Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

"M" vs "R"
2013 Latest Caselaw 144 Bom

Citation : 2013 Latest Caselaw 144 Bom
Judgement Date : 13 November, 2013

Bombay High Court
"M" vs "R" on 13 November, 2013
Bench: A.S. Oka, R.P. Mohite-Dere
                                          1                                      fca.16.06.doc


SQP               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CIVIL APPELLATE JURISDICTION




                                                                                 
                        FAMILY COURT APPEAL NO.16 OF 2006




                                                         
            "M"                                               ...Appellant
                  V/s.
            "R"                                               ...Respondent
                                               ......




                                                        
            Mr. A. G. Toraskar for Appellant
            Mr. S. G. Deshmukh for Respondent
                                             ......

                                      CORAM:- A. S. OKA AND




                                             
                                              REVATI MOHITE DERE, JJ.
                               
                 JUDGMENT RESERVED ON   :
                 JUDGMENT PRONOUNCED ON :
                                                        7th OCTOBER, 2013
                                                        13th NOVEMER, 2013
                              
            JUDGMENT (Per Revati Mohite Dere, J. ) :

1. Considering that this Judgment would be available in public domain,

we have described the appellant and the respondent as `M' and `R'

respectively.

2. The appellant wife, takes exception to the Judgment and Decree

dated 1st March, 2005 passed by the learned Judge of the Family Court,

Bandra, Mumbai, in M.J. Petition No.A-1915/1996, by which the marriage

solemnized between the parties i.e. the appellant wife and respondent

SQ Pathan 1/36

2 fca.16.06.doc

husband came to be dissolved by a Decree of Divorce. The respondent

husband had filed a Petition in the Family Court, Bandra, Mumbai on 18 th

October, 1996, praying therein for a decree of divorce on the ground of

cruelty and desertion i.e. under Section 13 (1) (ia) and (ib) of the Hindu

Marriage Act, 1955 (hereinafter referred to as `the said Act'). The

appellant wife had also filed M.J. Petition No. C-130 of 1995, on 15 th

September, 1995 praying therein for maintenance under Section 18 of the

Hindu Adoption and Maintenance Act, which came to be dismissed, by the

same impugned Judgment and Decree dated 1st March, 2005. However, as

the Appellant-wife has not challenged the dismissal of her M.J. Petition

No.C-130/1995, we are in this present Appeal concerned with the challenge

to the Judgment and Decree dated 1st March, 2005, only to the extent, that

it grants decree of divorce to the Respondent - husband under Sections

13(1) (ia) and (ib) of the said Act.

3. Before adverting to the submissions advanced by the learned

Counsel for the parties, it would be necessary to place on record certain

facts as would be necessary for determination of the issues before us :

The respondent husband had filed a petition in the Family

SQ Pathan 2/36

3 fca.16.06.doc

Court, Bandra, Mumbai seeking divorce on the ground of cruelty and

desertion, under Section 13 (1) (ia) and (ib) of the 'said Act. ' He has stated

in his petition, that his marriage with the appellant was solemnized on 15 th

March, 1971, as per Hindu Vedic Rites at Mumbai, and that there were two

issues from the wedlock. The two sons were aged about 24 and 22 years of

age. He has stated that it was a love marriage and therefore, no inquiries

were made with regard to the appellant wife's background. He has further

stated that he came from a poor family and was working as a peon in a

private firm at Fort, Mumbai in 1962 and it was only in 1964, that he

secured the job of a clerk in 'Automobile Product of India' at Bhandup,

Mumbai. He has stated that he was taking care of his parents and supported

them financially. It was alleged by the respondent husband that after

marriage, the appellant wife disapproved the same and started quarreling

with him and his parents, which compelled him to leave the house along

with the appellant wife. After staying for a couple of months, initially at his

cousin's house and then at a friend's house, they returned back to his

parents' house, as he could not make monetary arrangements for an

independent accommodation. He has alleged that as differences

continued, he was compelled to take a single room at Dombivli, Mumbai.

SQ Pathan                                                                                      3/36





                                           4                                       fca.16.06.doc


However, they returned back to his parents house for the wife's first

delivery and after delivery, within a month, they again went to reside at

Dombivli. The respondent husband has stated that after his father expired in

1973, he wanted to stay with his mother, however, the appellant wife flatly

refused to go back. It is alleged that the appellant wife refused to let him

stay with his mother on the pretext that she and her minor son would be

alone at Dombivli. He has stated that he was shocked to see the indifferent

behaviour of his wife and he went through a great deal of mental tension

and agony but tolerated the same, as he loved her and did not want to hurt

her feelings. Respondent husband has further stated that he had taken a

loan from the Credit Society of his Office and gone to reside in a single

room at Mulund with his wife and minor son from 30 th December, 1973.

