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

Nilay Sudhakarrao Chouthaiwale vs Shivangi Nilay Chouthaiwale
2017 Latest Caselaw 4654 Bom

Citation : 2017 Latest Caselaw 4654 Bom
Judgement Date : 18 July, 2017

Bombay High Court
Nilay Sudhakarrao Chouthaiwale vs Shivangi Nilay Chouthaiwale on 18 July, 2017
Bench: V.A. Naik
                                                        1                       FCA-15-14.odt

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

                      FAMILY COURT APPEAL NO. 15/ 2014
                                   WITH
                      FAMILY COURT APPEAL NO. 16/ 2014

 Nilay s/o Sudhakarrao Chouthaiwale,
 Aged about : 33 years,
 Occupation : Service, Resident of 75,
 Kurve Nagar, Nagpur 440 025.                                     ..... APPELLANT

                                 ...V E R S U S...

 Shivangi Nilay Chouthaiwale,
 Aged about : 30 years,
 Occupation : Household,
 Resident of C/o Vasantrao Deshmukh,
 Plot No.50, Maharshi Developers,
 Vidya Vihar Colony, Pratap Nagar,
 Nagpur.                                                          ... RESPONDENT

 -------------------------------------------------------------------------------------------
 Mrs. P. M. Chandekar, Advocate for the appellant.
 Shri Abhijit Khare, Advocate for the respondent.
 -------------------------------------------------------------------------------------------
                                  CORAM:-    
                                             SMT. VASANTI  A  NAIK &
                                                 ARUN D. UPADHYE, JJ.

DATED :-

18/07/2017.

ORAL JUDGMENT : (Per Smt. Vasanti A Naik, J.)

By these family court appeals, the appellant-Husband

challenges the common judgment of the Family Court, dated

31.07.2003 allowing the petition filed by the respondent-Wife for

restitution of conjugal rights and dismissing the petition filed by the

appellant-Husband for judicial separation under Section 10 of the

Hindu Marriage Act.

2 FCA-15-14.odt

Few facts giving rise to the family court appeals are stated

thus:-

The appellant-Husband and the respondent-Wife were

married at Nagpur on 26.11.1993 according to Hindu rites and custom.

Ku.Gauri and Ku.Vaikhari are born from the wedlock. After the

marriage, the husband and the wife resided together in the house

owned by the father of the husband, along with the parents of the

husband and his brothers. It is the case of the husband in the petition

filed by him for judicial separation that since the inception of the

marriage, the wife was behaving indifferently with the husband and her

in-laws. It is pleaded that the wife never respected the elders and did

not perform her household duties. It is pleaded that the wife used to

abuse the family members and always pressurized the husband to reside

separately from his parents and brothers. It is pleaded that though the

wife was in service for a period of three months after the solemnization

of the marriage, she resigned from the job as a qualified stenographer

though the husband did not wish that she should leave the job as she

would have been occupied if she continued serving as a stenographer.

It is pleaded that the husband believed that one day or the other, the

wife would mend her ways, however the wife did not change her ways.

After one year from the marriage, the husband secured a job at Indore

and the wife stayed at Nagpur as she was pregnant at the relevant time.

