Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jaiwantabai W/O Shenuji ... vs Sunanda W/O Ganesh Dode And ...
2021 Latest Caselaw 11557 Bom

Citation : 2021 Latest Caselaw 11557 Bom
Judgement Date : 23 August, 2021

Bombay High Court
Smt. Jaiwantabai W/O Shenuji ... vs Sunanda W/O Ganesh Dode And ... on 23 August, 2021
Bench: S. M. Modak
                                                                             -1-                                                              SA.144.2007



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH : NAGPUR


                                  SECOND APPEAL NO.144 OF 2007


APPELLANT:                                          Smt. Jaiwantabai w/o Shenuji Wankhade
                                                    aged about 59 years, Occupation: Labour,
                                                    resident of Panchashil Nagar, Akola,
                                                    District : Akola [Original Plaintiff as on R.A.]


                                                         ... VERSUS ...

 RESPONDENT:                                        1. Sunanda w/o Ganesh Dode,
                                                       Aged about 34 years, Occu : household work,
                                                       resident of c/o Ganesh Shaligram Dode
                                                       Zopadpatti area behind new S.T. Stand Akola
                                                       Tahsil and District : Akola.

                                                    2. Divisional Railway Manager [p], Central
                                                       Railway Bhusawal, Tahsil Bhusawal,
                                                       District : Jalgaon.

                                                        [Respondent no.1 and 2 are original
                                                         Defendants no.1 and 2 as on R.A.]

 -----------------------------------------------------------------------------------------------------------------------------------------------------------
Shri Ved Deshpande h/f Shri A.S. Mardikar, Senior Advocate for the Appellant
                  Shri J.B. Gandhi, Advocate for Respondent No.1.
                  Shri N.P. Lambat, Advocate for Respondent No.2.
------------------------------------------------------------------------------------------------------------------------------------------------------------

                                     CORAM : S.M. MODAK, J.

RESERVED ON : 4th AUGUST, 2021 PRONOUNCED ON : 23rd AUGUST, 2021

JUDGMENT:-

Heard learned Advocate Shri Ved Deshpande for the

Appellant, learned Advocate Shri J.B. Gandhi for respondent No.1 and

-2- SA.144.2007

learned Advocate Shri N.P. Lambat for respondent No.2.

02] This Court while admitting the appeal has framed following

substantial question of law--

a) "whether a widow can claim the estate of the husband after

re-marriage"?

At that time, this Court has referred to the judgment in the case of Smt.

Kasturi Devi Vs. Deputy Director of Consolidation & Others 1. I have

perused that judgment. It is no doubt true that "the effect of

re-marriage on her right to claim share in the property " was considered

in that judgment. However, the status of that woman was that of a

mother and not of a widow. So to say there was a claim for inheritance

not as a widow but as mother. It has been held that there will not be

any effect on her share of inheritance from a son even after she

re-married. Whereas in the case before us the issue is what is the effect

on widow's right of inheritance (not in the property of a son) on the

property of the deceased husband.

03] The present appellant is the mother of the deceased-Anil

Shenuji Wankhade. He was working as a pointsman with Indian

Railways. He was married to present respondent No.1. Parties will be

referred to by their original status before the trial Court.

1   AIR 1976 SC 2595





                                           -3-                                SA.144.2007


04] Anil Wankhade expired in an accident on 19 th April, 1991. He

was entitled for dues from the Indian Railways. Deceased-Anil

nominated his wife/defendant-Sunanda. It has come on record that

there was a dispute in between deceased-Anil and wife-Sunanda. She

was staying away from the husband-Anil.

05] After the death of husband-Anil, defendant-Sunanda

re-married in the month of May, 1991 with one Ganesh Saligram Dode.

Plaintiff-Jaiwantabai claimed dues from the Indian Railways in the

year 1993. She also informed to the employer about re-marriage of

defendant-Sunanda. Indian Railways/employer demanded a certificate

of marriage. However, it could not be submitted. Employer disbursed

dues of Rs.65,000/- in favour of defendant-Sunanda.

06] As plaintiff-Jaiwantabai could not find favour from the

employer, she filed a suit before the Civil Judge (Junior Division),

Akola. She sought declaration about status of defendant-Sunanda and

also injunction restraining the employer from paying the dues to

defendant-Sunanda.