He has stated that he worked hard in order to provide his wife with all the

comforts, however, she always insulted and abused him. The respondent

husband has further stated that the second son was born on 23 rd August,

1974, after which he hoped that his wife would change for the better. He

has further stated that after taking a loan from his Provident Fund and

Bhandari Cooperative Bank, he purchased a two-room kitchen flat at

Mulund in 1980 and a small Gala of about 300 sq. ft. at Thane. He has

SQ Pathan 4/36

5 fca.16.06.doc

alleged that as his wife had insisted that some property should be in her

name, he transferred the Current Account with the Saraswat Cooperative

Bank and the business that he had started in the Gala, in the name and

style as `Ramav Enterprises' in the name of the appellant wife. He has

stated the he purchased certain equipments required for the business by

taking heavy loans and that he attended to the business after his office hours

and conducted the business himself. He has further stated that as the

business started prospering, he found it difficult to manage his job and the

business simultaneously and as he had no helping hand in the business, he

was constrained to resign from his job in 1986. He has further stated that

he had invested all the monetary dues which he had received after his

resignation for expansion of his business. It is alleged by the respondent

husband that after his resignation, he had requested the appellant wife to

transfer the business in his name, but she refused, which led to quarrels

between them and finally with great reluctance, she transferred the business

as well as the Bank Account in his name. It is further alleged that his wife's

harassment and ill-treatment got worse and she would very often insult and

abuse him in the most filthy language, in the presence of the children and

that in order to prevent any quarrel, he would remain silent. He has further

SQ Pathan 5/36

6 fca.16.06.doc

alleged that the appellant wife started openly alleging that he was having

illicit relations with his own sister, which came as a great shock to him

resulting in mental trauma, pain and agony and his health deteriorated. It

was also alleged that the appellant started prejudicing the minor children

against him, as a result, they showed no respect for him. The respondent

has given certain instances with regard to the behaviour of the appellant

wife and the filthy language used by her. He alleged that the wife had

prejudiced the children to such an extent, that one of his son attacked him

with a scissor and would openly threaten him that if he did not leave the

house, he would kill him. He has further alleged that his children, at the

instance of the appellant wife, started passing remarks like "Why don't you

die soon?". He has stated that as a result of the said behaviour he was made

to feel unwelcome in his own house, by the appellant wife who showed

hatred and animosity towards him. He has alleged that the hatred shown by

the appellant wife and the children daily, coupled with threats made it

impossible for him to stay in his own house. It is alleged that the said

conduct of his wife and children affected his health and consequently his

business. He has alleged that the respondent wife even took the house keys

from his possession and instructed him to come home after prior intimation

SQ Pathan 6/36

7 fca.16.06.doc

on telephone. According to the respondent husband, it was in these

circumstances that he was constrained to leave home on 19th August, 1993.

He has stated that he went to Chiplun with his machinery and

tried to set up the business. He has further stated that on 7 th October, 1993,

he was shocked and surprised to see his wife and son at Chiplun, where

they came and created a nasty scene. He has alleged that his son broke the

glass on a writing table and tried to assault him with a big piece of glass.

As a result, of which he was compelled to lodge a complaint i.e. N.C.

No.2128 against the appellant wife and his son with the Police on 7 th

October, 1993 at Chiplun. The respondent husband has further stated that

as it was not feasible for him to continue his business at Chiplun due to

innumerable difficulties, he discontinued the business and returned back to

Mumbai in January, 1994 and went to reside with his brother at Kandivli

for about a month. He has stated that his brother personally met the

appellant wife with a view to bring about a reconciliation between the two.

However, the wife is alleged to have told his brother that when they went to

Chiplun to bring back the respondent, the respondent became mad, and

therefore they cancelled the idea of bringing him to Mumbai. It is alleged

SQ Pathan 7/36

8 fca.16.06.doc

that the wife even warned the respondent's brother that if the respondent

dared to return home, they would make arrangements to get him admitted

into a Mental Asylum. The respondent has further stated that when he went

back to Chiplun in March, 1994, the watchman gave him a notice sent by

an Advocate. He noticed that the same was undated and as per the postal

stamp, it was sent some time in February, 1994. He has alleged that he met

the Advocate, who after hearing him, agreed to bring about a settlement,

which attempt failed.

ig It is alleged by the respondent husband that the

appellant wife took from the Advocate, the description of the two persons,

who had accompanied him to the Advocate's Office, and from the

description, presumed that one of them was Mr. H. It is stated by the

respondent husband that the appellant wrote a letter to Mr. H dated 25 th

October, 1994 and enclosed another letter dated 3rd November, 1994

addressed to the respondent with it and instructed Mr. H to hand over the

same to the respondent. The said letters are at Exhibits 27 (colly.) The

contents of the letter dated 3rd November, 1994 addressed to the respondent

which was sent to Mr. H were extremely derogatory, abusive, filthy and

perverse.

SQ Pathan                                                                                   8/36





                                             9                                      fca.16.06.doc


The respondent husband has stated that as he could not get

separate accommodation, he started staying in a workshop at Bhandup and

eating food from the Hotel and managed his day-to-day activities with great

difficulty. It is alleged that the appellant wife only with a view to harass

him lodged a missing complaint with the Mulund Police Station on 6 th June,

1995, inspite of being fully aware that he was in Mumbai and prior to that,

in Chiplun.