It is pleaded that when after the delivery, the wife was about to go to

3 FCA-15-14.odt

Indore to reside with the husband, he requested the wife to fetch her

parents to Indore to look after the small child. It is pleaded that the

parties resided together at Indore from March-1995 to March-1997 and

during this period also there was no change in the behaviour of the

wife. The second daughter, Vaikhari was born at Indore. It is pleaded

that when the husband's parents came to see the child at Indore in

June-1995, the wife behaved badly with them. It is pleaded that in

January-1997, the wife's father came to Indore and assaulted the

husband for no reason. It is pleaded that at Indore, when the husband

was sitting in a room, the wife picked up quarrel with the landlady and

with a view to avoid further problems, the husband looked out for

another house on rent. It is pleaded that in June-1997, the wife left for

Nagpur and started residing with her parents. It is pleaded that since

the wife had left Indore, the husband also had to leave his job and

search for a new job at Nagpur which fetched him the income of only

Rs.5,000/- per month when he was earning Rs.17,000/- per month at

Indore. It is pleaded that after returning to Nagpur, the husband and

the wife started residing in the house of the father of the husband. It is

pleaded that the wife used to beat her daughters without any rhyme or

reason. It is submitted that due to the constant fights in the house, the

parents of the husband started residing at Nanded with the brother of

the husband. It is pleaded that when Mahalaxmi Pooja was to be

performed at the house of the cousin of the husband at Yavatmal, the

4 FCA-15-14.odt

wife did not permit him to go to Yavatmal. It is pleaded that during

Navratri when the husband's mother served food to all the members,

the wife threw the plates in which the food was served. It is pleaded

that in view of the aforesaid incidents, the husband started searching

for a separate residence at Nagpur. It is pleaded that the wife tried to

prevent the husband from attending the engagement ceremony of the

brother of the husband. It is pleaded that when the husband did not

accede to her demand of not attending the engagement ceremony, the

wife became furious and started beating her daughters. It is pleaded

that the wife also threatened the husband that she would commit

suicide if the husband does not accede to her demands. It is pleaded

that when the brother of the husband got married in June-1998, the

wife did not attend the marriage and did not cooperate with the

husband in any manner. It is pleaded that the wife used to cut the

telephone wires and on one occasion, she threw the receiver of the

telephone. It is pleaded that when on 15.07.1998, the wife's father had

arranged a trip to Mahur and they had requested the husband to

accompany them, since the husband could not accompany in view of his

service, the wife became furious and threw the receiver of the telephone

in a rage and when the mother of the husband tried to advice the wife,

the wife threatened the husband that she would set herself on fire. It is

pleaded that after the said threat, the wife set herself on fire but the

husband immediately extinguished the same. It is pleaded that at 3

5 FCA-15-14.odt

O'clock at night on 15.07.1998, the wife started beating the husband as

well as her daughters after a fight with him. It is pleaded that on

16.07.1998, the wife again tried to set herself on fire by lighting a

matchstick but, the husband prevented her from burning. It is pleaded

that the husband had contacted the Corporator and his neighbour

Mrs.Dani, who reported the matter in regard to the wife setting herself

on fire to the police. It is pleaded that after recording the statements of

both the husband and the wife, the parties returned to the matrimonial

home but the wife declined to cook for the husband and hence the

husband was required to take his meals outside. It is pleaded that the

wife became angry after returning to the house and threw a cup of milk

and broke the cup which was sought to be offered to both the girls. The

husband pleaded that the behaviour of the wife was abnormal and

therefore, the husband took the wife to Dr.Avinash Joshi, a Psychiatrist

and Dr.Nandita Sanyal but, the wife refused to take the medicines after

a few days. The husband pleaded that it was not possible for him to

reside with the wife under one roof in the aforesaid circumstances and

hence he was entitled to a decree of judicial separation.

The wife filed the written statement and admitted the

factum of marriage and the birth of the girls, viz. Ku.Gauri and

Ku.Vaikhari. The wife denied all the adverse allegations levelled

against her. The wife pleaded in the specific pleadings that within a

couple of months of her pregnancy, she had suffered from Blood

6 FCA-15-14.odt

Pressure problem and other physical ailments. It is pleaded that though

the wife did not wish to eat much due to nausea, the husband and his

family members used to force her to have more food. It is pleaded that

the husband brought the parents of the wife to the matrimonial home

only to show them that the wife was not eating enough food. It is

pleaded that the husband and his brother abused the wife and her

parents and asked her parents to leave the matrimonial home. It is

pleaded that the wife became aware after the solemnization of the

marriage that the mother and the brother of the husband did not allow

her to do the household work and she was not permitted to cook in the

kitchen. It is pleaded by the wife that she was asked to sit in the hall

and the brother of the husband would arrange the bed and the mat of

the husband and the wife before they went to bed. The wife pleaded

that when she was asked to prepare some snacks for the family

members in January-1994, the gas cylinder was empty and after she

filled kerosene in the stove and started preparing the snacks, the

husband and his brothers closed all the doors and windows and curtains

of the four rooms and started staring at her, as a result of which she

was frightened and came to the main hall. It is pleaded that the

husband did not clarify as to why they closed the doors and windows of

the house and started staring at her while she was preparing the snacks.

