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 2, Cited by 3]

Allahabad High Court

Pearey Lal vs Mt. Naraini on 30 August, 1935

Equivalent citations: AIR1935ALL977, 159IND. CAS.308, AIR 1935 ALLAHABAD 977

ORDER
 

Ganga Nath, J.
 

1. This is an application in revision by Pearey Lal against the order of Mr. Abdul Waheed Khan Khalil, Magistrate, First Class, Meerut, under Section 488, Criminal P.C. This order was confirmed by the learned Sessions Judge of Meerut in revision. The opposite party Mt. Naraini, wife of the applicant, obtained an order under Section 488, Criminal P.C., for maintenance on 11th March 1932, against the applicant. The applicant made an application stating that he was willing to take his wife back, but it was rejected. Mt. Naraini lived for sometime thereafter with her husband and when she was turned out again by her husband she went to live with her sister. In 1935 she made an application to recover the maintenance (Rs. 4 a month) which had been allowed to her under the order of 11th March 1932. The applicant contested this application on the mere ground that Mt. Naraini had been living in adultery and therefore was not entitled to any maintenance. Both the parties produced evidence on this point and it was found by the learned Magistrate that the applicant's objection was false and that Mt. Naraini had not been living in adultery and was entitled to maintenance and passed an order for the payment of the arrears due. Against this order a revision was filed which was rejected by the learned Sessions Judge, Meerut, as stated above. The only point that is pressed by the learned Counsel for the applicant here is that the order of 11th March 1932, became ineffectual and unenforcible on account of Mt. Naraini having gone to and lived with her husband after the order. The learned Counsel for the applicant relies on Phul Kali v. Harnam 1888 A.W.N. 217. There a reference was made by the learned Sessions Judge as follows:

I think the woman should have instituted formal proceedings under Oh. 36, Criminal P.C., that the Joint Magistrate should have heard what the husband had to say as to his willingness to keep the woman with him and should have considered any evidence produced by either party, and then should have decided whether the wife was entitled to receive any allowance from her husband. I think the Joint Magistrate was wrong in simply directing payment of arrears under the order of June, 1881. I recommend that his order be set aside.

2. On this Justice Straight ordered:

I entirely agree with the learned Judge in the view which he takes of the Joint Magistrate's order, and concur in all that he has said upon the subject. The learned Joint Magistrate's order must be and is quashed.

3. It appears that all that was done in that case was that the joint Magistrate's order, which had been passed without giving any opportunity to the husband to show cause as to why he should not pay arrears, was set aside. In this case, a notice was issued to the husband and he was given full opportunity to show cause as to why he should not pay the maintenance which had been ordered against him. There is nothing in the order of Justice Straight referred to above to show if the order of maintenance was held to have become inoperative; if so on what grounds? The mere fact, that a woman goes to live with her husband for sometime, is not sufficient to make the order ineffectual though it may have the effect of suspending the order for the period the woman lives with her husband.

4. The general principle of law that at order, whose, term is not fixed, and whose currency is not made expressly dependant upon the continued existence of some circumstance or set of circumstances, remains in force until it is cancelled, is, prima facie, applicable to maintenance orders passed under Section 488, Criminal P.C. The husband' may, on proof of circumstances specified in Section 488(5) or Section 499, Criminal P.C., obtain the cancellation or modification of the original order, as the case may be, and until he does that, the original order must be deemed to be still in force. The mere fact, that a wife has returned to live with her husband, will not bring the order to an end automatically, and on her separating from him again, she can enforce it. Section 488(5), Criminal P.C., provides for the cancellation of the order. The reasons given therein for cancellation are not exhaustive. Section 489, Criminal P.C., provides for variation of the order as well as for it is cancellation in consequence of any decision of a competent Civil Court. Section 499, Criminal. P.C., which relates to the enforcement of the order lays down:

A copy of the order of maintenance shall be given without payment to the person in whose favour it is made, or to his guardian, if any, or to the person to whom the allowance is to be paid; and such order may be enforced by any Magistrate in any place where the person against whom it is made may be, on such Magistrate being satisfied as to the identity of the parties and the non-payment of the allowance due.

5. The only conditions laid down in respect of the enforcement of the order under Section 490, Criminal P.C., are : (1) the identity of the parties and the nonpayment of the allowance due. If any such thing occurs as may be fit to vacate the order, the proper procedure for the husband is to apply to the Court and get the order cancelled. So long as the order stands, it is capable of being enforced though in the case of the woman living with her husband, it would remain suspended for the period during which she lives with her husband. This view is supported by Kanagammal v. Pandara Nadar 1927 Mad 376 and Parul Bala Devi v. Satish Chandra Bhattacharjee 1923 Cal. 456. There is no force in the application. It is therefore ordered that it be rejected. The stay order is discharged.