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 1, Cited by 1]

Allahabad High Court

Mt. Rahiman Bibi vs Fazal on 28 June, 1926

Equivalent citations: AIR1927ALL56, AIR 1927 ALLAHABAD 56

JUDGMENT
 

Mears, C.J.
 

1. This is a perfectly simple and straightforward case. We are going to allow the appeal because we are of opinion that the Judge in the lower appellate Court, in considering what were the principles laid down in the case of Jafar Husain v. Ummat-ur-Rahman [1919] 41 All. 278, included in it a principle which the case does not warrant.

2. The suit was commenced by Mt. Rahiman Bibi. She was a young woman, who is said to have been a minor but may have been on the eve of her majority, or may an fact have been major at the time of the happening of the event complained of. She sued her husband for a dissolution of marriage, and her case was that having been married on the 21st of June 1922, her husband in September 1922 made an accusation against her that she had committed adultery, at first with a man whom he did not name but ultimately with a named relative, and as a result of that adultery she had become pregnant. He made that accusation at a moment when she had returned to his house, and demanded and received from her the jewels which he had given her on her marriage and turned her out of the house. That is to say, she remained during the rest of the night under her husband's roof. In the morning he sent for her relatives, charged her in their presence with adultery and said he wished to have no more to do with her. Thereupon they took her away. She has never since resided with her husband. The husband on other occasions made repeated charges to various people of the misconduct of his wife. The father of the lady apparently went to the people of the brotherhood and a great deal of time was occupied in trying to make arrangements either to settle the matter amicably or to bring about some form of matrimonial separation, and it came to me as a considerable, astonishment, that this suit, commenced as it was on the 2nd of January 1924, was brought 15 months after the accusation had been made. In ordinary circumstances I should have said that a delay for that length showed that the lady really did not feel so outraged by the accusation as to entitle her to relief. The gap has to some extent been satisfactorily filled up by the interviews and negotiations which the father had with members of the brotherhood and I am satisfied that the charge shocked and outraged the feelings of the lady.

3. The plaint sets out the facts I have narrated and adds:

The plaintiff was put to great disgrace on account of the false accusations and suffered a mental pain.

4. She asked that she might be given a dissolution of her marriage. The defendant who throughout the whole proceedings has behaved badly chose to adopt a line which he knew to be false. He asserted that he had never made any defamatory statement with regard to his wife. He added (quite truly) that she was a woman of good character and chaste. When the matter came up before Mr. Man Mohan Sanyal, he tried it with great care and he came to a conclusion of fact with regard to the charge, which was undoubtedly right. He believed that notwithstanding the denial of the husband in his, written statement, and his denial on oath in the box that he was telling falsehoods, and the learned Subordinate Judge gave a decision in favour of the lady.

5. Before, however, that happened a very curious incident took place. The evidence on both sides had been recorded and the defendant was advised to make a retraction. He was in a position of very great difficulty, because he had already sworn on oath that he had never accused this lady of adultery, and he had the hardihood to do this notwithstanding that he had bean opposed in the witness-box by witness after witness of undoubted probity, who swore to his having made this accusation when he was face to face with them. Therefore when he wished to make a retraction, he could not do so because the essential element of a retraction is the withdrawal of a statement previously made. An admission might have and indeed should have involved him in proceedings for perjury. There is, therefore, in the document, dated the 2nd of September 1924, nothing in the nature of a withdrawal of what had originally been said, and indeed the defendant in this very document denies in terms that he ever had accused his wife of misconduct. He is good enough in the document to proclaim to the world her innocence and he prayed to the Court that it might be treated as a retraction of the alleged accusation which he denied ever having made. The document is not worth the paper it is written on from any point of view whatever, and is as dishonest as his written statement and evidence. The learned Subordinate Judge was perfectly right in disregarding it. However when the matter got up before the District Judge, he took a different view, and a view, which I am of opinion was the wrong one. He dealt with the document as if it is a document of retraction, overlooking the meaning of the word. There can be no doubt that if he had come to the opposite opinion, that it was not in fact a retraction because it lacked the necessary element set out in the definition in Webster's Dictionary, namely, the withdrawal of a statement previously made, his decision, I believe, would have been entirely different.

6. The authority of Jafar Husain v. Ummat-ur-Rahman [1919] 41 All. 278, to which we have been referred, is a decision which in my opinion completely covers this case. I believe it to be in accordance not only with the law but certainly in accordance with the times in which we live. We have been treated at very great length to extracts from law of a very remote period, which, in my opinion, have very little to do with the matter and therefore I do not discuss them. The law on the subject of la'an and of the authority of the Court to grant dissolution of marriage in cases of this character is clearly and satisfactorily set forth in the Jafar Husain case. That case is an unchallengeable authority for the proposition that a Mohammedan wife can apply to the Courts of British India for a divorce against her husband, and can obtain a decree for dissolution of marriage against him if she proves that he has falsely charged her with adultery. All the elements of the present case fit in with all the material allegations in the case of Jafar Husain. We have in the case under consideration a Mahomedan lady untruly charged with misconduct by her husband who has made an application to the Court in British India, and has asked for a decree of dissolution of marriage. The only answer the husband puts in is a denial. The finding of the Court is that the charge was made. What must be the decision in a case of that kind? The decision is that the lady is entitled to a decree for dissolution.