07] The plaintiff gave evidence and examined herself and two

witnesses namely Shrirang Ingde-PW-2 (who was aware about strained

relationship in between the spouses and cohabitation with second

husband) and Laxman Hiwrale-PW-3 (who attended the marriage of

-4- SA.144.2007

defendant-Sunanda). Both the defendants have not given the oral

evidence. The trial Court found favour with the plaintiff and decreed

the suit in toto.

08] The Indian Railways were directed to pay all the dues to

plaintiff-Jaiwantabai as they have already released the dues to

defendant-Sunanda. They have preferred the first appeal before the

District Court, Akola. The first Appellate Court after hearing all the

sides, was pleased to modify the judgment. The first Appellate Court

recognized the share of defendant-Sunanda. The direction was given to

the Indian Railways to disburse the amount to plaintiff-Jaiwantabai and

defendant-Sunanda. It is this judgment, which is challenged before this

Court by the original plaintiff. The trial Court has accepted the claim of

the plaintiff in toto, whereas the first Appellate Court has also

recognized the share of defendant-Sunanda. That is why, the plaintiff is

aggrieved by the first Appellate Court's judgment.

SUBMISSION

09] According to the learned Advocate for the appellant after the

re-marriage, defendant-Sunanda looses all her rights in the property of

deceased-Anil. He also criticized the conduct of the employer in

releasing the funds by not insisting upon succession certificate (but

only on the basis of nomination). He has prayed for issuing direction to

the Indian Railways to recover the amount from defendant-Sunanda

-5- SA.144.2007

and to pay it to her in entirety. Whereas according to learned Advocate

for defendant-Sunanda, the Hindu Widow's Re-marriage Act, 1856

(hereinafter referred to as the "Act of 1856") is repealed in the year

1983 and even Section 24 is omitted from the Hindu Succession Act,

1956 (hereinafter referred to as the "Act of 1956") w.e.f. 9 th September,

2005. He relied upon a judgment in the case of Sanjay Purushottam

Patankar Vs. Prajakta Pramnod Patil2. Whereas learned Advocate for

respondent No.2/employer submitted that the amount has already

been disbursed to the defendant-Sunanda on the basis of valid

nomination and it is for the plaintiff to recover from the defendant-

Sunanda, if she succeeds.

10] On hearing the submissions and perusing the records,

following facts were proved--

a) marriage in between defendant-Sunanda and deceased-Anil,

b) deceased-Anil working with Indian Railways as a pointsman,

c) death of Anil on 19th April, 1991,

d) relationship of plaintiff-Jaiwantabai as a mother with deceased

Anil,

e) disbursal of the amount by Indian Railways to defendant-

Sunanda,

f) re-marriage of Sunanda in the month of May, 1991.

2 2015 (6) Mh.L.J. 533

-6- SA.144.2007

11] Trial Court believed the theory of second marriage. Even

though trial Court had given negative declaration against defendant-

Sunanda, she has neither preferred first appeal nor filed the cross-

objection. Even though the first Appellate Court while recognizing the

claim of defendant-Sunanda has not upset the finding about second

marriage of Sunanda. On the point of disbursement by the employer,

the findings of the first Appellate Court are as follows:-

"13. In the circumstances if appellant has disbursed amount without obtaining succession certificate from respondent No.2 and without being her name recorded as of nominee in service record of deceased Anil then in that circumstances the appellant is liable to pay appropriate share of respondent No.1 from those dues to her".

However, subsequently the first Appellate Court observed thus:-

"13. However, if by observing due procedure the appellant has effected payment to respondent No.2 that too as a nominee of deceased Anil then in that circumstance respondent No.1 has to file proper proceeding for recovery of her appropriate share from that amount".

First Appellate Court has directed that plaintiff and defendant-Sunanda

are entitled to get appropriate share.

                                         -7-                              SA.144.2007


                               PROVISIONS OF LAW


12]        It is true that the dues from employer is nothing but the

self-acquired property of the deceased-Anil. It is also true that as per

Section 2 of the Act of 1856 on re-marriage, the rights and interests for

deceased husband's property ceases and then there will be

determination as if she have then died. It is also true that the Act of

1856 was repealed in the year 1983. It is pertinent to note that when

the Hindu Succession Act was drafted in the year 1956, Section 24 was

incorporated. The widow losses right if she remarries on the date when

succession opens. It is also true that Section 24 is omitted from the Act

of 1956 w.e.f. 9th September, 2005. Deceased-Anil expired on 19 th

April, 1991, so on that date succession to his property opened. So, we

have to see what was the position in force at that time. The Act of 1856

was already repealed. Section 24 was very much there on the statute

book. So, on the basis of that provision, whether it can be said that

defendant-Sunanda can be excluded from succeeding the property of

deceased-Anil?