He has alleged that on 7th February, 1995, his wife came to his

workshop at Bhandup, abused him in the most filthy language and even

assaulted him. He has alleged that although, he had not harmed her in any

way, the appellant wife lodged a false police complaint against him with the

Bhandup Police Station. The respondent has further stated that the flat,

where the wife and sons are residing, stands in his name and that he had

purchased it out of his own savings and that the flat is fully furnished with

all facilities. He has further stated that although the appellant wife had

transferred the Gala and business in his name, she had taken forcible

possession of the said Gala from one Mr. Amre, to whom, the said Gala was

later on given by him on Leave and License Basis. He has further stated

SQ Pathan 9/36

10 fca.16.06.doc

that it is only on 22nd December, 1995, when the appellant wife made a

statement before the Marriage Counselor, that he learnt that she had already

sold the Gala without consulting him, despite the fact that the same was

purchased with his hard earned money. He has further stated that in view of

the several domestic problems faced by him, he has been staying in a small

room, admeasuring 10 x 10 sq ft. on rental basis. He has alleged that since

the time of his marriage, he has been continuously treated with extreme

physical and mental cruelty by the appellant wife and therefore prayed for a

decree of divorce under Section 13 (1)(ia) of the said Act. He has stated

that he had not condoned the acts of cruelty inflicted on him by the

appellant wife.

He has further stated that from 19th August, 1993, he was

constrained to leave his home and has been continuously deserted by the

appellant wife and has been deprived of his marital right and as such

claimed that he was also entitled for a decree of divorce under Section 13

(1)(ib) of the said Act.

4. The appellant wife contested the petition filed by the respondent

SQ Pathan 10/36

11 fca.16.06.doc

husband by filing her written statement. She has denied all the allegations

made by the respondent husband, as against her. The appellant wife has

admitted that the respondent was residing with his parents and was

maintaining them. According to the appellant, her sister-in-law came from

her native place and started residing with them. The appellant has alleged

that her mother-in-law was interested in keeping her own daughter and

therefore drove her and the respondent out of the house. The appellant has

admitted that they went and stayed at Bhandup and later came back to her

in-laws house. According to the Appellant, when she was eight months

pregnant, she was driven out of the house by her mother-in-law and sister-

in-law after a quarrel. She has alleged that the respondent did not inform

her of the sale of the Dombivli flat nor gave her any money from the sale

proceeds. The appellant has denied that she gave any mental tension to the

respondent. She has admitted that she started residing at Mulund with the

respondent from December 1973 and at Mulund from 1980, but claimed

ignorance about the sources of funds for purchase of the same. According to

her, she was making payment towards the loan from the business which she

was running in the name of 'Ramav Enterprises'. She has stated that the

gala was purchased by her from her own savings. According to the

SQ Pathan 11/36

12 fca.16.06.doc

appellant she had written a letter to the respondent, alleging illicit relations

with his sister as a rebound and in anger as the respondent had alleged that

she had illicit relations with her son. According to her, there was nothing

for respondent to be shocked and surprised, as he deserved the same for

making irresponsible allegations against the sons. The appellant has

alleged that the respondent would tell the children that they were her agents

and were helping her in her bad activities, which was untrue. She denied

having poisoned the children against the respondent. She also denied that

the son threw a scissor at the respondent and threatened to kill him.

5. The appellant has admitted that the respondent left home in August,

1993, but has stated that it was out of his own free will. She has denied the

Chiplun incident. She admits that the respondent came back to Mumbai

and started residing with his brother. According to her she tried bringing

him back, but he refused. She has denied having lodged a false case with

the police. She has stated that it was the respondent who ill treated her and

the sons. According to her, as the respondent left on his own accord and as

she had not treated him with cruelty, he was not entitled for divorce under

Section 13 (1) (ia) (ib) of the Hindu Marriage Act.

SQ Pathan                                                                                     12/36





                                               13                                     fca.16.06.doc




                                                                                     

6. It is pertinent to note, that during the pendency of the said petition i.e.

M.J. Petition No.A-1915/1996 filed by the respondent husband, an

application came to be preferred by him, seeking amendment to his petition

in January, 2000. Certain details of acts constituting cruelty and desertion

were set out in the said amendment, which came to be granted by the

learned Judge. It was alleged by the respondent; that on account of a flimsy

quarrel on 10th July, 1993, the appellant started abusing him in filthy

language and threw utensils on him when he asked her to lower her voice.

It was further alleged that the appellant would threaten to commit suicide

and put him behind bar forever, if he did not concede to her demands. The

respondent had also alleged that the appellant had refused to keep marital

relations with him since August 1993, when she compelled him to leave the

matrimonial home and thereafter prevented him from entering the house.

7. The Appellant replied to the aforesaid allegations by filing her reply.

She denied all the allegations.

8. The learned Family Court Judge, Bandra framed issues on the basis

SQ Pathan 13/36

14 fca.16.06.doc

of both the petitions. Thereafter the parties adduced evidence before the

Family Court.

9. It would also be necessary to advert to the evidence adduced by the

parties in support of their claim. The respondent husband in support of his

claim for divorce, examined himself (Exhibit 17), witness Mr. S - a family

friend and neighbour of the respondent husband (Exhibit 41), Witness Mr.