It is pleaded that the husband never took pains for the wife or the

daughters. It is pleaded that the wife was disturbed because of the

7 FCA-15-14.odt

behaviour of the husband and his family members. It is pleaded that

when the husband used to return to the matrimonial home late at night

after his job, the wife used to entertain him without any complaint. It is

pleaded that though she did not wish that the parties should have a

second child as she was not fully fit, the husband thrust the second

pregnancy on the wife against medical advise. It is pleaded that after

the second pregnancy, the wife suffered from post pregnancy trauma

that is known as postpartum psychosis. It is pleaded that the said

phenomenon is not uncommon in women who undergo the pregnancy

and the delivery as also hysterectomy and the said phenomenon is not

serious. It is pleaded that the wife could have recovered within a short

time had the husband and his family members taken care of her and

had not subjected her to any trauma. It is pleaded that the husband did

not care of the mental and physical condition of the wife. It is pleaded

that post hysterectomy operation, the husband abused the wife and

stated that she was useless. The wife pleaded that the husband was

indifferent and negligent towards the wife and after the parties started

residing separately, the wife was not permitted to meet her daughters.

It is pleaded that the husband and his family members drove away the

wife from the matrimonial home and did not allow her to return to the

matrimonial home and meet her daughters. The wife sought for the

dismissal of the petition filed by the husband for judicial separation. On

similar pleadings, the wife prayed for a decree of restitution of conjugal

8 FCA-15-14.odt

rights. The claim of the wife was denied by the husband.

On the aforesaid pleadings of the parties, the Family Court

framed the issues and on an appreciation of the evidence on record, the

Family Court allowed the petition filed by the wife for restitution of

conjugal rights and dismissed the petition filed by the husband for

judicial separation. The common judgment of the Family Court is

challenged by the husband in the two appeals. One of the appeals is

filed by the husband against the part of the judgment that grants a

decree of restitution of conjugal rights in favour of the wife. The second

appeal is filed by the husband against the part of the judgment by which

the petition filed by the husband for a decree of judicial separation is

dismissed.

