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 3, Cited by 9]

Allahabad High Court

Ravendra Kaur vs Achant Swarup on 10 December, 1964

Equivalent citations: AIR1966ALL133, 1966CRILJ247, AIR 1966 ALLAHABAD 133, 1965 ALL. L. J. 602 1965 ALLCRIR 101, 1965 ALLCRIR 101

ORDER
 

 H.C.P. Tripathi, J.
 

1. Applicant Rabindra Kaur made an application to the Sub-Divisional Officer Sadar at Muzaffarnagar praying that the maintenance allowance of Rs. 25 per month granted in her favour on the 2nd of March 1955 be increased to Rs. 100 as the circumstances of the respondent had changed during the period. Respondent Achint Swarup filed a written statement before the Magistrate alleging that the Court of the Additional Civil Judge, Muzaffarnagar had granted him a decree for judicial separation from the applicant and, therefore, the maintenance allowance which had been grunted to the applicant earlier was not payable. He also filed a copy of the decree passed by the Court showing that he was allowed judicial separation from the applicant. On these facts the learned Magistrate rejected the application of Rabindra Kaur for enhancing her maintenance allowance and also passed an order cancelling his previous order of the 2nd of March 1955 granting her a maintenance allowance,

2. On revision the learned Sessions Judge was of the opinion that the view of law taken by the Magistrate was incorrect and that it was not legal on his part to have set aside his previous order allowing maintenance to the applicant. He has, therefore, referred the case to this Court for setting aside the order of the Magistrate.

3. I have heard learned counsel for the parties.

4. Judicial separation can be obtained by either party to a marriage inter alia also on the ground that the other party has deserted him or her for a continuous period of not less than two years immediately preceding the presentation of the petition under Section 10 of the Hindu Marriage Act of 1955. The allegation made by the opposite party before the Magistrate was that he had obtained the decree for indicial separation on this ground. It is no doubt true that it was an ex parte decree but although the learned counsel for the opposite party was allowed time for the purpose, he has not been able to state that the opposite party had filed any application within time for setting aside that ex parte decree.

5. Sub-section (4) of Section 488, Cr. P. C. provides that no wife shall be entitled to receive an allowance from her husband. . . . if without any sufficient reason she refuses to live with her husband. It is, therefore, clear that in view of the decree passed by the Civil Court granting judicial separation to the opposite party, the applicant cannot be held entitled to receive maintenance allowance from him and under the law it was the duty of the Magistrate to have noticed the decision of the Civil Court as provided under Sub-section (2) of Section 489 of the Code even though there was no specific application under that section before him. In my opinion, the view of the law taken by the Magistrate is absolutely correct and the contrary observation made by the learned Sessions Judge is erroneous.

6. I am supported in this view of law by a decision of this Court in the case of Sharda Prasad v. Emperor, AIR 1932 All 583.

7. Learned counsel for the applicant relied on a single Judge decision of the Madras High Court in the case of Mailappa Chettiar v. Sivagami Achi (1963) 2 Mad LJ 82; (.1.964 (1) Cri LJ 242), in which it was held that the mere fact that the civil Court had given an inconsistent finding is by itself no sufficient ground to cancel the order of maintenance made by the criminal Court. With respect I differ from that view and accept the view taken by this Court in the case referred to above.

8. The reference made by the learned Sessions Judge is, therefore, rejected.