Citation : 2023 Latest Caselaw 8820 Bom
Judgement Date : 29 August, 2023
2023:BHC-AS:24910 21- FA-1549-2019.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 1549 OF 2019
WITH
CIVIL APPLICATION NO.3491 OF 2019
IN
FIRST APPEAL NO. 1549 OF 2019
1. Ketan Netaji Sutar,
Aged about 23 years,
Occupation : Education.
2. Smt.Vimal Netaji Sutar,
Aged about 44 years,
Occupation : Household,
At present R/o. Nigadi Tarf,
Satara, Tal. & District :Satara. ... Appellants
Versus
1. Smt. Surekha Netaji Sutar,
Aged about 50 years,
Occupation : Household.
2. Kiran Netaji Sutar,
Aged about 32 years,
Occupation : Education.
3. Kundan Netaji Sutar,
Aged about 28 years,
Occupation : Education,
All R/o. Chinchner Vandan,
Tal & District : Satara. ... Respondents
.....
Mr. Dilip Bodake a/w Mr.Sharad Bhosale, for the Appellants.
.....
Rekha Patil 1 of 6
::: Uploaded on - 30/08/2023 ::: Downloaded on - 31/08/2023 02:45:42 :::
21- FA-1549-2019.doc
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATED : 29th AUGUST, 2023.
JUDGMENT :
. Heard learned Counsel Mr. Bodake on the point of admission
of Appeal.
2 Perused the impugned judgment as well as oral and
documentary evidence adduced before the lower Court.
3 Admittedly, respondent No.1 is a legally wedded wife of
Netaji Sutar (for short 'deceased') while the appellant No.2 claims
to be the second wife of deceased, who died on 9 th June, 2010.
4 Appellant No.2 had moved an application under Section 372
of the Indian Succession Act, 1925, for grant of a Succession
Certificate in her favour for seeking a job on compassionate ground
in place of the deceased. Deceased was an Assistant Teacher in New
English School, Chinchner Vandan, Tal. and Dist. Satara. It is an
admitted fact that the respondent No.1 is the first and legally
wedded wife of the deceased while respondent Nos. 2 and 3 are her
Rekha Patil 2 of 6
21- FA-1549-2019.doc
children. The alleged marriage of appellant No.2 with deceased
was admittedly a void marriage in view of Section 11 of the Hindu
Marriage Act, 1955. The learned trial Court has, therefore, rightly
observed that in view of Section 11 of the Hindu Marriage Act, the
marriage of the deceased with appellant No.2 was a void marriage.
5 Section 5 (i) of Hindu Marriage Act contemplates;
" Section 5- Conditions for a Hindu marriage - A marriage may be solemnized between any two Hindus,
(i) neither party has a spouse living at the time of the marriage."
6 Admittedly, the appellant No.2 was a spouse living at the
time of alleged second marriage of the appellant No.2 with the
deceased. The marriage of deceased and respondent No.1-Surekha
was never dissolved. The appellant No.2 has failed to establish her
marriage with deceased. She had even not averred in her
application as to how she came in contact with the deceased and as
to how their marriage has been solemnized. This amounts to
suppression of material fact and would attract sub Section 2 of
Section 372 of the Indian Succession Act.
Rekha Patil 3 of 6
21- FA-1549-2019.doc
7 The appellant No.2 appears to have tendered a document
Exh. 32 before the Civil Judge in order to prove her marriage
which the Court below has rightly discarded on the ground that it is
only a plain piece of paper on which parents of the appellant No.2
and some other villagers had put their signatures indicating that the
marriage has been solemnized between appellant No.2 and the
deceased. It cannot be accepted as an admissible evidence. Merely
because the appellant No.2 and the deceased along with the
respondents were staying under one roof, it cannot be said that
appellant No.2 acquired a status of a legally wedded wife of the
deceased.
8 The application under Section 372 of the Indian Succession
Act, 1925 may be made in respect of any debt or debts due to the
deceased creditor or in respect of portions thereof. The appellant
No.2 claimed a job on compassionate ground due to the death of
the deceased claiming to be his legally wedded wife, which she
cannot, in view of Section 11 of the Hindu Marriage Act as stated
herein-above. The question of solemnization of so called marriage
of the appellant No.2 with the deceased is inconsequential.
Rekha Patil 4 of 6
21- FA-1549-2019.doc
9 The learned Trial Court has, therefore, rightly discussed the
evidence including the case laws reported in Union of India and
Anr. Vs. V. R. Tripathi, 1 as well as Vijaya Ukarda Athor (Athawale)
Vs. State of Maharashtra and Ors.2.
10 In case of Union of India (Supra), the issue was in respect of
the settled legal position in view of Section 16 of Hindu Marriage
Act, 1955 wherein legitimacy of children of void and voidable
marriages is recognized, which is not the issue before the trial
Court while entertaining an application under Section 372 of the
Indian Succession Act, 1925. There is no issue of legitimacy of the
appellant No.1 and, therefore, the ratio laid down in this case
would not be helpful to the Counsel for the appellants.
11 As regards ratio laid down in Vijaya Ukarda Athor (Athawale)
(Supra), it is held by this Court that the purpose for providing
appointment on compassionate ground is to mitigate the hardship
due to death of the beard-earner in the family. Such appointment
should, therefore, be provided immediately to redeem the family in
distress.
1 2018 DGLS(SC) 1378.
2 Writ Petition No.1341 of 2013, decided on 20/07/2016.
Rekha Patil 5 of 6
21- FA-1549-2019.doc
12 The Court below has, therefore, rightly observed that issuance
of Succession Certificate in favour of appellants cannot be
considered for getting a job on compassionate ground, which is a
exclusive domain of the concerned authority.
13 Having said so, I do not find any substance in the Appeal and
hence, it needs to be dismissed at this stage itself and as such, it
stands dismissed.
14 There shall be no order as to costs.
15 Pending applications, if any, also shall stand disposed of.
[PRITHVIRAJ K. CHAVAN, J.]
Rekha Patil 6 of 6
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!