Mrs.Chandekar, the learned counsel for the husband,

submitted that the Family Court was not justified in allowing the

petition filed by the wife and dismissing the petition filed by the

husband. It is submitted that though it was not the case of the husband

that the wife was incurably of unsound mind and was suffering from

mental disorder, the Family Court framed the issue in that regard at the

eleventh hour while rendering the judgment. It is stated that the issue

in regard to the wife being of unsound mind and suffering from mental

disorder should not have been framed by the Family Court. It is stated

that according to the case of the husband, the behaviour of the wife was

erratic and in view of the erratic behaviour, she committed several acts,

9 FCA-15-14.odt

inflicting cruelty on the husband. It is stated that after framing the

issue viz. 'whether the wife had treated the husband with cruelty?', the

Family Court should not have proceeded to frame an issue, viz. 'whether

the husband proved that the wife was of incurably unsound mind and

was suffering from mental disorder?', when such was not the case of the

husband. It is submitted that in the absence of any evidence in that

regard, the Family Court erroneously held by referring to the provisions

of Section 23 of the Hindu Marriage Act that the husband and his family

members closed the doors and the windows of the house while the wife

was trying to prepare snacks on a stove that was filled with kerosene

and were staring at her as a result of which she got frightened and ran

away. It is submitted that though the wife had pleaded such a case, the

evidence of the wife is silent in this regard. It is submitted that in the

absence of any evidence in this regard, the Family Court could not have

relied on the bare pleadings of the wife to hold that the act on the part

of the husband of closing the doors and windows of the house when the

wife was cooking on the stove filled with kerosene and staring at her

showed that the husband was at fault and therefore, he was not entitled

to a decree of judicial separation. It is submitted that the Family Court

erroneously held that the specific instances pointed out by the husband

to prove that the wife had treated him with cruelty were not so serious

and were referable to the normal wear and tear in every matrimony. It

is submitted that the act on the part of the wife of throwing the plates

10 FCA-15-14.odt

filled with food, destroying the receiver and the telephone line, beating

the girls without any rhyme or reason after getting angry with the

husband, setting herself on fire with a view to teach a lesson to the

husband, threatening the husband that she would commit suicide if he

would not accede to her demands, beating the husband and the

daughters on a couple of occasions without any just or reasonable

excuse would not be the incidents that could be termed as the acts of

normal wear and tear in a matrimony. It is submitted that since the

husband had proved the facts pleaded by him against the wife, the

Family Court ought to have held that the wife had treated the husband

with cruelty and that such incidents did not refer to the normal wear

and tear in the household. It is submitted that the Family Court

erroneously held that the wife was suffering from a disorder relating to

her pregnancy and delivery and therefore it was for the husband to take

care of the wife. It is stated that the husband had taken good care of

the wife during her pregnancy and after her delivery and had also taken

her to a couple of doctors but the wife had stopped taking medicines

within a week and, therefore the husband was helpless. It is submitted

that the parties are residing separately for a period of nearly twenty

years and it is not possible for them to reside under one roof. It is

submitted that though the husband, his parents and his brothers were

residing in a joint family at Nagpur, the wife always desired to live in a

nuclear family and though the husband acceded to the demand of the

11 FCA-15-14.odt

wife and started residing with her in a rented premises, the wife did not

change her ways. It is submitted that since the findings of the Family

Court are based on 'no evidence', specially on the issue no.4, it would be

necessary to set aside the findings recorded by the Family Court and

grant a decree of judicial separation in favour of the husband after

reversing the decree for restitution of conjugal rights.

Shri Khare, the learned counsel for the wife has

supported the Judgment of the Family Court and submitted that in the

circumstances of the case, the Family Court has rightly granted a decree

of restitution of conjugal rights and rejected the prayer of the husband

for a decree for judicial separation. It is submitted that the evidence on

record would clearly show that the wife was suffering from some

psychological problem arising from pregnancy and delivery. It is stated

that the psychological problems arose after the family planning

operation was performed on the wife. It is submitted that the erratic

behaviour of the wife could have been cured and if the wife was

treated by competent doctors, she would have recovered. It is submitted

that instead of taking care of the wife, the husband ill-treated the wife

and sent her to her parental home. It is submitted that the wife always

wanted to reside with the husband under one roof and therefore, she

had filed the petition for a decree of restitution of conjugal rights. It is

stated that the evidence tendered by the wife and the doctor examined

on her behalf would clearly show that the wife was suffering from a

12 FCA-15-14.odt

psychological problem that had resulted from the delivery and the

hysterectomy operation. It is submitted that it is apparent from the

evidence of Dr. Shirpurkar who is examined on behalf of the wife that

the wife could have recovered shortly, had the husband and his family

members taken care of the wife. It is submitted that the wife was not

suffering from any gynecological disorder but had some psychological

problem which was a temporary phase. It is submitted that in the

circumstances of the case, the Family Court rightly held that the

husband had failed to prove that the wife had treated him with cruelty

and the wife had proved that the husband had deserted her without just

and reasonable excuse. The learned counsel sought for the dismissal of

the appeals.

On hearing the learned counsel for the parties and on a

perusal of the original record and proceedings, it appears that the

following points arise for determination in these Family Court Appeals:-

1. Whether the husband has proved that the wife had treated him

with cruelty ?

2. Whether the husband is entitled to a decree of judicial

separation ?

13 FCA-15-14.odt

3. Whether the husband had withdrawn from the society of the wife

without any just and reasonable excuse ?

4. Whether the wife was entitled to a decree of restitution of

conjugal rights ?

In support of the case pleaded by the husband, the

husband examined himself. The husband reiterated the facts stated by

him in the petition for judicial separation, in his examination-in-chief.