7. The learned District Judge in dealing with this very case of Jafar Husain v. Ummat-ur-Rahman [1919] 41 All. 278 quotes the most important passages from Mr. Justice Banerji's judgment on which I rely:

The Mahomedan law of evidence being no longer in force and the ordinary Courts having taken the place of Kazis, these Courts are the authorities which should make a decree for divorce on being satisfied according to the ordinary rules of evidence that a false imputation was made by the husband, and it is unnecessary to comply with the formalities of la'an.

8. The learned District Judge having cited that passage says:

At the same time the Court seems to have been of opinion that if there had been retraction, the result might have been different.

9. Later on the learned District Judge says:

I think that the judgment must be interpreted as authority for the proposition that on a false imputation being made the wife is entitled to divorce unless the husband retracts the imputation.

10. I have studied the case line by line to find where it can be suggested that either of the Judges committed themselves to that proposition. I have been unable to find any such principle laid down and counsel for the respondent is unable to suggest any passage from which such an inference can be drawn. But it is unnecessary to consider a position which does not arise because I am of opinion that there was no retraction here from first to last and that the husband has always proceeded on the basis of a denial of his ever having made the assertion. That in my view brings the case into correspondence with the case of Jafar Husain, and I am of opinion that the learned Subordinate Judge was in every way right in decreeing the suit for dissolution of marriage. I am not prepared to express any opinion as to what the position would have been if the husband in the written statement had behaved like an honest man and told the truth and made a full unequivocal retraction. I propose to express no opinion on that matter believing as I do there never was in this case any retraction and the lady very satisfactorily proved her case.

Sulaiman J.

11. I concur in the conclusion arrived at by the learned Chief Justice. The plaintiff claimed dissolution of her marriage on the ground that her husband had accused her of having committed adultery. The defendant denied that he ever made any such accusation, and he did not offer to substantiate any such charge. He did not ask the Court to decide the plaintiff's allegation of the accusation as a preliminary issue. After both the parties had closed their evidence, an application, dated the 2nd of September 1924 was filed on behalf of the husband in which he adhered to his denial of ever having accused his wife of adultery, but prayed that if the Court were to find that allegation proved, he would retract the alleged accusation.

12. The Court of first instance came to the conclusion that the husband had in fact accused his wife of adultery, and that there was no proper retraction, and in any case it came too late. The suit was accordingly decreed.

13. On appeal the learned District Judge has come to a contrary conclusion being of opinion that it was open to, the defendant even at the last moment to retract, and that his application amounted to such retraction. In support of his view he has relied on the ruling in Jafar Husain v. Ummat-ur-Rahman [1919] 41 All. 278. As pointed out by the learned Chief Justice, that ruling in no way supports the proposition of law stated by Him. The learned Counsel for the respondent in supporting the decree has however argued that under the Muhammadan Law the jurisdiction of the Kazi to effect a divorce arose out of the oath taken by the husband and not out of the accusation made by him. It is impossible to accept this contention, because the cause of action for the wife to appeal to the Kazi and seek relief for divorce arose out of the accusation of the husband. The procedure as to the taking of the oaths in the course of the trial was a method of proof only and could not confer on the Kazi jurisdiction which existed before the trial began.

14. It is further contended on his behalf that after it was proved that he had made the accusation an opportunity should have been given to him either to retract his accusation or to substantiate it. As stated above, the defendant from the very outset admitted that he did not undertake to prove her adultery. He could not therefore expect that another option would be given to prove such a charge. The so-called retraction came after the evidence was closed. Even assuming that under the old procedure of the Muhammadan law, the Kazi had to give the husband a fresh option to retract, after it had been established by evidence that his denial of it was false, it may be doubtful how far that rule of procedure can now be applicable to a case where both parties have gone to trial only on the question whether an accusation was or was not made, and the retraction did not come till after the close of the evidence.

15. In the present case, however, there was no proper retraction at all. The defendant never admitted that he had made the accusation and that it was false. The real basis of the procedure of the Muhammadan Law seems to be that when the wife appeals to the Kazi and asks for the dissolution of the marriage on the ground that she has been falsely accused by her husband of adultery, it is open to the husband to admit that he made a false accusation and thereby render himself criminally liable, or to substantiate the accusation. In the present case the defendant did not offer to substantiate the accusation, and at the same time took good care to save himself from all criminal liability. The whole object of the retraction was to obtain an admission by the husband of his having wrongly slandered his wife, on the basis of which he could be punished forthwith. In the Hedaya, book 4, chapter 10 the form of retraction is stated to be as follows:

It is also a condition of imprecation that the wife require her husband to produce the ground of his accusation...and if he decline it, the Magistrate must imprison him until he either make an imprecation, or acknowledge the falsity of his charge by saying 'I falsely attributed adultory to her' as this is a right due from him to his wife....

16. Further on in the same Chapter it is stated:

If a husband, after imprecation, contradict himself by acknowledging that he had accused his wife falsely, let the Magistrate punish him, because he then acknowledges himself liable to punishment.

17. These passages show conclusively that for a proper retraction the husband must acknowledge that he had falsely accused his wife and that he must be punished on his own acknowledgment. In the present case the husband has not contradicted himself by admitting that he falsely slandered his wife, and has therefore not retracted his accusation. The plaintiff is accordingly entitled to a decree for divorce on the ground that she has been falsely accused by the husband of adultery, which accusation remains unretracted. There is no question of taking any further oaths as the defendant is not prepared to substantiate the accusation. The decree of the first Court must therefore be restored.