Citation : 2016 Latest Caselaw 7101 Bom
Judgement Date : 9 December, 2016
FCA 13&14-16.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
FAMILY COURT APPEAL NO.13 OF 2016
WITH
CIVIL APPLICATION NO. 591 OF 2015
IN
FAMILY COURT APPEAL NO.13 OF 2016
WITH
FAMILY COURT APPEAL NO.14 OF 2016
Sainand s/o Kashinath Dhakne ... Appellant
Age 32 years, Occu: Labour,
R/o Paithan Tq. Paithan,
District Auranabad.
VERSUS
Kalpana w/o Sainand Dhakne, ... Respondent
Age 28 years, Occu: Legal
Practitioner, R/o New Ex-
serviceman Colony, Padegaon,
Aurangabad.
Mr. A. S. Barlota, Advocate for the appellant.
Mrs. Preeti R. Wankhede, Advocate for the respondent.
CORAM : S. V. GANGAPURWALA &
K. L. WADANE, JJ.
RESERVED ON : 20th October, 2016.
PRONOUNCED ON : 9th December, 2016
JUDGMENT (Per K. L. Wadane, J.):
1. Heard the learned counsel for the parties.
2. Admit. With consent of the parties, the
Appeals are taken up for final disposal.
3. The above two appeals are directed against the
FCA 13&14-16.odt common judgment and order passed by the Family Court,
Aurangabad in Petition No.A-67/2010 and Petition No.A-
81/2011, dated 18th August, 2014.
4. The Petition No.A-67/2010 was filed by the
husband Sainand s/o Kashinath Dhakane against the
wife- Sau Kalpana w/o Sainand Dhakane on the ground of
cruelty and desertion under section 13(1)(i-a)and(i-b)
of the Hindu Marriage Act for dissolution of Marriage
and in the alternative, for judicial separation under
section 10 of the Hindu Marriage Act, 1955 (hereinafter
referred to as the Act, 1955).
5. Petition No.A-81/2011 was filed by the wife-
Sau Kalpana w/o Sainand Dhakane against the husband
Sainand s/o Kashinath Dhakane for restitution of
conjugal rights under section 9 of the Hindu Marriage
Act. Both the parties were directed to lead evidence
in respect of both the proceedings common in Petition
No. 67/2010 and accordingly they have led their oral
as well as documentary evidence in Petition No.
67/2010. To avoid the confusion and for the sake of
convenience, hereinafter the husband Sainand will be
referred as appellant and wife Sou. Kalpana will be
referred as respondent.
FCA 13&14-16.odt
6. It is the contention of appellant that he
married with the respondent on 06.12.2014 at Aurangabad
and their matrimonial ties are still in existence. The
respondent is highly qualified than the appellant and
her father is serving in Police department. Father and
brothers of the respondent are criminal in nature and
an offence under 498-A and 302 of the Indian Penal Code
is registered against them. After the marriage, the
respondent resided with the appellant for 8 to 9
months. The appellant has treated well the respondent
and has extended all the facilities including her
conjugal rights. The respondent is a pampered child of
her parents and had no intention to cohabit with the
appellant so, she was behaving irresponsibly. She
started ill-treating the respondent and his family
members on flimsy grounds. She always used to threaten
them by saying that her father is in Police department
and she will teach them lesson. The respondent always
caused mental cruelty to the appellant and his family
members. Meantime, the respondent delivered a girl
child.
7. It is further contended by the appellant that
in the month of September, 2006, the respondent
abandoned the society of the appellant on her own
FCA 13&14-16.odt accord and went to her parents' house along-with
ornaments and clothes and household articles.
Thereafter, the appellant, his family members and
respectable persons from the society have tried to
bring the respondent for cohabitation. However, the
respondent was not ready to reside with the appellant
so also the parents of the respondent were not ready to
send her to the home of the appellant. The respondent
and her parents have disclosed their intention to
breakdown the marriage and demanded huge money from
the appellant.
8. Since the appellant was intending to cohabit
with the respondent, he sent a notice to that effect
through his Advocate on 19th June, 2007. The said notice
was received by the respondent, however, no reply was
given nor she came for cohabitation.
9. On 26th June, 2007, father of the respondent had
filed a complaint against the appellant and his family
members for the offence punishable under sections 498-
A, 496, 323, 504, 506 read with section 34 of the
Indian Penal code and Sections 3 and 4 of the
Protection of Women from Domestic Violence Act, 2005,
which is still pending. Due to filing of such
FCA 13&14-16.odt complaint, the appellant and his family members are
defamed in the society.