The husband was cross-examined on behalf of the wife. The husband

admitted that the wife had secured M.Com Degree and she was a

qualified Stenographer. The husband admitted that the parties were

residing together in the joint family comprising of his parents, his two

brothers and the husband and the wife. The husband admitted that the

matrimonial house comprises of four rooms and there was a separate

accommodation for the husband and the wife. The husband admitted

that he went to Indore for the job prospects but he denied that the

parents of the husband resided with him at Indore for about one and

half month. The husband admitted that the second delivery was a

caesarean. The husband admitted that he had taken the wife to

Dr.Bhattacharya and though the doctor had prescribed medicines for 15

days, the wife stopped taking the medicines after four days. It is stated

that though the wife was feeling better after taking the medicines and

14 FCA-15-14.odt

the husband tried to convince the wife that she would be normal if she

consumes the medicines, the wife did not take the medicines after four

days. The husband denied that he had not given proper treatment to the

wife after she suffered from the psychological problem. The husband

admitted that at the time of tendering the evidence, he was residing

with his family members i.e. his parents and brothers. The husband

denied that he had not brought medicines for the wife as prescribed by

the doctor. The husband denied that he felt that the wife was unfit for

performing her marital obligations and therefore his behaviour with the

wife was changed. The husband had denied that he did not have love

and affection for the wife. The husband denied that he had falsely

deposed that the wife threw the dishes filled with food during the

Navratri Festival. The husband denied that his case that the wife threw

the clothes outside the cubboard and that she destroyed the telephone

wires and receiver was false. The husband denied that he was deposing

falsely that the wife threatened that she would commit suicide by

setting herself on fire. The husband denied that he tried to make out a

false case against the wife.

The husband examined Dr. Joshi, the Psychiatrist as his

witness. Dr. Joshi stated in his evidence that he had given the

prescription for the wife at Exh.57. The doctor stated in his evidence

that he had diagnosed in the document at Exh.39 that the wife was

suspecting and was behaving violently. The doctor stated that he had

15 FCA-15-14.odt

prescribed medicines for the wife and after 10/06/1999, i.e. within four

days, the wife has stopped taking the medicines. The doctor stated that

it was difficult to state the reason, as to why the wife suffered from the

psychological problem. The psychiatrist was cross-examined on behalf

of the wife. The doctor admitted in his cross-examination that he used

to maintain the register for appointment purpose but he was not able to

produce any register at the time of tendering the evidence as the same

would be in the possession of the receptionist. The doctor admitted that

in his prescription, the details of the problem suffered by the wife were

not mentioned. The doctor admitted that it is not mentioned in the

prescription as to who brought the patient to him. The doctor admitted

that the psychological problem suffered by the wife could be because of

inherent biochemical changes in the brain. The doctor admitted that

there was a possibility that such type of psychological problem would

occur after the delivery i.e. within a span of one month from the

delivery. The doctor admitted that such problem could arise even after

normal delivery or caesarean and family planning operation has no

relevance with the illness. The doctor admitted that by and large a

patient like the wife, could have recovered within a span of six months.

The doctor admitted that after 06/07/1998, he never examined the wife

and he did not have any record in regard to further examination.

Apart from the doctor, the husband examined

Smt.Sulabha Dani, who was the corporator and also a neighbour of the

16 FCA-15-14.odt

husband and the wife. Smt.Sulabha Dani stated in her evidence that

once the wife had left both the daughters in the house without locking

the door. Smt.Sulabha Dani stated in her evidence that when she went

to the house of the husband on 16/07/1998, she saw that all the

household items were thrown here and there and the wife had tried to

set herself on fire in the kitchen and a part of the clothes of the wife

were burnt. Smt.Sulabha Dani further stated that the police took the

husband, wife, Smt.Sulabha and other members of the family to the

police station where there was a compromise between the parties and

the wife again returned to the house but on the same night, the brother

of the wife took her to her parental home and the wife did not return to

the matrimonial home thereafter. In her cross-examination,

Smt.Sulabha Dani admitted that sometime after the marriage, the

parties were residing at Indore. Smt.Sulabha admitted that being a

corporator, she could have had an access to the police. Smt.Sulabha

however denied the suggestion that she had not personally witnessed

the incident of the wife setting herself on fire in the kitchen. Smt.

