Citation : 2024 Latest Caselaw 15134 HP
Judgement Date : 16 October, 2024
( 2024:HHC:9800 )
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr. Revision No. 304 of 2023 Reserved on: 6.9.2024 Date of Decision: 16.10.2024.
Naresh Kumar ...Petitioner
Versus
Surekha and another ...Respondents
Coram
Hon'ble Mr Justice Rakesh Kainthla, Judge. Whether approved for reporting?1 Yes
For the Petitioner : Mr. R.L. Chaudhary, Advocate. For the Respondents : None for respondent No.1.
Ms. Jai Prabha, Advocate, (Court Guardian) for respondent No.2.
Rakesh Kainthla, Judge
The present revision is directed against the order
dated 18.4.2023, passed by learned Additional Principal Judge,
Family Court, Hamirpur, H.P. (learned Trial Court), vide which
the petition filed under Section 125 of Cr.P.C. by the respondent
(applicant before learned Trial Court) was allowed and
maintenance at the rate of ₹3,000/- per month each was
Whether reporters of Local Papers may be allowed to see the judgment? Yes.
( 2024:HHC:9800 )
awarded to each of the applicants from the date of filing of the
petition. (Parties shall hereinafter be referred to in the same
manner as they were arrayed before the learned Trial Court for
convenience).
2. Briefly stated, the facts giving rise to the present
revision are that the applicants filed an application under
Section 125 of Cr.P.C. for grant of maintenance @ ₹10,000/- per
month to each of the applicants. It was asserted that marriage
between the applicant No.1 and the respondent was solemnized
on 12.6.2005 at village Dhangota, Tehsil and District Hamirpur,
H.P. according to Hindu Rites and Customs. They started
residing together as husband and wife and applicant No.2 was
born to them. The relationship between the parties remained
cordial for 5-6 months of the marriage. The respondent went to
Dubai to earn his livelihood and remained in Dubai till 2007. The
behaviour of the respondent changed after he returned from
Dubai. He started maltreating, beating and harassing applicant
No.1. He started taking up quarrels with applicant No.1 on petty
matters without any reasonable and probable cause. He also
levelled false allegations regarding the character of applicant
No.1. He denied proper food, clothing and medicine to her. The
( 2024:HHC:9800 )
applicant tolerated the behaviour of the respondent with the
hope that the situation would improve with the passage of time
but in vain. The behaviour of the respondent and his family
members did not change after the birth of applicant No.2.
Applicants were compelled to leave the house of the respondent
on 1.4.2011. The applicants are residing in the parental home of
applicant No.1. They are unable to earn any money whereas the
respondent has a source of income. He has the money earned by
him in Dubai and can easily pay ₹10000/- per month to each of
the applicants. Hence, the application was filed for seeking
maintenance of ₹10,000/- per month to each of the applicants.
3. The application was opposed by filing a reply
admitting the relationship between the parties. It was admitted
that the respondent lived abroad from 2005 till 2009. It was
asserted that applicant No.1 treated the respondent and his
parents with cruelty. Respondent provided everything to
applicant No.1 when she was residing in her matrimonial home.
He continuously sent money to her. However, the details of the
money sent by the respondent were not provided by applicant
No.1. Applicant No.1 created hindrances in the life of the
respondent. She has been residing separately since 2015 and is
( 2024:HHC:9800 )
serving in a private school. She made a statement in the
mediation that she did not claim any maintenance for herself
and she would claim maintenance for the applicant No.2. The
respondent agreed to pay the maintenance of ₹3,000/- per
month to applicant No.2 but could not provide the maintenance
to her due to compelling circumstances. Applicant No.1 has not
performed any matrimonial obligation. She did not attend the
death rituals of the father of the respondent. She is residing
separately from the respondent and is not entitled to any
maintenance. The respondent was working as a labourer.
Therefore, it was prayed that the present application be
dismissed.
4. A rejoinder denying the contents of the reply and
affirming those of the application was filed. It was asserted that
the statements made during the mediation proceedings are not
admissible in a Court of law and no reliance can be placed upon
the statements made during the mediation proceedings.
Therefore, it was prayed that the present application be allowed
and maintenance be awarded to the parties.
( 2024:HHC:9800 )
5. The parties were called upon to lead their evidence
and applicant No.1 examined herself. The respondent No.1
examined himself (RW1) and Surinder Sharma (RW2). Both the
parties had also filed the affidavits of other witnesses but did not
produce them for their cross-examination, therefore, no
reliance could be placed on the affidavits filed by the parties.