H - a colleague of the respondent husband who was working with him in

the same company (Exhibit 42) and to whom letter (Exhibit 27) was

addressed and his daughter in law (Exhibit 88). The appellant wife

examined herself (Exhibit 44), and her son (Exhibit 93) and jeweller Mr. J

(Exhibit- 101).

10. The evidence of the respondent husband is consistent with the

averments set out in the marriage petition and has already been set out

hereinbefore. He has produced two letters sent to Mr. H - one addressed to

Mr. H and one addressed to him sent on Mr. H's address. The said letters

are dated 25th October, 1994 and 3rd November, 1994 respectively. It is

pertinent to note that the said letters have been admitted by the appellant

SQ Pathan 14/36

15 fca.16.06.doc

wife. He has stated that in the said letter addressed to the respondent, the

appellant wife had alleged that the respondent was having illicit relations

with his sister and sister-in-law and has also used filthy and abusive

language against him. There is no cross-examination on certain specific

averments with regard to the alleged acts of cruelty deposed to by the

respondent husband.

11. The second witness examined by the respondent husband is one Mr. S

in support of his claim. The said witness was examined with regard to

certain documents with regard to the business and transfer of business from

the appellant wife to the respondent. It is not relevant for us to deal with

the evidence of the witness or his cross-examination, as the said witness has

not been examined with regard to the alleged acts of cruelty or with regard

to desertion, with which we are concerned in the present Appeal. A

suggestion was put by the appellant to the said witness that he was tutored

by the respondent husband which was denied by him. Infact the appellant

had sent a letter dated 20th December, 1994 (Exhibit 28) stating therein that

he was supporting the respondent, as he wanted to grab the respondent's

property.

SQ Pathan                                                                                    15/36





                                            16                                       fca.16.06.doc




                                                                                    

12. The respondent examined Mr. H to prove letters at Exhibit 27 (colly.)

dated 25th October, 1994 and 20th December, 1994 respectively which were

received by him from the appellant. He has stated in his examination-in-

chief that he was working in the company along with the respondent. He

has stated that he received a letter from the appellant at his residence,

pursuant to which he learnt about the strained relations between the two.

He has stated that one letter was addressed to him and the other letter was

addressed to the respondent. He has stated that in the letter addressed to

him by the appellant, it was alleged that he wanted to grab the respondent's

workshop. He has stated that the said allegations were totally false. He has

further stated that the letter which was addressed to the respondent was

open and was attached to the letter sent to him and therefore he read the

said letter. He has stated that the language used in the said letter addressed

to the respondent was filthy and abusive and therefore, he handed over both

the letters to the respondent. In the cross-examination, it is pertinent to note

that the appellant has not disputed having sent the letters at Exhibit 27

(colly.). The only suggestion that was made to the said witness was that the

said letter was written to him only because he had accompanied the

SQ Pathan 16/36

17 fca.16.06.doc

respondent husband to one Advocate's office to seek advice, which he has

denied.

13. The respondent also examined his daughter-in-law. She stated that

she was married to the appellant's son on 13th January, 2001 at Thane and

that it was an arranged marriage. The said witness has given details of post

2001 events with regard to her relationship with her husband, her mother-

in-law i.e. appellant, which were strained. She has stated that the appellant

would nag her and as a result of her interference, there used to be quarrels

between her and her husband. She stated that her father-in-law i.e.

respondent lives at Bhandup in a slum area, in a chawl in a small room and

that she knew him for the last one and half year and that, he appears to be a

simple person. Her evidence, however is not relevant and therefore, we do

not wish to deal with her evidence, as she was married in 2001 and as such,

had no knowledge about the alleged acts of cruelty and desertion on which

the petition came to be filed by the respondent husband for divorce.

14. The appellant wife examined herself. She has reiterated the contents

set out in the written statement, which are adverted to in detail in the earlier

SQ Pathan 17/36

18 fca.16.06.doc

part of this Judgment. It would be apposite to mention here that the

appellant wife had also filed a petition for maintenance, which was also

clubbed with the respondent's petition. The entire thrust of her

examination-in-chief is with regard to the gala and to the financial problems

faced by her after the separation. She has alleged that the respondent

husband had left the house on 20th January, 1993 and 24th April, 1993 and

had gone to reside with his sister. She has alleged that the respondent was

residing at his sister's place. When she went there, she found that the

husband was at home and that after a lot of persuasion by the elder son,

respondent came home. She has stated that the respondent husband alleged

that she was indulging in prostitution and that she had tolerated the same

for the sake of marriage. She had further alleged that the respondent had

behaved abnormally and eccentrically. She has further alleged that her

elder son told her that the father i.e. respondent wanted him to keep a watch

on her and that he had promised to give his son money for the same. She

has stated that she was behaving well with the husband and was looking

after him, however it was the respondent who did not behave responsibly

towards the children and never took care of the children. She has stated

that she had taken up all the responsibilities of the children. She has further

SQ Pathan 18/36

19 fca.16.06.doc

stated that the management of 'Ramav Enterprises' was although being

looked after by the respondent, she was helping him in the business. She

has further alleged that the respondent after leaving the house in 1993,

would call up and use abusive language against her, as a result of which,

she had lodged complaints against him with the Bhandup/Mulund Police

Station. She has produced the said police complaints (Exhibit 50 and

Exhibit 55). She has further alleged that as the respondent husband

deserted her, the Committee members of the Society behaved badly with

her and she was not allowed to attend the society meetings. She has stated

that she was residing at the said residence at Mulund with her younger son,

his wife and their daughter.