Sulabha also denied the suggestion that it was on the say of the

husband that she had called the police. Smt.Sulabha denied the

suggestion that after the second delivery, the wife was suffering from

psychological problem. She however admitted that she did not know

about the personal life of the husband and the wife. Smt.Sulabha

denied that being the neighbour of the husband and his family

17 FCA-15-14.odt

members, she was deposing falsely on the say of the husband.

The brother of the husband was also examined on

behalf of the husband. Ajay, the brother of the husband stated in his

evidence that the wife was behaving erratically and wanted to reside

separately from the joint family. Ajay stated that when his mother had

gone to Indore during the second pregnancy of the wife for helping the

wife, the wife drove his mother away from her house at Indore and

hence, his mother had left the house of the husband at Indore within

2-3 days. Ajay stated that his parents were always harassed by the wife

and therefore in 1997 he took his parents with him to Nanded. Ajay

stated in his evidence that on 25/01/1998 on the occasion of his

engagement, the wife assaulted and gave beating to the daughters in his

presence only to ensure that the husband did not attend the

engagement ceremony. It is stated that the wife used to threaten that

she would commit suicide. Ajay stated in his evidence that the wife did

not allow her daughters to attend his marriage and the wife also did not

attend his marriage. It is stated that since the behaviour of the wife was

erratic, he had started residing in a rented house in Surve Nagar. Ajay

denied the suggestion that the husband went to Indore because the job

at Indore was more lucrative. Ajay denied that he had falsely stated that

in the month of March, 1996, the wife cancelled the reservation for the

travel of his parents to Indore and took her parents to Indore. Ajay

denied the suggestion that he was deposing falsely as the husband was

18 FCA-15-14.odt

his brother.

The wife entered into the witness box and stated that

the husband was behaving badly with her. The wife stated in her

evidence that after her second delivery, she suffered from some

psychological problem. She stated that the doctor always told her that

she did not suffer from any weakness. The wife stated that she had

looked after both the daughters but since the environment in the house

was not good she always used to get irritated. The wife stated in her

examination-in-chief that she was taken to Dr.Bhattacharya and

Dr.Joshi by the husband. The wife stated that though she was taking the

medicines of Dr.Joshi for 10 days, there was no change in her behaviour

and therefore, on the say of Dr. Bhattacharya, she stopped taking the

medicines. The wife stated that though she was taken to the counsellor

who advised her to change her behaviour, there was no change in her

behaviour. The wife stated that the parents of the husband used to

harass and dominate her. The wife admitted that the husband had once

agreed to go along with her family members to Mahur but at the last

moment, he did not turn up and therefore, there was an altercation

between the husband and the wife. The wife stated that the police took

the husband, the wife and some other family members to the police

station. The wife admitted that her brother came to the matrimonial

house to take her to her parental house and since then she is residing

with her parents and away from the matrimonial home. The wife stated

19 FCA-15-14.odt

that though she requested the husband for cohabitation, the husband

did not accede to her requests. The wife stated that it was not proper on

the part of the husband to state that the wife was not doing the

household work and was beating the daughters without any rhyme or

reason. In her cross-examination the wife admitted that after the

marriage, she quarrelled with her in-laws and also her husband. The

wife admitted that there were 3 rooms in the matrimonial house and

the matrimonial house was much bigger than her parental house. The

wife had admitted that after the marriage, she had a separate room. The

wife denied that there was no privacy. The wife admitted that when she

used to return to the matrimonial home, she used to get bored as the

mother of the husband used to cook the food for the entire family. The

wife denied that the parents of the husband started residing with the

brother of the husband at Nanded because of the harassment by the

wife. The wife admitted that the husband used to take her for outing on

every Sunday when they were residing at Indore. The wife however

denied that the husband used to take care of her and his family even

after working hours. The wife admitted that her father was residing

with her at Indore. The wife admitted that if something happened

against her wishes, she used to get irritated and used to abuse. The wife

however denied that she used to get irritated every now and then. The

wife admitted that if a mother hits her children without any rhyme or

reason, it would tantamount to cruelty. The wife admitted that she was

20 FCA-15-14.odt

taken to Dr.Joshi by the husband and he prescribed medicines for her.