6. Learned Trial Court held that the relationship
between the parties was not disputed. The respondent had
agreed to pay maintenance to the applicant No.2 @₹3,000/-per
month and the Court had awarded maintenance to her
@₹3,000/- per month. Even if the applicant No.1 is earning
something she cannot be held disentitled from claiming
maintenance. The respondent claimed his income to be
₹8,000/- per month. However, the State Government has fixed
the minimum wage as ₹300/- per day or ₹10,500/- per month.
The respondent can earn minimum wages and easily pay
₹3,000/- per month as maintenance to each of the applicants.
The plea taken by the respondent that the applicant had left the
home voluntarily was not established. The respondent had not
shown that he had made any effort to bring the applicant to his
home and the neglect was writ large. Therefore, the application
( 2024:HHC:9800 )
was allowed and maintenance at the rate of ₹3,000/- per month
was awarded to each of the applicants.
7. Being aggrieved from the order passed by the learned
Trial Court, the respondent has filed the present petition
asserting that the learned Trial Court had failed to notice that
applicants had left their home without any reasonable cause and
applicant No. 1 cannot be held entitled to any maintenance.
Applicant No.1 was working as a teacher in a private school and
she was earning ₹50,000/- per month. This aspect was not
considered by the learned Court below. Efforts were made by the
respondent to bring the applicant to his home but applicant No.1
refused to do so because she is more qualified than the
respondent. Applicant No.1 had stated before the mediator that
she did not require any maintenance for herself and she only
required maintenance for her daughter. This statement was
ignored by the learned Trial Court. The record maintained by the
learned Trial Court shows that applicant No.1 became aggressive
during her examination which corroborates the plea taken by
the respondent that applicant No. 1 did not treat him properly.
The respondent is working as a casual labourer and he is earning
₹3,000/- to ₹5,000/- per month. It is difficult for him to pay the
( 2024:HHC:9800 )
maintenance at the rate of ₹3,000/- per month to each
applicant. Therefore, it was prayed that the present petition be
allowed and the order passed by the learned Trial Court be set
aside.
8. I have heard Mr R.L. Chaudhary, learned counsel for
the respondent and Ms Jaya Prabha, Advocate (Court Guardian),
for applicant No.2. None appeared on behalf of applicant No.1,
therefore, none could be heard.
9. Mr. R.L. Chaudahry, learned counsel for the
respondent submitted that the applicants had left their home
voluntarily without any reasonable cause and they are not
entitled to any maintenance. Applicant No.1 was working as a
teacher and she was earning more than ₹50,000/- per month.
She could not be held entitled to the maintenance. She had also
made a statement before the learned Mediator that she did not
claim any maintenance for herself and this statement was
ignored by the learned Trial Court. The respondent is earning
₹3,000/- to ₹5,000/- by working as a casual labourer.
Therefore, he prayed that the present petition be allowed and
the order passed by the learned Trial Court be set aside.
( 2024:HHC:9800 )
10. Ms Jai Prabha, learned counsel for applicant No.2
supported the order passed by the learned Trial Court and
submitted that the maintenance is awarded to a party to prevent
the vagrancy and destitution. The children are entitled to
maintenance for incurring the expenses of food, clothing,
residence and their education. The maintenance of ₹3,000/- per
month awarded to the applicant No.2 cannot be said to be
exorbitant. Hence, she prayed that the present petition be
dismissed. She relied upon the judgments of P. Geeta Vs. V.
Tirubarahan TRCMP No. 764 of 2022, decided on 22.12.2022 and
Anju Garg Vs. Deepak Kumar Garg, Cr. Appeal No. 1693 of 2022,
decided on 28.9.2005 in support of her submission.
11. I have given considerable thought to the submissions
made at the bar and have gone through the records carefully.
12. It was laid down by the Hon'ble Supreme Court in
Manju Ram Kalita v. State of Assam, (2009) 13 SCC 330: (2010) 1
SCC (Cri) 1015: 2009 SCC OnLine SC 1214 that the Court exercising
revisional jurisdiction cannot reappreciate the facts unless there
is some perversity. It was observed:
"9. So far as Issue 1 is concerned i.e. as to whether the appellant got married to Smt Ranju Sarma, is a pure
( 2024:HHC:9800 )
question of fact. All three courts below have given concurrent findings regarding the factum of marriage and its validity. It has been held to be a valid marriage. It is a settled legal proposition that if the courts below have recorded the finding of fact, the question of reappreciation of evidence by the third court does not arise unless it is found to be totally perverse. The higher court does not sit as a regular court of appeal. Its function is to ensure that law is being properly administered. Such a court cannot embark upon the fruitless task of determining the issues by reappreciating the evidence."