15. The appellant wife has produced a letter dated 8 th February, 1995

being Exhibit 50, written to the Deputy Commissioner of Police,

Bhandup wherein she has stated with regard to an incident which allegedly

took place at `Ramav Enterprises'. She has stated that the respondent

husband abused her at the work place and even assaulted her. She has

further alleged in the said letter, being Exhibit 50 that the respondent

husband was having illicit relations and as he wanted to avoid paying

SQ Pathan 19/36

20 fca.16.06.doc

maintenance to her, he left the house. She has further alleged that the

respondent husband at the behest of his brother and sister-in-law was

allegedly threatening to kill the appellant wife and the children.

16. The entire thrust of the cross-examination by the respondent husband

is on the gala business and documents pertaining to the same. Suggestion

was made that she was receiving a sum of Rs.40 to 50 thousand per month

from the investment made by him from the sale proceeds of a gala at Thane

which was denied by her. The said witness has denied the suggestions

made by the respondent husband with regard to alleged acts of cruelty and

desertion. She has also denied the suggestion that she had filed a number of

false complaints against the respondent.

17. The appellant examined her son as her witness. He has stated that in

1992 (when he was 20 years of age), he was forced by his father i.e.

respondent husband to leave the job and keep a watch on his mother i.e.

appellant wife, as she was a woman of bad character. He has stated that at

that time, his younger brother was taking education and was studying

Instrumentation Engineering. He has further alleged that his father i.e.

SQ Pathan 20/36

21 fca.16.06.doc

respondent left the home without informing them. He has stated that at

the relevant time, he was 20 years of age. The said witness has done his

Masters Degree in Management and has stated that his mother was of good

character and that she had taken efforts to bring them up and had borne all

there educational expenses. He has stated that they had a tough and hard

life during those days and that it was difficult for them to make both ends

meet. He has further stated that his father (respondent) had neglected his

responsibility towards them and that he would abuse his mother in a filthy

language and would even assault her without any reason. He has further

alleged that the respondent had left home when his younger brother had

attained the age of 18, so as to avoid paying maintenance to them. In his

cross-examination, several suggestions were made on behalf of the

respondent, which were denied by him.

18. The appellant wife has also examined a jeweller Mr. J in support of

her case to show that the appellant had come to sell her jewelery at this

shop. In his cross-examination, he has admitted that the purchase bills,

which have been marked as Exhibit 103, do not mention the amount given

to the appellant. Similarly, there is no signature of the appellant on the

SQ Pathan 21/36

22 fca.16.06.doc

same. He has stated that he does not know the appellant and that had come

to attend the said case pursuant to the Court Summons. The said witness

was unable to furnish the books of accounts on the ground that they were

spoilt. He has admitted that he does not recollect the exact date on which

the appellant had come for the said transaction. He has denied the

suggestion that he knew the appellant for a long time and that he had come

to the Court only to falsely depose in her favour and to file bogus

documents in Court.

19. The learned Judge of the Family Court after considering the evidence

on record by Judgment dated 1st March, 2005 granted decree of divorce on

the grounds of cruelty and desertion to the respondent husband. It is

pertinent to note, that the appellant has not challenged the dismissal of the

C-130 of 1995 which was for maintenance and therefore we confine

ourselves to the challenge in this Appeal i.e. grant of decree of divorce to

the respondent on the grounds of cruelty and desertion.

20. We have heard Mr. A. G. Toraskar, learned counsel appearing for the

Appellant wife and Mr. S. G. Deshmukh, learned counsel appearing for the

SQ Pathan 22/36

23 fca.16.06.doc

Respondent husband.

21. The learned counsel for the appellant wife has taken us through the

pleadings, notes of evidence and other documents and record. He urged

that the respondent husband had failed to establish either cruelty or

desertion by the appellant wife. He urged that to the contrary, it was the

respondent husband who treated the appellant wife with cruelty and it was

the respondent husband who deserted her and therefore he must be

precluded from taking advantage of his own wrong. It is pertinent to note

that the appellant wife admitted the documents at Exhibit - 27 i.e. letter

addressed to Mr. H along with a letter addressed to the respondent wherein

unfounded and unsubstantiated allegations with regard to illicit relations of

the respondent with his sister and sister-in-law were made. It was urged by

the learned counsel that the said letter i.e. Exhibit 27 was sent by the

appellant as a counter blast to the alleged acts of cruelty by the respondent

and the allegations made by him against the appellant. He, therefore,

urged that the Appeal be allowed.