The wife admitted that she had not followed the treatment given by

Dr.Joshi as Dr.Bhattacharya had told her not to take any further

medicines from Dr.Joshi. The wife denied the suggestion that when she

had got irritated, she threw the receiver of the phone and also threw the

cooked food and assaulted the children because of the quarrel between

the husband and the wife. The wife also denied the suggestion that she

had set herself on fire. The wife admitted that Smt.Sulabha and the

police had come to her residence and that she went to her parental

home along with her brother. The wife admitted that she did not attend

the marriage of the real brother of the husband though the marriage

was performed in the house of the maternal aunt of the husband. The

wife denied the suggestion that the marriage of Ajay, the brother of the

husband was performed in the house of the husband's maternal aunt

because of the quarrelsome nature of the wife.

The wife examined Dr.Manik Shirpurkar as her witness.

The doctor stated in her evidence that the mother of the wife had

brought her to her clinic after the wife had separated from the husband.

The doctor stated that some investigations pertaining to hormonal

imbalance were made and it was found that the wife was not suffering

from gynaecological disorder, but was suffering from some

psychological problem. The doctor stated that when a patient undergoes

a caesarean operation within a short span as well as tubectomy, it is

21 FCA-15-14.odt

possible that the patient would suffer from a psychological problem. In

the cross-examination, the doctor admitted that the details of the

investigation report were not available with her. The doctor stated that

she was not aware whether her husband had drafted the written

statement filed by the wife or not. When the signature of the husband

on the written statement was shown to the doctor, the doctor admitted

that it was her husband's signature. The doctor admitted that before

approaching her, the wife had taken the treatment of a psychiatrist.

It is apparent on a reading of the evidence tendered by

the parties that the husband has successfully proved that the wife was

behaving erratically since the inception of the marriage. The husband

has proved by examining himself, his brother Ajay as also his neighbour

Smt.Sulabha that the wife had treated him with cruelty. The husband

had clearly stated in his evidence and also in his pleadings that the wife

had thrown the dishes filled with food on Navratri after losing her

temper. The husband stated in his evidence that the wife used to beat

the daughters mercilessly when she was angry with the husband. The

husband has pleaded and also stated in his evidence that the wife used

to threaten him that she would commit suicide if he did not accede to

her demands. The husband has stated in his evidence that right from

the inception of the marriage, the wife desired to live in a nuclear

family though the husband was residing in the joint family with his

parents and his brother. The husband has pleaded and also stated in his

22 FCA-15-14.odt

evidence that due to the harassment by the wife, his parents started

residing with his brother Ajay at Nanded. The husband has pleaded and

stated in his evidence that when his mother had been to Indore during

the pregnancy of the wife to help her, the wife asked the mother to

leave the house at Indore and the mother of the husband had to leave

Indore within 2 - 3 days of her arrival. The husband has stated in his

evidence and also proved by the admission of the wife in her cross-

examination that she did not attend the engagement ceremony of the

real brother of the husband and also did not attend his marriage. The

husband has proved that the wife had cut the telephone connection and

threw the receiver after getting wild with the husband. The husband has

clearly proved that as the wife was suffering from psychological

problem, the husband had taken her to psychiatrist Dr.Joshi and also to

Dr. Bhattacharya. It is clearly proved by the husband by tendering his

evidence and also on the basis of the admission of the wife that though

Dr.Joshi had prescribed medicines, so that the psychological problem of

the wife could be cured within a reasonable time, the wife stopped

taking medicines after four days though they were prescribed for 10

days. The wife has admitted in her cross-examination that she had not

taken the medicines as prescribed by the Psychiatrist Dr.Joshi for long.

