the application of this Act instead of the law of succession otherwise applicable to him or her.

We have a considered opinion that these recommendations, if accepted and implemented, will go a long way in popularizing civil marriages and since all such marriages would be governed by the same law it will be a mighty step towards translating into action the ideal of uniformity in civil laws envisaged by Article 44 of the Constitution of India.





                         (Dr. Justice AR. Lakshmanan)
                                    Chairman




(Prof. Dr. Tahir Mahmood)                              (Dr. Brahm A. Agrawal)
       Member                                             Member-Secretary




                                       28