13. This position was reiterated in Amit Kapoor v. Ramesh
Chander, (2012) 9 SCC 460: (2012) 4 SCC (Civ) 687: (2013) 1 SCC
(Cri) 986: 2012 SCC OnLine SC 724 wherein it was observed:
12. Section 397 of the Code vests the court with the power to call for and examine the records of an inferior court for the purposes of satisfying itself as to the legality and regularity of any proceedings or order made in a case. The object of this provision is to set right a patent defect or an error of jurisdiction or law. There has to be a well-
founded error and it may not be appropriate for the court to scrutinise the orders, which upon the face of it bear a token of careful consideration and appear to be in accordance with the law. If one looks into the various judgments of this Court, it emerges that the revisional jurisdiction can be invoked where the decisions under challenge are grossly erroneous, there is no compliance with the provisions of law, the finding recorded is based on no evidence, material evidence is ignored or judicial discretion is exercised arbitrarily or perversely. These are not exhaustive classes but are merely indicative. Each case would have to be determined on its own merits.
14. The respondent has not specifically denied the
averments of the application in the reply filed by him. He stated
( 2024:HHC:9800 )
in para 1 of his proof affidavit (Ex.RW1/A) that marriage between
him and applicant no. 1 was solemnized on 12.6.2005 as per
Hindu Rites and Customs and a female child was born to the
parties. Therefore, the learned Trial Court had rightly held that
the relationship between the parties was undisputed.
15. The applicant No.1 stated in her proof affidavit
(Ex.PW1/A) that she and the respondent resided together for 5-6
months. The respondent left for Dubai to earn his livelihood. She
was being harassed by the father, brother and sister-in-law of
the respondent. The respondent also used to harass her. He used
to abuse her and level allegations against her character. He used
to deprive her of the necessities of life. She and her daughter
were turned out of her matrimonial home. She denied in her
cross-examination that she was working as a teacher. She
admitted that she had taken a room on rent at Hamirpur in the
year 2015. She admitted that her husband had not gone to Dubai
w.e.f. 2009-2010. She denied that she had left her home and the
respondent was stressed due to this act.
16. The statement of this witness that she was being
harassed by the respondent and his family members was not
( 2024:HHC:9800 )
specifically challenged in the cross-examination and the same
had gone unrebutted. It was laid down by the Hon'ble Supreme
Court in State of Uttar Pradesh Versus Nahar Singh 1998 (3) SCC 561
that where the testimony of a witness is not challenged in the
cross-examination, the same cannot be challenged during the
arguments. This position was reiterated in Arvind Singh v. State
of Maharashtra, (2021) 11 SCC 1: (2022) 1 SCC (Cri) 208: 2020 SCC
OnLine SC 4 and it was held at page 34:
"58. A witness is required to be cross-examined in a criminal trial to test his veracity; to discover who he is and what his position in life is, or to shake his credit, by injuring his character, although the answer to such questions may directly or indirectly incriminate him or may directly or indirectly expose him to a penalty or forfeiture (Section 146 of the Evidence Act). A witness is required to be cross-examined to bring forth inconsistencies, and discrepancies, and to prove the untruthfulness of the witness. A-1 set up a case of his arrest on 1-9-2014 from 18: 50 hrs, therefore, it was required for him to cross-examine the truthfulness of the prosecution witnesses with regard to that particular aspect. The argument that the accused was shown to be arrested around 19: 00 hrs is an incorrect reading of the arrest form (Ext. 17). In Column 8, it has been specifically mentioned that the accused was taken into custody on 2- 9-2014 at 14: 30 hrs at Wanjri Layout, Police Station, Kalamna. The time i.e. 17: 10 hrs mentioned in Column 2, appears to be when A-1 was brought to Police Station, Lakadganj. As per the IO, A-1 was called for interrogation as the suspicion was on an employee of Dr Chandak since the kidnapper was wearing a red colour t-shirt which was
( 2024:HHC:9800 )
given by Dr Chandak to his employees. A-1 travelled from the stage of suspect to an accused only on 2-9-2014. Since no cross-examination was conducted on any of the prosecution witnesses about the place and manner of the arrest, such an argument that the accused was arrested on 1-9-2014 at 18: 50 hrs is not tenable.
59. The House of Lords in a judgment reported as Browne v. Dunn [Browne v. Dunn, (1893) 6 R 67 (HL)] considered the principles of appreciation of evidence. Lord Chancellor Herschell, held that it is absolutely essential to the proper conduct of a cause, where it is intended to suggest that a witness if not speaking the truth on a particular point, direct his attention to the fact by some questions put in cross-examination showing that imputation is intended to be made, and not to take his evidence and pass it by as a matter altogether unchallenged. It was held as under:
"Now, my Lords, I cannot help saying that it seems to me to be absolutely essential to the proper conduct of a cause, where it is intended to suggest that a witness is not speaking the truth on a particular point, to direct his attention to the fact by some questions put in cross-examination showing that that imputation is intended to be made, and not to take his evidence and pass it by as a matter altogether unchallenged, and then, when it is impossible for him to explain, as perhaps he might have been able to do if such questions had been put to him, the circumstances which it is suggested indicate that the story he tells ought not to be believed, to argue that he is a witness unworthy of credit. My Lords, I have always understood that if you intend to impeach a witness you are bound, whilst he is in the box, to give him an opportunity of making any explanation which is open to him; and, as it seems to me, that is not only a rule of professional practice in the conduct of a case, but is essential to fair play and fair dealing with witnesses. Sometimes reflections have been made upon excessive cross-examination of witnesses, and it has been
( 2024:HHC:9800 )
complained of as undue, but it seems to me that cross- examination of a witness which errs in the direction of excess may be far more fair to him than to leave him without cross-examination, and afterwards, to suggest that he is not a witness of truth, I mean upon a point on which it is not otherwise perfectly clear that he has had full notice beforehand that there is an intention to impeach the credibility of the story which he is telling."
60. Lord Halsbury, in a separate but concurring opinion, held as under:
"My Lords, with regard to the manner in which the evidence was given in this case, I cannot too heartily express my concurrence with the Lord Chancellor as to the mode in which a trial should be conducted. To my mind, nothing would be more absolutely unjust than not to cross-examine witnesses upon evidence which they have given, so as to give them notice, and to give them an opportunity of explanation, and an opportunity very often to defend their own character, and, not having given them such an opportunity, to ask the jury afterwards to disbelieve what they have said, although not one question has been directed either to their credit or to the accuracy of the facts they have deposed to."
61. This Court in a judgment reported as State of U.P. v. Nahar Singh [State of U.P. v. Nahar Singh, (1998) 3 SCC 561: 1998 SCC (Cri) 850], quoted from Browne [Browne v. Dunn, (1893) 6 R 67 (HL)] to hold that in the absence of cross-examination on the explanation of delay, the evidence of PW 1 remained unchallenged and ought to have been believed by the High Court. Section 146 of the Evidence Act confers a valuable right of cross-examining the witness tendered in evidence by the opposite party. This Court held as under:
(Nahar Singh case [State of U.P. v. Nahar Singh, (1998) 3 SCC 561: 1998 SCC (Cri) 850], SCC pp. 566-67, para 13)
( 2024:HHC:9800 )
"13. It may be noted here that part of the statement of PW 1 was not cross-examined by the accused. In the absence of cross-examination on the explanation of the delay, the evidence of PW 1 remained unchallenged and ought to have been believed by the High Court.
Section 138 of the Evidence Act confers a valuable right of cross-examining the witness tendered in evidence by the opposite party. The scope of that provision is enlarged by Section 146 of the Evidence Act by allowing a witness to be questioned:
(1) to test his veracity, (2) to discover who he is and what is his position in life, or (3) to shake his credit by injuring his character, although the answer to such questions might tend directly or indirectly to incriminate him or might expose or tend directly or indirectly to expose him to a penalty or forfeiture."
62. This Court in a judgment reported as Muddasani Venkata Narsaiah v. Muddasani Sarojana [Muddasani Venkata Narsaiah v. Muddasani Sarojana, (2016) 12 SCC 288: (2017) 1 SCC (Civ) 268] laid down that the party is obliged to put his case in cross-examination of witnesses of opposite party. The rule of putting one's version in cross-examination is one of essential justice and not merely a technical one. It was held as under : (SCC pp. 294-95, paras 15-16) "15. Moreover, there was no effective cross- examination made on the plaintiff's witnesses with respect to the factum of execution of the sale deed, PW 1 and PW 2 have not been cross-examined as to the factum of execution of the sale deed. The cross- examination is a matter of substance not of procedure one is required to put one's own version in the cross- examination of the opponent. The effect of non-cross- examination is that the statement of the witness has not been disputed. The effect of not cross-examining the witnesses has been considered by this Court
( 2024:HHC:9800 )
in Bhoju Mandal v. Debnath Bhagat [Bhoju Mandal v. Debnath Bhagat, AIR 1963 SC 1906]. This Court repelled a submission on the ground that the same was not put either to the witnesses or suggested before the courts below. A party is required to put his version to the witness. If no such questions are put the Court would presume that the witness account has been accepted as held in Chuni Lal Dwarka Nath v. Hartford Fire Insurance Co. Ltd. [Chuni Lal Dwarka Nath v. Hartford Fire Insurance Co. Ltd., 1957 SCC OnLine P&H 177: AIR 1958 P&H 440]
16. In Maroti Bansi Teli v. Radhabai [Maroti Bansi Teli v. Radhabai, 1943 SCC OnLine MP 128: AIR 1945 Nag 60], it has been laid down that the matters sworn to by one party in the pleadings not challenged either in pleadings or cross-examination by other party must be accepted as fully established. The High Court of Calcutta in A.E.G. Carapiet v. A.Y. Derderian [A.E.G. Carapiet v. A.Y. Derderian, 1960 SCC OnLine Cal 44: AIR 1961 Cal 359] has laid down that the party is obliged to put his case in cross-examination of witnesses of the opposite party. The rule of putting one's version in cross-examination is one of essential justice and not merely a technical one. A Division Bench of the Nagpur High Court in Kuwarlal Amritlal v. Rekhlal Koduram [Kuwarlal Amritlal v. Rekhlal Koduram, 1949 SCC OnLine MP 35: AIR 1950 Nag 83] has laid down that when attestation is not specifically challenged and witness is not cross-examined regarding details of attestation, it is sufficient for him to say that the document was attested. If the other side wants to challenge that statement, it is their duty, quite apart from raising it in the pleadings, to cross-examine the witness along those lines. A Division Bench of the Patna High Court in Karnidan Sarda v. Sailaja Kanta Mitra [Karnidan Sarda v. Sailaja Kanta Mitra, 1940 SCC OnLine Pat 288: AIR 1940 Pat 683] has laid down that it cannot be too strongly emphasised that the system of administration of justice allows of cross-examination
( 2024:HHC:9800 )
of opposite party's witnesses for the purpose of testing their evidence, and it must be assumed that when the witnesses were not tested in that way, their evidence is to be ordinarily accepted. In the aforesaid circumstances, the High Court has gravely erred in law in reversing the findings of the first appellate court as to the factum of execution of the sale deed in favour of the plaintiff."
17. Therefore, the learned Trial Court had rightly
accepted the version of the applicant no. 1 that she was being
harassed in her matrimonial home.
18. The respondent stated in his proof affidavit
(Ex.RW1/A) that applicant No.1 had left the company of the
respondent without any justifiable cause and she was residing
separately at Hamirpur. He stated in his cross-examination that
his father had expired and his estate had been inherited by him
and his brother. He denied that he used to give beatings to
applicant No.1. He also denied that he was not providing any
maintenance to applicant No.1. He volunteered to say that
applicant No. 1 used to beat him. He admitted that he had only
paid maintenance of ₹2,000/- to the applicant No.2.
19. The statement of this witness is not satisfactory. He
has stated that applicant No.1 used to beat him whenever they
resided together, however, this fact was not mentioned in the
( 2024:HHC:9800 )
reply filed by him and it is not shown that he had made any
complaint to anyone regarding the beatings. Hence, this version
cannot be relied upon.
20. The respondent examined Surinder Kumar (RW2),
who stated in his proof affidavit (Ex.RW3/A) that applicant No.1
used to leave her matrimonial home and visit her parental home
without any reason. She used to quarrel with her husband and
her behaviour was not proper. He stated in his cross-
examination that he is the representative of Panchayat and is
running a shop in the village. The respondent is his neighbour
and he had attended the marriage. He knew about the
relationship between the parties because he was a neighbour. He
also knew about applicant No.1 leaving her matrimonial home.
She had left the matrimonial home many times. He had given his
affidavit based on the guesswork.
21. The statement of this witness is not satisfactory.
Even if it is assumed that he is a neighbour of the parties, he
would not have any knowledge regarding the affairs inside the
respondent's house.
( 2024:HHC:9800 )
22. Thus, on the balance of the probability, the version of
the applicant that the respondent had treated applicant No.1
with cruelty and had turned her out of her matrimonial home
has to be accepted as correct.
23. It was submitted that applicant No.1 is working as a
teacher in a school and she is not entitled to maintenance.
However, there is no proof of this fact. The respondent could not
provide the name of the school where the applicant was working.
He specifically stated that he did not know the name of the
school or the place where the applicant No.1 was posted.
Similarly, witness Surinder Sharma stated in his cross-
examination that he had heard that Surekha was employed in a
private school and he could not say where she was residing. This
statement also shows that his statement is hearsay and the same
cannot be relied upon; thus, the learned Trial Court had rightly
discarded the statement.
24. The learned Trial Court had rightly held that even if
applicant No.1 was earning something, that was not sufficient to
deny maintenance to her. It was laid down by the Hon'ble
Supreme Court in Rajathi v. C. Ganesan, (1999) 6 SCC 326 that
( 2024:HHC:9800 )
words unable to maintain herself would include the means
available to the wife when she was living with her husband and
does not include the efforts made by her after desertion to
survive. It was observed:
"The words "unable to maintain herself" would mean that means available to the deserted wife while she was living with her husband and would not take within themselves the efforts made by the wife after the desertion to survive somehow. Section 125 is enacted on the premise that it is the obligation of the husband to maintain his wife, children and parents. It will, therefore, be for him to show that he has no sufficient means to discharge his obligation and that he did not neglect or refuse to maintain them or any one of them."
25. This position was reiterated in Rajnesh v. Neha,
(2021) 2 SCC 324: (2021) 2 SCC (Civ) 220: 2020 SCC OnLine SC 903
wherein it was observed:
90. The courts have held that if the wife is earning, it cannot operate as a bar from being awarded maintenance by the husband. The courts have provided guidance on this issue in the following judgments:
90.1. In Shailja v. Khobbanna [Shailja v.
Khobbanna, (2018) 12 SCC 199: (2018) 5 SCC (Civ) 308; See also the decision of the Karnataka High Court in P. Suresh v. S. Deepa, 2016 SCC OnLine Kar 8848: 2016 Cri LJ 4794 (Kar)], this Court held that merely because the wife is capable of earning, it would not be a sufficient ground to reduce the maintenance awarded by the Family Court. The court has to determine whether the income of the wife is sufficient to enable her to maintain herself,
( 2024:HHC:9800 )
in accordance with the lifestyle of her husband in the matrimonial home. [Chaturbhuj v. Sita Bai, (2008) 2 SCC 316: (2008) 1 SCC (Civ) 547: (2008) 1 SCC (Cri) 356] Sustenance does not mean, and cannot be allowed to mean mere survival. [Vipul Lakhanpal v. Pooja Sharma, 2015 SCC OnLine HP 1252: 2015 Cri LJ 3451] 90.2. In Sunita Kachwaha v. Anil Kachwaha [Sunita Kachwaha v. Anil Kachwaha, (2014) 16 SCC 715:
(2015) 3 SCC (Civ) 753: (2015) 3 SCC (Cri) 589] the wife had a postgraduate degree and was employed as a teacher in Jabalpur. The husband raised a contention that since the wife had sufficient income, she would not require financial assistance from the husband. The Supreme Court repelled this contention and held that merely because the wife was earning some income, it could not be a ground to reject her claim for maintenance.
90.3. The Bombay High Court in Sanjay Damodar Kale v. Kalyani Sanjay Kale [Sanjay Damodar Kale v. Kalyani Sanjay Kale, 2020 SCC OnLine Bom 694] while relying upon the judgment in Sunita Kachwaha [Sunita Kachwaha v. Anil Kachwaha, (2014) 16 SCC 715 : (2015) 3 SCC (Civ) 753 : (2015) 3 SCC (Cri) 589], held that neither the mere potential to earn nor the actual earning of the wife, howsoever meagre, is sufficient to deny the claim of maintenance.
90.4. An able-bodied husband must be presumed to be capable of earning sufficient money to maintain his wife and children, and cannot contend that he is not in a position to earn sufficiently to maintain his family, as held by the Delhi High Court in Chander Parkash v. Shila Rani [Chander Parkash v. Shila Rani, 1968 SCC OnLine Del 52: AIR 1968 Del 174]. The onus is on the husband to establish with necessary material that there are sufficient grounds to show that he is
( 2024:HHC:9800 )
unable to maintain the family and discharge his legal obligations for reasons beyond his control. If the husband does not disclose the exact amount of his income, an adverse inference may be drawn by the court.
90.5. This Court in Shamima Farooqui v. Shahid Khan [Shamima Farooqui v. Shahid Khan, (2015) 5 SCC 705: (2015) 3 SCC (Civ) 274 : (2015) 2 SCC (Cri) 785] cited the judgment in Chander Parkash [Chander Parkash v. Shila Rani, 1968 SCC OnLine Del 52: AIR 1968 Del 174] with approval, and held that the obligation of the husband to provide maintenance stands on a higher pedestal than the wife.
26. Therefore, the learned Trial Court had rightly
awarded maintenance to applicant No.1.
27. It was submitted that applicant No.1 had made a
statement before the learned Mediator that she did not want any
maintenance for herself. It was rightly pointed out in the reply
that the proceedings before the learned Mediator are based upon
confidentiality. This High Court has framed the High Court of
Himachal Pradesh Civil Procedure Alternative Dispute
Resolution and Mediation Rules, 2005. Rule 20 provides for
confidentiality disclosure and inadmissibility of information.
Rule 20(ii) provides that the receipt or perusal of any document
or any information by the Mediator while serving in that
capacity shall be confidential and the Mediator shall not be
( 2024:HHC:9800 )
compelled to reveal the information regarding the document,
record or oral information that transpired during the mediation.
Rule 20 (iii) provides that the parties shall maintain
confidentiality in respect of the mediation process and shall not
rely on the said information. Thus, it is apparent that the
statements made before the learned Mediator are confidential
and cannot be used in a Court of law.
28. It was laid down by the Hon'ble Supreme Court in
Moti Ram v. Ashok Kumar, (2011) 1 SCC 466 : (2011) 1 SCC (Civ) 334:
2010 SCC OnLine SC 1398 that the Mediator should not disclose
any information obtained by him during mediation. It was
observed at page 466:
"2. In this connection, we would like to state that mediation proceedings are totally confidential proceedings. This is unlike proceedings in court which are conducted openly in the public gaze. If the mediation succeeds, then the mediator should send the agreement signed by both parties to the court without mentioning what transpired during the mediation proceedings. If the mediation is unsuccessful, then the mediator should only write one sentence in his report and send it to the court stating that the "mediation has been unsuccessful".
Beyond that, the mediator should not write anything which was discussed, proposed or done during the mediation proceedings. This is because in mediation, very often, offers, counter offers and proposals are made by the parties but until and unless the parties reach to an
( 2024:HHC:9800 )
agreement signed by them, it will not amount to any concluded contract. If the happenings in the mediation proceedings are disclosed, it will destroy the confidentiality of the mediation process.
3. We are compelled to observe this because the mediators should know what kind of reports they should send to the courts. The report sent to this Court should not have mentioned the proposals made by the parties, but should only have stated that the mediation was unsuccessful."
29. Kerala High Court held in Sreelal v. Murali Menon,
2014 SCC OnLine Ker 28501: (2014) 3 KLT 536 : (2014) 4 BC 296 :
(2015) 3 CCC 528 : (2015) 4 CCC 30: 2014 ACD 921 : (2014) 3 KHC 316
that agreements entered between the parties before the
mediator cannot be relied upon. It was observed at page 543:
"15. Then, the question is whether the agreement entered into between the parties in a mediation can be treated as evidence in a criminal matter. It may be mentioned here unless the agreement is accepted by the court and a decree is passed under S. 89 of the Code of Criminal Procedure r/w 0.23 R. 3 of the Code of Civil Procedure, that will have no effect, unless that has been converted into a conciliation agreement based on which an award is passed by the Conciliator under the provisions of the Arbitration and Conciliation Act Further, it is the cardinal principle in the mediation that whatever transpired in the mediation cannot be disclosed even before the court of law and that cannot be called upon to be produced as evidence as well as it will affect the confidentiality of the things transpired in the process of mediation. So the party who did not honour the settlement which was effected in the process of mediation, then, is not entitled to use the same as evidence before the court and the
( 2024:HHC:9800 )
agreement also cannot be marked in evidence as it has no legal effect unless it is accepted by the court and a decree is passed under S. 89 r/w O. 23 R. 3 of the Code of Civil Procedure. That cannot be possible in a Criminal Court. Further, even if the party had agreed to settle the matter for a lesser amount than the amount mentioned in the cheque in the mediation, it cannot be said that that was the amount payable as in the mediation, parties can forgo so many things for the purpose of achieving harmony between the parties and restore their relationship. So the amounts arrived in a mediation also cannot be used as evidence for coming to the conclusion that the amount mentioned in the cheque is not the real amount due, and the complainant is not entitled to maintain the action on the basis of that cheque. The court has to allow the parties to adduce evidence ignoring the mediation agreement and dispose of the case on the basis of evidence adduced by parties as it should not be put in evidence in view of the bar under rules 20, 21 and 22 of the Civil Procedure (Alternative Disputes Resolution) Rules Kerala 2008 which reads as follows: --
Rule 20: -- Confidentiality, disclosure and inadmissibility of information--
(1) The mediator shall not disclose confidential information concerning the dispute received from any party to the proceedings unless permitted in writing by the said party.