10. On 11th July, 2007, the respondent filed a
Criminal Application M.A. No. 623/2007 for maintenance.
That application is disposed of and maintenance of
Rs.4000/- p.m. to the respondent, Rs.2000/- p.m. to
her daughter and Rs.3000/- p.m. towards house rent was
granted. The appellant and the respondent both have
challenged the said order by filing appeals and the
same are pending.
11. On 21st September, 2007, the respondent again
filed a complaint against the appellant and his
relatives for the offence punishable under section 494
and 109 of the Indian Penal Code. In that proceedings,
process is issued against the appellant and some of his
relatives. Against that order, the appellant has filed
appeal before the District & Sessions Court at
Aurangabad and the same is pending for hearing.
12. On 19th June, 2007, the father of the respondent
has filed a complaint (NC) No. 402/2007 for the offence
punishable under section 323, 504 and 506 of the Indian
Penal Code
FCA 13&14-16.odt
13. Since September, 2006, the respondent, her
parents and her relatives are threatening to the
appellant and his family members and they are given
mental and physical torture. They are also given
threats to kill them which amounts to cruelty.
14. Respondent was/is not willing to reside with the
appellant. Due to the aforesaid facts, the appellant is
mentally disturbed. There is no love and affection
between the appellant and respondent and so it is
necessary to break the marital tie between them. There
is also danger to the life of the appellant and his
family members due to the acts of the respondent and
they are living under fear and threats. So, on all
these grounds the appellant has firstly prayed for
divorce and by way of amendment, he has alternatively
prayed for judicial separation.
15. The respondent wife resisted the petition by
filing her say. The sum and substance of her petition
filed under section 9 of the Hindu Marriage Act and
the say filed by her to the petition for diverse is
that, after the marriage, the appellant treated her
well only for about six months. On 26.04.2005, the
appellant and his mother met with an accident and due
FCA 13&14-16.odt to which the behaviour of the appellant is suddenly
changed. After the marriage, when the appellant and
the respondent were residing at Shriharisiddhi Society,
Jadhavwadi, the appellant started construction of new
house and for which there was demand by the appellant
of Rs.2 lakhs from the respondent. The respondent
communicated this demand to her parents but at the
relevant time, her father was facing financial crises,
so he could not fulfill the said illegal demand. The
father of the respondent tried to convince the
appellant and told that he would give money afterwards.
Due to such reason, ill-treatment was started to the
respondent. Physical and mental cruelty was caused to
her. So her father, by taking loan from others, paid
Rs.50,000/- to the appellant in presence of relatives.
Subsequently, the appellant husband and in-laws of the
respondent have demanded Rs.3 lakhs for purchase of
machinery and on that count again cruelty was caused
to her.
16. On 15th May, 2006, the respondent told the
appellant to take her to the hospital as she was
pregnant. That time, the appellant assaulted her with
kick and fists blow on her stomach. Her in-laws and
sister in-laws were instigating the appellant to do so.
FCA 13&14-16.odt So the respondent made a phone call to her father, then
her father along-with other relatives came there and
convinced the appellant and his family members.
17. On 13th September, 2016, the appellant insisted
the respondent to give consent for second marriage of
the appellant and on refusal to do so, the appellant
and his family members gave ill-treatment to her.
18. On 14th September, 2016, the appellant and his
family members took ornaments from the person of the
appellant. She was made to sit in a vehicle No. MH-20-
AG-2017 and was left at her parents' house and she was
warned that she should not return back. Due to the
aforesaid reason, the respondent is residing with her
parents. On 6th January,2007, the respondent was blessed
with one daughter. Due to the ill-treatment and the
illegal demands, the respondents approached to the
CIDCO Police Station and filed criminal complaints as
referred above.
19. Considering the rival contentions of the
respective parties, the learned Judge of the Family
Court framed issues in reference to the cruelty,
desertion, second marriage and entitlement to divorce
/judicial separation/restitution of conjugal rights.
FCA 13&14-16.odt
20. To establish the claim of restitution of
conjugal rights, the respondent filed affidavit under
the provisions of order 18 Rule 4 of the Civil
Procedure Code and has reiterated all the contents of
her petition under section 9 of the Act of 1955 and
her say filed in the divorce petition. Besides her oral
evidence, the respondent examined her father Laxman
Sonawane. As against this, the appellant has filed
affidavit under the provisions of Order 18 Rule 4 of
the Civil Procedure Code and has reiterated all the
contents of the divorce petition and the ground for
divorce mentioned therein. The appellant examined his
father Kashinath Dhakane. Besides the oral evidence of
both the parties, copies of criminal complaints/
applications are produced on record, from which it
reveals that various criminal proceedings between the
parties are pending before the Criminal Court.
21. Considering the oral as well as documentary
evidence on record, the Family Court has allowed the
petition of the respondent for restitution of conjugal
rights, whereas the petition of the appellant for
divorce/judicial separation is dismissed by its order
dated 18th August, 2014, against which the present
appeals are preferred by the appellant.
FCA 13&14-16.odt
22. We have heard Mr. A. S. Barlota, the learned
Advocate for the appellant and Mrs. Wankhede, the
learned counsel appearing for the respondent and gone
through the oral as well as documentary evidence on
record. Upon hearing both the parties, following points
arise for our determination:
Sr. Points Findings
No.
1) Whether the appellant is ... No
entitled for the divorce/
judicial separation from the
respondent on the ground of
cruelty and desertion ?
2) Whether the respondent ... Yes
proves that the appellant
abandoned his society without
lawful excuse ?
3) What order ? ... Both the appeals
are dismissed with
no order as to
costs.
R E A S O N S
are inter related, therefore, they are taken together
for discussion.
24. It is material to note that the appellant has
claimed divorce from the respondent on the ground of
cruelty and desertion as contemplated under section
FCA 13&14-16.odt 13(1)(i-a)and(i-b) of the Act, 1955 and the respondent
claimed restitution of conjugal rights under section 9
of the Act, 1955. The appellant as well as respondent
have led their oral evidence by way of filing affidavit
under Order 18 Rule 4 of the Civil Procedure Code and
they have reiterated their contentions in their
respective petitions. Therefore, it is necessary to
appreciate the evidence on record and whether the
appellant has established the ground of cruelty and
desertion.
25. At the outset, it is material to note that the
appellant has deposed that the respondent and her
family members were threatening him and were insulting
him. The respondent was saying that her father was in
the Police department and she will teach lesson.
Further, he deposed that the respondent filed criminal
complaint against the appellant and his family members
with false allegation in order to give harassment and
by this way, the respondent treated the appellant with
cruelty and therefore, on this count, he prayed for
divorce.
26. Perusal of the evidence on record, it appears
that various proceedings under the provisions of
FCA 13&14-16.odt Domestic violence Act, Indian Penal Code are pending
between the parties in the criminal court. Therefore,
at this stage, it is premature to say that the
proceedings filed by the respondent against the
appellant are false or frivolous. Such inference can
be drawn only after the conclusion of the criminal
proceedings pending before the Criminal Court.
Therefore, at this stage, it cannot be said that by
filing false complaint against the appellant, the
respondent treated the appellant with cruelty.
27. The word "cruelty" is not defined under the
Act, 1955. Concept "cruelty" is a willful and
unjustifiable conduct of such a character as to cause
danger to the life, limb or health, bodily or mental or
to give rise to reasonable apprehension of such
danger. The cruelty contemplated under section 13(1)
(i-a) of the Act, 1955 is conduct of such a type that
the appellant cannot reasonably be expected to live
with the respondent. It has to be of a type which
would satisfy the conscience of the court that the
relationship between the parties had deteriorated to
such an extent that due to conduct of the other spouse
it has become impossible for them to live together,
without mental agony, torture or distress.
FCA 13&14-16.odt
28. "Cruelty" has been used in relation to human
conduct or human behaviour. Cruelty may be mental or
physical, intentional or unintentional. If it is
physical, the court will have no problem to determine
it. It is a question of fact and degree. If it is
mental, the problem presents difficulty. First, enquiry
must begin as to the nature of the cruel treatment.
Second, the impact of such treatment on the mind of
the spouse. Whether it caused reasonable apprehension
that it would be harmful or injurious to live with the
other. Ultimately, it is a matter of inference to be
drawn by taking into account the nature of the conduct
and its effect on the complaining spouse.
29. The ground of cruelty contended by the appellant
is that the respondent has filed three criminal
complaints against himself and his family members.
Father of the respondent also filed a false complaint
against him. As a matter of record, these complaints
are pending before the concerned courts for its
adjudication. The appellant has alleged that filing of
such false complaints against him and his family
members amounts to mental cruelty to them. It is
difficult to accept such contention and argument of
the appellant, because, all these proceedings are
FCA 13&14-16.odt pending and are not decided finally. Therefore, at
this stage, it cannot be said that all these
proceedings are false and frivolous. Therefore, the
ground of cruelty based upon such pleadings and
evidence on record is unacceptable.
30. The second ground complained is of desertion
under section 13(1)(i-b) of the Act, 1955. It is argued
on behalf of the appellant that respondent has deserted
the appellant and abandoned his society without any
reasonable cause for more than two years preceding to
the institution of the petitions and therefore, the
appellant is entitled to have divorce from the
respondent.
31. The appellant deposed that after the marriage,
the respondent resided with him for about 8 to 9
months. In the month of September, 2006, the
respondent went to her parents' house by taking
ornament, clothes and household articles with her
brother on motorcycle. Thereafter, the appellant, his
family members and other respectable persons from the
society have tried to bring the respondent to the house
of the appellant, however, the respondent refused and
parents of the respondent also refused to send the
FCA 13&14-16.odt respondent and thereby they have showed their intention
to breakdown the marriage permanently.
32. Subsequently, the appellant has sent a notice to
the respondent on 19.06.2007 for restitution of
conjugal rights. Such notice was received by the
respondent, however, she did not reply the same nor
came for cohabitation.
33. During the cross examination, the appellant has
admitted that on 14.09.2006, the respondent went with
her brother on a motorcycle. Looking to the above
admission, it appears that it would be impossible for
the respondent to go with her brother on a motorcycle
along-with clothes and household articles, as alleged
by the appellant. As against this, it is contended and
deposed by the respondent that on 14.09.2006, she was
made to sit in a vehicle and she was sent to her
parents' house at Padegaon. Evidence of the respondent
to that effect is more particular in reference to the
date, time and the manner in which the appellant drove
away the respondent from his house. As against this,
the oral evidence of the appellant to that effect is
very vague and unbelievable.
34. To consider the bonafides on the part of the
FCA 13&14-16.odt appellant as well as respondent, it is material to note
that the appellant came with the case that respondent
herself abandoned the society of the appellant. He
tried to bring her back, but the respondent refused.
Such pleading and evidence of the appellant appears to
be false, because, the appellant has admitted in clear
words that after 14.09.2006, he did not went to bring
his wife back. Even it is seen from the evidence on
record that the appellant and his father have shown
their ignorance about the fact of pregnancy of the
respondent. It is an admitted fact that the respondent
gave birth to a female child on 06.01.2007. On this
background, conduct of the respondent and his father
appears to be most irresponsible as even they do not
know or remember the fact of pregnancy of the
respondent. During the cross examination, the appellant
has further admitted that he never went to bring the
respondent after 14.09.2006 nor he went to see his
daughter.
35. On perusal of contents of the notice,
particularly, in para 2 of the notice it is mentioned
that on 16.07.2005, when the respondent was with
appellant, she met with an accident and sustained head
injury and injury to her back, due to which she is
FCA 13&14-16.odt unable to have sexual intercourse. Since then there was
no sexual relationship between the respondent and the
appellant.
36. Though it is mentioned by the appellant in his
notice that due to the injuries caused to the
respondent she is unable to perform sexual intercourse,
such contention and pleading is not taken by the
appellant in his petition. The notice issued by the
appellant seems to be for the restitution of conjugal
rights but the appellant has not filed a petition for
restitution of conjugal rights. On the contrary, he
turned around and filed a petition for divorce.
Therefore, from the contents of the notice,
particularly in para 2, intention of the appellant is
very clear that basically he does not want to reside
with the respondent. We think that notice with such
allegation is sent to create one of the grounds for
divorce, because it is mentioned in the notice that
the respondent abandoned the society of the appellant
without any reasonable cause. The evidence on record
shows that in fact, the appellant had drove away the
respondent from his house and therefore the respondent
is constrained to live with her parents.
FCA 13&14-16.odt
37. To test the bonafides of the parties, it is
material to note that the respondent was ever ready to
reside with the appellant and this fact is very clear
from certain admissions given by the appellant and his
father during cross examination. The respondent has
admitted that during the pendency of the petition, the
matter was referred for conciliation for 5 to 7 times.
Further, the father of the appellant has also admitted
in the cross examination that when the proceedings
under the Domestic Violence Act were initiated in the
year 2007, decided in 2008, during that period the
matter went for conciliation for three times. The
proceedings under the Domestic Violence Act were decided
by the Court in the year 2012. During conciliation
proceedings, the respondent had shown willingness to go
with the appellant but the respondent took her at his
married sister's house and not to his house.
38. From the above admissions, it is very much clear
that the appellant or his parents never tried to bring
the respondent to their home. On the contrary, the
respondent was ever ready to reside with the appellant.
There is no reason for the respondent to abandon the
society of the appellant nor there is evidence on
record to that effect.
FCA 13&14-16.odt
39. Mr. Barlota, the learned counsel appearing for
the appellant has argued that the evidence on record
is sufficient to hold that respondent treated the
appellant with cruelty and therefore has relied on the
observation of the Apex court in the case of V. Bhagat
Vs. D. Bhagat (Mrs), reported in 1994 AIR (SC) 710 in
which it is observed that-
"Mental cruelty is that conduct which inflicts upon the other party such mental pain and suffering
as would make it not possible for that party to live with the other-- when the circumstances are
such that there is irretrievable breakdown of the marriage, the marriage between the parties must be dissolved."
40. The observation of the above cited authority is
inapplicable to the facts of the present case because,
basically, the appellant failed to establish that the
respondent treated the appellant or his family members
with cruelty.
41. Mr. Barlota further relied on the observations
of the Division Bench of Madhya Pradesh High Court in
the case of Basudev Jata Vs. Smt. Rekha Jata, reported
in AIR 2015 Madhya Pradesh 176. We have gone through
the facts and observations of the said authority, from
FCA 13&14-16.odt which, it appears that the wife left the matrimonial
house and husband lodged a report to that effect. On
the other hand, the wife had not reported against her
husband but stayed with her parents and never bothered
to go to her husband. The facts and observations
of the above cited authority are altogether different.
42. As against this, Mrs. Wankhede, the learned counsel
appearing for the respondent has relied on the
observations in the case of the Apex Court in the case
of Jagdish Singh Vs. Madhuri Devi, reported in 2008
DGLS(Soft.)618, in which it is observed that -
"33. Three requisites should normally be
present before an appellate court reverses
a finding of the trial court;
(i) it applies its mind to reasons
given by the trial court;
(ii) it has no advantage or seeing and
hearing the witnesses; and
(iii) it records cogent and convincing
reasons for disagreeing with the trial court."
43. Mrs. Wankhede, the learned counsel for the
respondent further relied on the decision of the Apex
Court in the case of Darshan Gupta Vs. Radhika Gupta,
FCA 13&14-16.odt reported in 2013 (4) Bom.C.R. 706, which reads thus:
"The party seeking divorce under the "Matrimonial
offence theory"/the "fault theory" must be innocent. A party suffering "guilt" or "fault" dis-
entitles himself/herself from consideration. Illustratively, desertion for a specified continuous period, is one of the grounds for
annulment of marriage. But the aforesaid ground for annulment is available only, if the desertion is on account of the fault of the opposite party,
and not fault of the party which has approached the
Court. Therefore, if a husband's act of cruelty, compels a wife to leave her matrimonial home,
whereupon, she remains away from the husband for the stipulated duration, it would not be open to a husband to seek dissolution of marriage, on the
ground of desertion. The reason being, that it is
the husband himself who was at fault, and not the wife."
Observation of the above case is applicable to
the facts of the present case.
44. Considering the evidence on record and the legal
position, we are of the opinion that the appellant
failed to establish the grounds for divorce. On the
other hand, it has been established by the respondent
that the appellant has abandoned the society of the
respondent without any reasonable excuse. Hence, the
FCA 13&14-16.odt point Nos. 1 and 2 are answered accordingly. In the
result, we proceed to pass following order:
O R D E R
Family Court Appeal Nos.13/2016 and 14/2016 are
dismissed. No order as to costs.
Civil Application No.591/2015 in Family Court
Appeal No.13/2016 also stands disposed of.
(K. L. WADANE, J.) (S. V. GANGAPURWALA, J. )
JPC
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!