22. Per contra, Mr.S.G.Deshmukh, learned counsel for the respondent

SQ Pathan 23/36

24 fca.16.06.doc

supported the impugned Judgment granting decree of divorce on the ground

of cruelty and desertion. He submitted that the appellant wife had made

life impossible for him by her alleged acts of cruelty which compelled the

respondent husband to leave the matrimonial house. It was contended by

the learned counsel for the respondent, that the letter dated 25th October,

1994 at Exhibit 27 addressed to the respondent through his friend Mr.

was extremely vulgar, filthy and derogatory. It was contended that the

contents therein had caused the respondent tremendous mental trauma, pain

and agony, as the allegations were totally unfounded, unsubstantiated and

baseless. He urged that the learned Judge, Family Court has rightly

accepted the evidence with regard to cruelty and desertion and thus sought

dismissal of the Appeal.

23. We have given our anxious considerations to the evidence and

material on record and more particularly documents at Exhibit 27 i.e. letters

dated 25th October, 1994 and 3rd November, 1994 written to Mr. H and the

respondent. According to us, the letter at Exhibit 27 dated 3 rd November,

1994 addressed to the respondent husband which was sent along with a

covering letter dated 25th October, 1994 to Mr. H, on the address of Mr. H is

SQ Pathan 24/36

25 fca.16.06.doc

a damning piece of evidence against the appellant wife. At the cost of

repetition, it is necessary to mention that the said letters at Exhibit - 27

have been admitted by the appellant wife and therefore the contents therein

can be read in evidence to decide whether the language in the said letter

would amount to cruelty as contemplated under section 13 (ia) of the said

Act. As has been stated earlier, the respondent has examined Mr. H to

prove the letters at Exhibit 27, sent to his residence and which were opened

and read by him. We have perused the letters and considering the nature

of allegations and the vulgar and scandalous language used in the said letter,

we do not intend to reproduce the same. Suffice it to say, that the letters are

extremely vulgar, abusive, obscene and derogatory. By the said letter, the

appellant wife has made wild and baseless allegations against the

respondent husband that he was having illicit relations with his own sister

and sister-in-law. The said letter at Exhibit 27 has not been denied by the

appellant wife nor has she substantiated the allegations set out in the letter.

To the contrary, she has stated that the said letters were sent as a counter

blast to the ill-treatment suffered by her at the hands of the respondent and

that he had no reason to be shocked. In addition to the said letter at Exhibit

27, there is another letter dated 8 th February, 1995, addressed to the Deputy

SQ Pathan 25/36

26 fca.16.06.doc

Commissioner of Police, Bhandup Police Station, sent by the Appellant,

which is at Exhibit - 50. In the said letter, apart from stating that the

respondent had assaulted her, she has stated that the respondent had

prepared a master plan, 18 months ago, to kill her, so that there was no

impediment for continuing with the illicit relation.

24. Before we analyse the evidence of cruelty adduced by the respondent,

it would be necessary to consider as to which acts constitute 'cruelty'. The

expression 'cruelty' have been used in relation to human conduct or human

behaviour. It is the conduct in relation to or in respect of matrimonial duties

and obligations. 'Cruelty' thus is a course or conduct of one, which

adversely affects the other. It may be mental or physical, intentional or

unintentional. It is a question of fact and degree. If it is physical, the Court

will have no problem in determining the same. However, if it is mental

cruelty, the enquiry must begin with the nature of cruel treatment and the

impact of such treatment in the mind of the spouse, whether it caused

reasonable apprehension that it would be harmful or injurious to live with

the other. Ofcourse ultimately, it is a matter of inference to be drawn by

taking into account the nature of conduct and its effect on the complaining

SQ Pathan 26/36

27 fca.16.06.doc

spouse. The conduct complained of must be "grave and weighty" so as to

come to a conclusion that the spouse cannot be reasonably expected to live

with the other spouse. It must be more serious than "ordinary wear and tear

of married life." Mental cruelty must consist of verbal abuses and insults

by using filthy and abusive language leading to constant disturbances of

mental peace of the other party.

25. It would be apposite to refer to the decision, in the case of Naveen ig 1 Kohli v/s. Neelu Kohli where the Apex Court held that cruelty is a

course/conduct of one which adversely affects the other. The expression

cruelty as appearing in Section 13, clearly admits in its ambit and scope

such acts which even cause mental agony to the aggrieved party. Intention

to be cruel is not an essential element of cruelty as envisaged under section

13(1) (ia) of the Act. It is sufficient if the cruelty is of such a nature that it

becomes impossible for the spouses to live together. An inference can be

drawn from the attending facts and circumstances taken cumulatively. The

Apex Court, infact in the case of Vijaykumar Ramchandra Bhate vs.

Neeta Vijaykumar Bhate2 was required to consider "whether the

1 2006 SCC 1675 2 AIR 2003 SC 2462

SQ Pathan 27/36

28 fca.16.06.doc

averments, accusations and character assassination of the wife by the

appellant husband in the written statement constitutes mental cruelty to

claim decree of divorce under section 13(1) (ia) of the Hindu Marriage

Act". The Apex Court in paragraph 7 of the said Judgment has observed as

under:

"The question that requires to be answered first is as to whether the averments, accusations and character assassination of the wife by the appellant husband in the written statement constitutes

mental cruelty for sustaining the claim for divorce under Section 13(1)(i-a) of the Act. The position of law in this regard has come

to be well settled and declared that leveling disgusting accusations of unchastity and indecent familiarity with a person outside wedlock and allegations of extra marital relationship is a

grave assault on the character, honour, reputation, status as well as the health of the wife. Such aspersions of perfidiousness attributed to the wife, viewed in the context of an educated Indian wife and judged by Indian conditions and standards would amount to worst form of insult and cruelty, sufficient by itself to

substantiate cruelty in law, warranting the claim of the wife being allowed. That such allegations made in the written statement or

suggested in the course of examination and by way of cross- examination satisfy the requirement of law has also come to be firmly laid down by this Court. On going through the relevant portions of such allegations, we find that no exception could be

taken to the findings recorded by the Family Court as well as the High Court. We find that they are of such quality, magnitude and consequence as to cause mental pain, agony and suffering amounting to the reformulated concept of cruelty in matrimonial law causing profound and lasting disruption and driving the wife

to feel deeply hurt and reasonably apprehend that it would be dangerous for her to live with a husband who was taunting her like that and rendered the maintenance of matrimonial home impossible."

SQ Pathan                                                                                        28/36





                                            29                                      fca.16.06.doc



26. Applying the aforesaid ratio to the facts of the present case and

considering the fact, that the letters at Exhibit 27 have not been disputed by

the appellant wife, we are inclined to observe, that the allegations made

therein by the appellant wife would certainly constitute mental cruelty to

the respondent husband. The allegations made in the said letter written at

Exhibit 27, are extremely serious, vulgar, filthy and wild and are of such a

nature that any person against whom such wild, serious and

unsubstantiated allegations are made, is bound to undergo mental pain,

agony and suffering. The allegations made in the said letter written to the

respondent clearly suggest that the husband was having illicit relations with

his own sister and sister-in-law. The vulgar and filthy language used therein

restrains us from reproducing the same in the Judgment. We are firmly of

the opinion that the said allegations and language used therein, would

constitute mental cruelty which is of such a nature that the respondent

husband cannot reasonably be expected to live with the appellant wife

thereafter. The position of law is well settled that levelling disgusting

accusations of extra-marital relationship amounts to grave assault on the

character, honour, reputation, status as well as the health of a person. Such

SQ Pathan 29/36

30 fca.16.06.doc

aspersions which are unsubstantiated constitute worst form of cruelty,

sufficient by itself to constitute cruelty in law. The appellant wife has not

even made an attempt to substantiate the allegations made in Exhibit - 27.

27. In addition to the letter at Exhibit 27, the evidence adduced by the

respondent husband clearly shows disaffection and refusal of the appellant

wife to cohabit with the respondent husband. The instances narrated by the

respondent husband in his evidence is consistent and clearly shows that the

hostile attitude and persistent non cooperation of the appellant wife had

made life impossible for him, as a result of which he was constrained to

leave his own house and find an alternate accommodation. The appellant in

a letter (Exhibit 50) addressed to the Deputy Commissioner of Police,

Bhandup Police Station has devoted one entire paragraph to the allegations

regarding the illicit relations of the respondent and his plan to eliminate her

on account of the same. Both the spouses have alleged cruelty against the

other. However, respondent husband has sought divorce on the ground of

cruelty and desertion and the appellant wife curiously though has alleged

cruelty by the respondent has not claimed divorce or judicial separation. On

perusal of the evidence of the appellant wife and her witnesses, we find that

SQ Pathan 30/36

31 fca.16.06.doc

the evidence does not inspire confidence, is bereft of details and is

inconsistent and contradictory with regard to the grounds of 'cruelty' and

'desertion' raised by the respondent. The appellant wife had also filed on

record the police complaints lodged by her at Exhibit 55. According to

her, the respondent used to call her and abuse her. However, it is

relevant to note that there is not a whisper with regard to the said

allegations in the appellant's petition for maintenance. Ordinarily, mental

cruelty, in our view, will not depend upon the numerical count of such

incidents or only on the continuous course of such conduct, but would

really go by the intensity, gravity and stigmatic impact it may have, when

meted out even once and the deleterious effect of it on the mental attitude of

a spouse. Considering the allegations and the incidents enumerated in

detail by the respondent husband in the evidence, in our opinion they would

cumulatively constitute 'cruelty' and which became fait accompli the day

the appellant sent the letters at Exhibit 27. In the present case, we are of

the opinion that the Family Court has rightly come to the conclusion that

the appellant husband is entitled to a decree of divorce under section 13(1)

(ia) of the said Act.

SQ Pathan                                                                                    31/36





                                            32                                       fca.16.06.doc


28. Now coming to the second issue i.e. the ground of desertion under

section 13(1) (ib) on which, the Family Court has granted the decree of

divorce.

29. Once we have come to the conclusion, that the appellant wife made

it impossible for the respondent husband to live in the house, by her

conduct, it can be safely inferred that he was compelled to abandon the

house on account of the said conduct.

30. The Apex Court in the case of Adhyatma Bhattr Alwar v/s.

Adhyatma Bhattar Sri Devi has dealt with the concept of desertion in

the context of matrimonial law. It is observed that there is no

comprehensive definition of the term 'desertion' and that it was wide

enough to include willful neglect.

31. In order to prove desertion it is necessary to prove two elements i)

the absence of consent and ii) the absence of conduct giving reasonable

cause to the spouse to leave the matrimonial home to form the necessary

3 AIR 2002 SCC 88

SQ Pathan 32/36

33 fca.16.06.doc

intention. In Savitri Pandey vs Prem Chandra Pandey 4 the Apex Court

held that desertion under section 13(1) (ib) means intentional permanent

forsaking and abandonment of one spouse by the other without the other's

consent and without reasonable cause. 'Desertion' is not a single act

complete in itself, it is a continuous course of conduct to be determined in

the facts and circumstances of each case. The onus was on the respondent

to prove that he was not guilty of such conduct and that he was not taking

advantage of his own wrong as contemplated under Section 23 of the said

Act. Inference of desertion has to be made on balance of probabilities. It is

held in the case of Laxman v/s. Meena AIR 1964 SC 40 that in cases of

desertion, the factum as well as the animus deserendi have to be proved.

The burden of proof was therefore on the respondent husband. The learned

Judge rightly came to the conclusion that in the present case the factum of

desertion is proved by the respondent husband and that the respondent

husband had left his own house because of the conduct of the appellant

wife. As stated above the respondent had proved the acts of cruelty by the

appellant wife and that it would not be possible for him to cohabit with her.

32. The evidence on record clearly shows that the appellant wife with her 4 AIR 2002 SC 591

SQ Pathan 33/36

34 fca.16.06.doc

conduct had made it impossible for the respondent husband to live in the

matrimonial home and as a result of which he was compelled to abandon

the house. The learned Family Court has rightly come to the conclusion

that when the appellant was cross-examined on the point, she had initially

denied taking keys but had thereafter admitted that she had asked the

respondent husband to call prior to his arrival in the house. The said

admission clearly indicates that the respondent did not have the keys of the

house and infact corroborated his statement that he could not enter the

house unless the respondent was in the house.

33. Considering the aforesaid, we are of the opinion that the decree of

divorce also ought to have been confirmed under section 13(1) (ib) of the

said Act.

34. It appears that the learned Judge, Family Court, Bandra, Mumbai has

granted Rs.1,000/- towards maintenance from the date of the order i.e. 1 st

March, 2005 under Section 25 of the said Act. Section 25 of the said Act

(relevant sub-sections) reads thus :-

25. (1) Permanent alimony and maintenance.-(1) Any court exercising jurisdiction under this Act may, at

SQ Pathan 34/36

35 fca.16.06.doc

the time of passing any decree or at any time subsequent thereto, on application made to it for

the purposes by either the wife or the husband, as the case may be, order that the respondent shall

pay to the applicant for her or his maintenance and support such gross sum or such monthly or periodical sum for a term not exceeding the life of

the applicant as, having regard to the respondent's own income and other property of the applicant, the conduct of the parties and other circumstances of the case, it may seem to the Court to be just,

and any such payment may be secured, if

necessary, by a charge on the property of the respondent.

immoveable

(2) If the court is satisfied that there is a change in the circumstances of either party at any time after it has made an order under sub- section (1), it may at

the instance of either party, vary, modify or rescind any such order in such manner as the court may

deem just.

(3) ----- ---- -----

The learned Judge, rejected the appellant wife's application petition

being M.J. Petition No. C-130 of 1995, by the same Judgment dated 1 st

March, 2005 and the same has not been challenged by the appellant nor has

any other application for enhancement of maintenance been filed in this

Court. In view of Section 25 of the said Act, we confirm the said order

SQ Pathan 35/36

36 fca.16.06.doc

directing the respondent husband to pay the amount of Rs.1,000/- towards

maintenance. However, we make it clear that the appellant is not precluded

from preferring an application for modification of the Order of

Maintenance under Section 25 of the said Act. We also make it clear that

we have not adjudicated on the appellants right to claim maintenance, as it

was not the subject matter of challenge before us.

Accordingly, we pass the following order :-

(i) Family Court Appeal No.16 of 2006 is dismissed and the

Judgment and Decree dated 1st March, 2005 passed by the Family Court, Bandra, Mumbai is confirmed. The decree of divorce is upheld.

(ii) The respondent husband shall pay permanent alimony of Rs.1,000/- per month, towards the maintenance as directed by the Family Court, Bandra, Mumbai by the impugned

Judgment and Decree dated 1st March, 2005. However, the appellant wife is at liberty to apply to the Family Court for enhancement of the maintenance in accordance with sub-

section (2) of Section 25 of the said Act.

                         (REVATI MOHITE DERE, J.)                         (A. S. OKA, J.)


SQ Pathan                                                                                            36/36





 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter