Basawanewa Balappa Gandigwad vs Balappa Shivappa Gandigwad on 16 December, 1935
Loading...
Mumbai High Court
Equivalent citations: (1936) 38 BOMLR 502
Bench: Macklin
Basawanewa Balappa Gandigwad vs Balappa Shivappa Gandigwad on 16/12/1935
JUDGMENT
Macklin, J.
1. The plaintiff in this case sued for restitution of conjugal rights and
made his wife defendant No. 1 and her mother defendant No. 2. He alleged that he
had been married to her for many years and that she had borne him five children
but was now living with another man by name Bhimappa and refused to return to
him. The wife contended that she had been divorced by her husband many years ago
and since then she married Bhimappa and had borne him four children. The trial
Judge held that the divorce was proved and that therefore the plaintiff could
not bring this suit. In appeal the District Judge held that there was no custom
of divorce proved among Jains, to which caste the parties belonged, that the
fact of this particular divorce was not proved, and that the plaintiff must
therefore get a decree. The defendant comes in second appeal.
2. It is contended as a point of law that the learned District Judge has
overlooked certain important evidence in the case and that that evidence, taken
in conjunction with the evidence which the District Judge has not ignored,
proves that the divorce took place. The defendant alleged the existence of a
deed of divorce which she said had been given by the plaintiff to her cousin and
had been then given by her cousin to her present husband. That deed is said to
be lost. The learned District Judge says that there is no evidence apart from
the alleged existence of a lost deed of divorce to substantiate the allegation
of the divorce having taken place. In addition to that evidence there is some
circumstantial evidence, namely, the undoubted fact that the defendant and her
present husband did go through a form of marriage, that they are recognised as
married by their neighbours, that the children born during the continuance of
that marriage are recognised as the children of that marriage, and that the
names of those children have been entered in the birth register as the children
of the defendant's present husband. It is suggested that the learned District
Judge has ignored this evidence. In my opinion he has not ignored it. He refers
to it, but says that although there is normally a presumption that a marriage
ceremony is valid, that presumption cannot exist in a case like the present,
where there has admittedly been a former marriage, where the husband of the
former marriage is alive, and where that husband still claims the defendant to
be his wife. In other words the learned Judge holds that the existence of a
second marriage does not prove that a divorce took place. I entirely agree. We
have the fact that a second marriage took place; but even if we assume that the
defendant is telling the truth when she says that her last four children are the
children of her second husband, and even if we assume that there really was a
deed of divorce, I still do not think that that is enough to prove that there
was an actual divorce. It is not as if divorces were recognised by the Hindu law
in general. Even assuming that divorce is recognised by the Jain caste, which in
fact the learned District Judge held to be not proved, still it is a matter
outside the ordinary Hindu custom, and one would expect better evidence of it
than a mere allegation of the existence of a deed of divorce which has now been
lost. No one speaks to any ceremony of divorce, and no one speaks to any deed or
words of the divorcing husband apart from his having handed a deed of divorce to
his wife's cousin.
3. But upon the written statement in this case a question of limitation would
arise, and it is necessary to consider whether the suit was in time. The article
applicable is Article 120, providing a period of six years from the time when
the right to sue accrued. If the defendant is telling the truth when she says
that she has been married to her present husband for nine or ten years and has
borne him four children, then the suit is out of time unless it can be brought
in time by some exemption provided by the Act. It is argued that such an
exemption is to be found in Section 23, which provides for a fresh period of
limitation arising at every moment of the time during which a continuing wrong
continues. The question then is whether a refusal of a wife to live with her
husband is a continuing wrong. There is no authority upon the point that I have
been able to discover since the present Limitation Act came into force in 1908.
Under the old Act suits for restitution of conjugal rights were governed by
Article 35 of that Act, which provided a period of two years from the date of
demand and refusal. In Bai Sari v. Sankla Hirachand (1892) I.L.R. 16 Bom. 714 it
was held that Section 23 applied to suits for the restitution of conjugal rights
although such suits were governed by Article 35. In Fakirgauda v. Gangi (1898)
I.L.R. 23 Bom. 307 their Lordships refused to express any opinion as to the
applicability of Section 23 to such suits, evidently considering that the matter
had not been authoritatively decided and that it was a difficult question. In
Dhanjibhoy Bomanji V. Hirabai (1901) I.L.R. 25 Bom. 644 : s.c. 3 Bom. L.R. 371
the point was finally set at rest so far as the then existing Act was concerned.
It was there held by a full bench that having regard to Section 23 of the Indian
Limitation Act of 1877 and Article 35 of that Act a suit under the Parsi
Marriage and Divorce Act for the restitution of conjugal rights would be barred
within two years of demand and refusal. That was a case in which the question
was with special reference to the Parsi Marriage and Divorce Act; but the
principle underlying the decision is, I think, applicable not only to the old
Act of 1877 and is also applicable generally and not only to Parsi marriages.
The reasoning of the learned Chief Justice was based upon the wording of Article
35 as it stood, and he held that Section 23 of the Act being only general in its
terms and Article 35 being particular in its terms, if there were any repugnancy
between the section and the article, then the particular provision would have to
prevail and the period for a suit for restitution would be two years from the
date of demand and refusal in spite of Section 23. All the authorities have
assumed that the continuing wrong referred to in Section 23 would include
failure of a wife to return to her husband, and the only reason why the full
bench held that Article 35, as it then was, prevailed over Section 23 was that
Article 35 dealt with a particular instance of a wrong, while Section 23 dealt
with continuing wrongs only generally. But Article 35 is no longer part of the
law and its place has been taken by Article 120, which provides a period of six
years from the time when the plaintiff's right to sue accrued. That is itself an
article of general rather than particular application and cannot be held
override a section of the Act merely because the section is in general terms.
Moreover in the present case there is evidence to show that the first actual
refusal took place within six years of the suit, and a statement to that effect
was made in the plaint and was not denied in the written statement. On both
grounds, therefore, the suit is in time.
4. The decree of the lower appellate Court must be upheld, and this appeal is
dismissed with costs.