13] The Division Bench of this Court (Principal Seat) in the case

of Sanjay Purushottam Patankar (supra), was pleased to refuse stay to

the execution of the order passed in testamentary petition. Succession

certificate was granted in favour of the wife (even though she

re-married) in respect of estate of deceased husband. Then the mother

-8- SA.144.2007

filed separate petition for grant of succession certificate. She asked for

stay of the order passed in first testamentary petition. It was refused by

learned Single Judge. It was confirmed by the Division Bench of this

Court. The provisions of Section 14 of the Act of 1956 was considered.

14] It is very well true that if we have to deal with rights of a

particular party, we have to consider the provisions of relevant law in

its entirety. Section 14 of the Act of 1956 makes the female Hindu

being absolute owner if she possessed the property. Whereas Section 24

of the said Act disinherits the widow if she re-marries. Here this Court

wants to note the difference in between the wordings of Section 2 of

the Act of 1856 on one hand and the wordings of Section 24 of the Act

of 1956. There is emphasis 'on the date when succession opens' as per

Section 24 of the Act of 1956. The status of the widow being re-

married continuing to be widow must be on the date when succession

opens. The wordings "if on the date the succession opens" does not find

place in Section 2 of the Act of 1856. So, we have to respect the

intention of the legislators while incorporating these provisions in

Section 24 of the Act of 1956.

15] In other words, if the widow has not re-married when the

succession opens, the disqualification under Section 24 of the Act of

1956 will not be applicable. Admittedly, defendant-Sunanda re-married

-9- SA.144.2007

in May, 1991 (i.e. after opening of succession on 19 th April, 1991). For

the above discussion, contention of the appellant so as to disqualify the

defendant-Sunanda cannot be accepted. The plaintiff-Jaiwantabai and

defendant-Sunanda being class 1 st heirs are entitled to get equal share

in the property of deceased-Anil. As contemplated under Section 10 of

the Act of 1956, the widow (Rule 1) and the mother (Rule 2) of the

intestate takes one share each. So both are entitled to get 50% from the

property of deceased-Anil. For the above discussion, I am inclined to

answer the substantial question in the affirmative on the basis of the

facts involved in this appeal.

ABOUT RECOVERY

16] There is a request to issue direction to the employer to

recover the amount coming to the share of plaintiff from defendant-

Sunanda and give it to the plaintiff. The employer has disbursed the

amount to the nominee-Sunanda. She is defendant No.2. She has

received the amount of Rs.65,000/- i.e. the entire amount. She is not

entitled to get whole amount. She is bound to return 50% of the

amount to plaintiff/appellant. The doctrine of unjust enrichment

applies. It is true that before the trial Court, the plaintiff has not asked

for refund of half of amount from defendant No.1. Does it mean to say

that Court should shut its eyes and handicapped. The answer is

certainly no. If the appellant is left within the option of filing execution

-10- SA.144.2007

only with a paper decree of entitlement, she will be put up aain into

vagrancy. The provisions of Order 41 Rule 33 of CPC empowers the

appellate Court to pass appropriate orders to do complete justice. This

has to be with interest of 6%. Hence, the following order :

ORDER

I. The appeal is partly allowed.

II. The judgment passed by 5th Adhoc Additional District Judge,

Akola in R.C.A. No.175/2002 on 27/01/2005 is modified as follows :

(a) The respondent-defendant No.1 Sunanda w/o Ganesh

Dode is directed to refund 50% of the amount received

by her towards dues of deceased husband from

respondent No.2 - Central Railway within a period of

three months from today to the appellant.

(b) Respondent No.1 to refund the amount with 6%

interest from the date of receipt by her till payment.

(c) Respondent No.1 (in her past name or new name) to

file an affidavit before the trial Court within two

months from today about exact amount received by her

from respondent No.2.

(d) The trial Court to accept that affidavit and keep it on

record.

-11- SA.144.2007

(e) The appellant is at liberty to file execution proceeding.

(f) The executing Court is at liberty to execute the decree

by passing appropriate orders.

(g) Respondent No.2 is also directed to file an affidavit

before the trial Court describing the amount disbursed

by them to respondent No.1 and under which head.

III.           Parties to bear their own costs.


IV.            The appeal is disposed of.



                                                  (S.M. MODAK, J.)

       vijay





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter