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 0, Cited by 9]

Supreme Court of India

M Govindaraju vs K Munisami Gounder [D] & Ors on 13 August, 1996

Equivalent citations: 1996 SCALE (6)13, AIR 1997 SUPREME COURT 10, 1996 AIR SCW 4157, 1996 ALL CJ 2 1270, (1997) 1 MATLR 19, (1997) MARRILJ 131, 1996 (5) SCC 467, 1996 (2) UJ (SC) 551, (1997) 1 HINDULR 445, (1997) 1 BLJ 275, (1996) 3 CIVLJ 860, (1996) 3 CURCC 322

Author: M.M. Punchhi

Bench: M.M. Punchhi

           PETITIONER:
M GOVINDARAJU

	Vs.

RESPONDENT:
K MUNISAMI GOUNDER [D] & ORS

DATE OF JUDGMENT:	13/08/1996

BENCH:
PUNCHHI, M.M.
BENCH:
PUNCHHI, M.M.
MANOHAR SUJATA V. (J)

CITATION:
 1996 SCALE  (6)13


ACT:



HEADNOTE:



JUDGMENT:

O R D E R The appellant, M. Govindaraju, was born to Pappammal from the loins of Munisami Gounder. The trial court as well as the High Court have neither disputed the paternity nor the maternity of the appellant. He has been denied his share in the joint Hindu family property owned by his father on the sole ground that when begotten no valid marriage subsisted between his parents. The trial court was in his favour though in giving him legitimacy, but the High Court branded the appellant as an illegitimate child of his parents and, hence, not entitled to claim partition of the joint Hindu family property. The said property consists of about 21 acres of agricultural land in which the appellant claims 1/7th share.

Evidence Was led by the parties on the issue whether Munisami Gounder had validly married Pappammal. It was not denied by either side that beforehand Pappammal stood married to one Koola Gounder and after lining with him for a couple of years, had walked out of his house to live with Munisami Gounder way-back in the Year 1942/1943. The evidence of P.W. 2 led by the plaintiff as to the performance of the spoken of marriage by rites and rituals, or that efforts were made to have the marriage of Pappammal with Koola Gounder cancelled, was rejected by the High Court. Be that as it may, the fact found remains that Pappammal walked out of her husband's house and started living with Munisami Gounder in the year 1942/1943 and it is as a result of that union that the appellant was born.

The High Court in illegitimising the appellant, seems to have overlooked the caste factor which would have a great bearing in order to establish the relationship between the parties. They were 'Gounder', necessarily falling in the classification of `Shudras'. Hindu law is clear on the subject that If a Shudra woman is turned out of the house by her husband, or she willfully abandons him and is not pursued to be brought back as wife, a divorce in fact takes place, sometimes regulated by custom, and then each spouse is entitled, to re-arrange his/her life in marriage with other marrying partners. Walking out of Pappammal from the house of her first husband Koola Gounder was irretrievable and irreversible, for it is in evidence that neither of them took interest in each other thereafter. The divorce was thus complete. Paternity of the appellant having not been denied, he was treated as a son of his father. We would, therefore, think that the trial court was right in giving him the status as a son of his father. In doing so, the trial court rightly took in aid the fact that in recognition of that status, the appellant was given his first cousin in marriage i.e. Munisami's sister's daughter. That fact was corroborative of a valid acknowledgement of paternity and legitimacy. If the people, especially the relatives, had treated and acknowledged the appellant as the legitimate son of his father by forging a bond of matrimony of the sort aforementioned, it is a strong piece of evidence to hold that the appellant was a legitimate offspring of his father. The High Court thus clearly fell in error in illegitimising him. We reverse that view.

For the foregoing reasons, we allow this appeal, set aside the impugned order of the High Court and restore that of the trial court, but without any order as to costs.