(2) Parties shall maintain confidentiality in respect of events that transpired during mediation and shall not rely on or introduce the said information in any other proceedings as to:
(a) views expressed by a party in the course of the mediation proceedings;
(b) documents obtained during the mediation which were expressly required to be treated as confidential or other notes, drafts or information given by parties or mediators;
( 2024:HHC:9800 )
(c) Proposals made or views expressed by the mediator.
(d) Admission made by a party in the course of mediation proceedings.
(e) The fact that a party had or had not indicated willingness to accept a proposal. (3) There shall be no stenographic audio or video recording of the mediation proceedings. Rule 21: -- Privacy- Mediation sessions and meetings are private; only the concerned parties or their counsel or authorised representatives can attend. Other persons may attend only with the permission of the parties or with the consent of the mediator. Rule 22: -- Immunity- No mediator shall be held liable for anything bona fide or omitted to be done by him during the mediation proceedings for civil or criminal action nor shall he be summoned by any party to the suit to appear in a court of law to testify in regard to information received by him or action taken by him or in respect of drafts or records prepared by him or shown to him during the mediation proceedings.
16. So, that cannot be used in evidence in a court of law as well, unless, it was accepted by the parties and the terms of the agreements were put into effect by the parties.
30. It was held in Arjab Jena vs. Utsa Jena (05.01.2022 - SC
Order): MANU/SCOR/03592/2022 that statement made during
mediation cannot be taken on record as it would impede
conciliation and is contrary to the principle of confidentiality.
"We disapprove of the observations made in the impugned order which refer to the comments made during the course of the mediation or settlement proceedings. The High Court should not have taken the aforesaid comments on the record, as the same would
( 2024:HHC:9800 )
impede conciliation and is contrary to and impinges on the principle of confidentiality. Accordingly, paragraphs 11 and 12 of the impugned order would be erased from the record."
31. Thus, no advantage can be derived from the
statement made by the applicant No.1 before the learned
Mediator.
32. Even otherwise, applicant No.1 had only stated that if
the respondent did not want to provide any maintenance to her,
it was fine but he should provide maintenance to her daughter.
This shows that applicant No.1 was concerned about the
maintenance of her daughter and had not forgone the
maintenance being claimed by her. She specifically stated in her
cross-examination that she had made a statement before the
learned Mediator but she wanted maintenance for herself which
clearly shows that she had not abandoned the claim of
maintenance. Therefore, the plea taken by the respondent that
the applicant no. 1 is not entitled to any maintenance cannot be
accepted.
33. It was rightly pointed out by the learned Trial Court
that the respondent being an able-bodied person can easily earn
income and he cannot avoid the payment of maintenance to the
( 2024:HHC:9800 )
applicant on the ground that he was an unemployed person. The
minimum wages in the State of Himachal Pradesh w.e.f. 1.4.2023
were fixed at ₹375/- or ₹11,250/- per month. The learned Trial
Court had only awarded maintenance to the applicants
@3,000/- per month each, which means that he would have to
pay ₹6,000/- and would be left with ₹5,250/- per month which
would be sufficient to maintain him. Further learned Trial Court
had rightly pointed out that he had inherited the property from
his father and he was getting income from the same. Therefore,
the maintenance of ₹3,000/- each awarded to the applicants
cannot be said to be excessive or beyond the capacity of the
respondent.
34. Thus, there is no infirmity in the order passed by the
learned Trial Court. Hence the present petition is dismissed.
35. The pending applications, if any, are also disposed of.
36. Registry is directed to transmit the records of the
case to learned Trial Court forthwith.
(Rakesh Kainthla) Judge 16th October, 2024 (Chander)
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!