Gujarat High Court
Hansaben vs State on 30 August, 2011
Author: S.R.Brahmbhatt
Bench: S.R.Brahmbhatt
SCR.A/47/2012 7/ 7 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 47 of 2012 ================================================= HANSABEN RAMJIBHAI PITHWA - Applicant Versus STATE OF GUJARAT & 1 - Respondents ================================================= Appearance : MR JA ADESHRA for Applicant: PUBLIC PROSECUTOR for Respondent: 1, MR BP GUPTA for Respondent : 2, ================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 09/04/2012 ORAL ORDER
Heard learned advocates for the parties.
The petitioner by way of this petition approached this Court for following reliefs:-
"(A) The Hon'ble Court be pleased to issue appropriate writ, order or direction by quashing and setting aside the impugned order dtd.
30.08.2011 passed by the Learned Judge, Family Court No.4, Ahmedabad below application Exh. 40 in Criminal Misc. Application No. 3016 of 2005 at Annexure - A and further be pleased to order / direct the Family Court,Ahmedabad to hear and decide Criminal Misc. Application No. 3016 of 2005, on merits as expeditiously as possible and further be pleased to order / direct the respondent no.2 to regularly pay to the petitioner interim maintenance @ Rs.10,000/- per month.
(B) Pending admission hearing & final disposal of this petition the Hon'ble Court be pleased to order / direct the respondent no.2 to regularly pay to the petitioner interim maintenance @ Rs.10,000/- per month."
In short the order dated 30/8/2011 is under challenge in this proceeding, where under the application filed by the present respondent no.2 under exhibit-40 in Criminal Misc. Application No. 3016 of 2005 is accepted and application filed by the petitioner under section 127 Cr.P.C. is rejected.
The facts in brief leading to filing this petition deserve to be set out as under.
The petitioner, an ex-wife of respondent no.2 had filed proceedings under Section 125 of Criminal Procedure Code for seeking maintenance from respondent no.2, wherein the competent court passed an order on 22/2/1990, ordering interim maintenance of Rs.250/- per month which had culminated into final order of Rs.400/- per month vide order dated 26/4/1991. The said order was subject matter of challenge before this Court in Criminal Revision Application No. 1017 of 1991, which was turned down by this Court in its order dated 13/7/1994. Thereafter the wife applied for enhancement under section 127 Cr.P.C. and that application was allowed and maintenance was enhanced from Rs.400/- to Rs.500/- vide order dated 18/3/1997. Thereafter the wife had filed Hindu Marriage Petition No. 315 of 1995, wherein on 31/3/1998 an interim order was passed taking into consideration that wife is ordered to be paid Rs.500/- by way of maintenance under section 125 Cr.P.C. and Rs.1200/- was ordered and ultimately application made being Hindu Marriage Petition No. 315 of 1995 seeking divorce from husband came to be disposed by decree of divorce dated 8/12/1998 on the basis of the purshish filed by the husband and endorsed by the wife through her advocate. The decree was thus passed and the marriage got dissolved vide order & decree dated 8/12/1998. The wife filed another application under section 127 Cr.P.C. being Criminal Misc. Application No. 3016 of 2005 seeking enhancement of maintenance for receiving Rs.10,000/-, in which exhibit-40 came to be filed inter alia contending that said application was not maintainable in view of the fact that it was agreed for paying Rs.1200/- in civil proceedings and therefore this application under section 127 Cr.P.C. is not competent and was required to be disposed of. Said application below exhibit-40 is accepted by the Family Court and an order was passed on 30/8/2011 which is subject matter of challenge in this petition as stated herein above.
Learned advocate for the petitioner has relied upon decision of this Court in case of Hansaben, wife of Rameshkumar Ratilal Patani Vs. Rameshkumar Ratilal Patani and another, reported in 1993 (1) G.L.H. pg.886, and contended that the two proceedings namely civil proceedings under Hindu Marriage Act 1955 and under Criminal Procedure Code are distinct and separate and that the Court was not justified in accepting the submission of husband in rejecting application under section 127 Cr.P.C. made by the wife / petitioner herein. Learned advocate for the petitioner relied upon another decision of the Apex Court in case of Ramesh Chandra Vs. Beena Saxena, reported in 1982(0) GLHEL-SC 41633, and contended with special emphasis in respect to observation made in para no.5, and contended that in view of those observations it was not open to the Court to reject the petition filed by the wife for enhancement under section 127 Cr.P.C.
Learned advocate for the petitioner further relying upon observations of this Court in case of Ranjanaben Bachubhai Vs. Dilip Ramniklal Katarmal, reported in 2011 (0) GJHEL-HC 225589 contended that the order passed under section 24 of Hindu Marriage Act cannot be looked into while deciding application filed under section 125 Cr.P.C. Therefore this petition is required to be allowed.
Learned advocate for the petitioner contended that the purshish submitted by husband, whereof endorsement made by advocate for the wife is eloquently clear that the wife has agreed for Rs.1200/- for the present (in vernacular 'Halpurto'), and therefore the order made under section 125 Cr.P.C. is not set aside or cancelled by any competent court. Therefore it is absolutely justified in seeking relief under section 127 Cr.P.C.
Learned advocate Shri. Gupta for respondent / husband contended that section 127 does not envisage repeated applications for enhancement. The entire purport of section 125 to 128 Cr.P.C. indicate that wife be a divorcée, deserted or turned out, such wife is entitled for maintenance so that she may not have to live the life of vagaries. This section cannot be turned out to be an instrument of persistent harassment to husband, whose subject matter is set at rest by competent civil court, wherein the civil court after taking into consideration the wife's plea with regard to maintenance passed an order and decree of divorce wherein maintenance is accepted at Rs.1200/- per month.
Learned advocate for respondent husband further submitted that section 127 Cr.P.C. presupposes existence of payment of maintenance. In the instant case under section 125 Cr.P.C. maintenance was ordered to be paid. Thereafter maintenance application made under section 127 was allowed and that order did not remain in force in view of the fact that competent civil court had adjudicated upon this aspect of maintenance and the litigation came to an end wherein the wife had agreed for Rs.1200/- per month. Now, if the wife was aggrieved on account of any misconception of operation of the order it is open to the wife to approach for appropriate remedy including invoking section 25 of Hindu Marriage Act.
This Court is of the considered view that the petitioner wife had no right to maintain the original application in view of the following facts.
(1) The petitioner wife in fact filed petition for divorce being Hindu Marriage Petition No.315 of 1995 in which proceedings of interim maintenance was fixed by the court on 31/3/1998 and in that order maintenance of Rs.500/- was considered and thereafter when the wife, i.e. present petitioner had agreed for maintenance of Rs.1200/- per month in the subsequent civil proceeding, it can well be said that she had accepted the order of divorce and maintenance both. The husband's economic progress alone cannot be subject matter of filing any application under section 127 Cr.P.C. for enhancement. Assuming that there exists some right or semblance of right, then also, unless & until it is established beyond doubt that the wife is unable to carry out her regular life out of maintenance amount agreed upon in a civil court and in case if the maintenance fixed by civil court is also not found to be adequate in light of the galloping inflation, then only under section 25 of the Hindu Marriage Act the Court has adequate remedy to enhance the maintenance and/or adjudicate upon wife's seeking appropriate relief thereof.
The plain language of section 127(1) is required to be set out as under.
"Sec.
127. Alteration in allowance - (1) On proof of a change in the circumstances of any person, receiving, under section 125 a monthly allowance for the maintenance or interim maintenance, or ordered under the same section to pay a monthly allowance for the maintenance, or interim maintenance, to his wife, child, father or mother, as the case may be, the Magistrate may make such alteration, as he thinks fit, in the allowance for the maintenance or the interim maintenance, as the case may be."
On plain reading of the language one would comes to clear conclusion that for invoking section 127 Cr.P.C. it is a prerequisite that wife should have been receiving maintenance under order of the court under section 125 Cr.P.C. only. In the instant case as could be seen from developments, of instances and orders it cannot be said that wife was receiving Rs.1200/- under section 125 Cr.P.C. and therefore the court before which the Misc. Criminal Application was filed under section 127 Cr.P.C. being Criminal Misc. Application No. 3016 of 2005 has no jurisdiction to entertain the application as if it had been an inherent lack of jurisdiction on account of there existing an order of civil court under which maintenance was fixed. Now that maintenance was rightly fixed or wrongly fixed or not adequately fixed is not a question which can gone into on an application made under section 127 Cr.P.C.
In light of the aforesaid reasonings the decisions cited at the bar would have no applicability to the peculiar facts & circumstance of the present case, wherein it is said that wife could not have invoked section 127 Cr.P.C. repeatedly when the wife was not receiving maintenance under order made under section 125 Cr.P.C. The order in the field was the order passed by the civil court which govern the relationship of two parties, namely husband and wife and therefore civil court order could not have been subject matter of any further scrutiny and or examination in the criminal proceedings in exercise of power under section 127 Cr.P.C. The judgments cited therefore in my view have no application on present case and therefore the application deserves to be dismissed being bereft of merits. Hence the application is rejected. Notice discharged. There shall be no order as to costs.
However the Court has not opined on merits of wife's claim for receiving enhanced maintenance if permissible under section 25 of Hindu Marriage Act.
[S.R. BRAHMBHATT, J ] /vgn