The wife however blamed Dr.Bhattacharya for her failure to take the

medicines as prescribed. It is the case of the wife that on the say of

Dr.Bhattacharya, she had stopped taking medicines of Dr.Joshi. The

23 FCA-15-14.odt

evidence on record would show that the husband had tried his level

best that the wife should take the medicines and not behave erratically

and harass the husband and his family members. The evidence on

record would show that the wife did not mend her ways and also did

not consume the medicines, as prescribed by Psychiatrist Dr.Joshi. The

husband has not only tendered the evidence of his brother in support of

his case but has also examined the Psychiatrist who has stated in his

evidence that the wife was suffering from psychological problem that

was curable but the wife refused to take medicines and did not

approach him when she was called on second occasion. Dr.Joshi had

clearly stated in his evidence that the wife did not take the medicines

that were prescribed for her. Though the wife has also examined

Dr.Shirpurkar who has stated that she had treated the wife after the

wife left the matrimonial home, Dr.Shirpurkar admitted in her cross-

examination that her husband, who is an Advocate had signed the

written statement filed by the wife. From the cross-examination of

Dr.Shirpurkar, it was sought to be pointed out by the husband that

Dr.Shirpurkar was an interested witness and the said witness had

tendered evidence in support of the wife merely because her husband

was dealing with the case of the wife in the Family Court. The evidence

of the husband, his brother Ajay as well as Smt.Sulabha Dani,

Corporator clearly proves that the wife had treated the husband with

cruelty. Smt.Sulabha had stated in her evidence that when she went to

24 FCA-15-14.odt

the matrimonial house on 16/07/1998, the wife had set herself on fire

in the kitchen and some of the clothes of the wife were burnt. The

witness supported the evidence tendered by the husband that due to the

said incident that occurred on 16/07/1998, Smt. Sulabha had called the

police and taken the family members of the husband to the police

station where the matter was sought to be compromised, between the

parties. After the wife returned to the matrimonial home, from the

police station, the wife did not cook the food for the husband and the

daughters. The brother of the wife then came to the matrimonial home

and took the wife to her parental home. It is apparent from the evidence

of the husband and Smt.Sulabha, who appears to be the neighbour of

the husband that the wife had not only threatened the husband that she

would commit suicide but she had also set herself on fire after

threatening the husband on 16/07/1998. The husband has proved that

the wife used to beat the daughters whenever she was angry with the

husband and during Mahalaxmi Pooja, the wife did not permit the

husband to go to Yavatmal where Mahalaxmi Pooja was performed in

the house of the cousin of the husband. It is proved that the wife did not

attend Ajay's marriage and that she had also not attended his

engagement. The Family Court did not consider the evidence tendered

by the husband and his witnesses in the right perspective. Though the

wife had not stated in her evidence that while she was preparing snacks

in the kitchen on a kerosene stove as the gas cylinder was empty, the

25 FCA-15-14.odt

husband and all his family members closed the windows and doors and

started staring at her, as a result of which the wife became frightened

and ran away. The Family Court held that the act on the part of the

husband and his family members was cruel. Though the wife had

pleaded about this incident, no evidence is tendered by the wife,

whatsoever, in respect of this incident. In the absence of any evidence

about the said incident, the Family Court has erroneously observed,

while answering point No.4 pertaining to the provisions of Section 23 of

the Hindu Marriage Act that the husband was not entitled to a decree of

judicial separation as he had committed a wrong by closing the doors

and windows and staring at the wife. For holding that the husband was

guilty of having committed a wrong, the Family Court has relied solely

on the pleadings of the wife to hold that when she was preparing the

snacks in the kitchen, the husband and his family members had closed

the doors and windows of the house and had started staring at her. The

Family Court has held that had such an incident really occurred, the

husband would be guilty of having treated the wife with cruelty. The

Family Court held in the absence of any evidence that the husband was

taking advantage of his own wrong of frightening the wife by closing all

the doors and windows of the house while she was cooking on a

kerosene stove and she had to run out of the kitchen as she was

extremely frightened. The Family Court has erroneously answered point

No.4 relating to the provisions of Section 23 of the Act on the basis of

26 FCA-15-14.odt

the incident, about which no evidence is tendered by the wife though

the said incident is narrated in her written statement. The Family Court

has further erroneously held that the husband had treated the wife with

cruelty by driving her out of the matrimonial home without any fault

on her part. The Family Court has wrongly held that the incidents

alleged by the husband, even if proved would not amount to cruelty as

they relate to small bickerings between the parties. In our view, the

incidents narrated and proved by the husband are very serious and they

cannot relate only to the normal wear and tear in a matrimony. In the

circumstances of the case, the husband is entitled to a decree of judicial

separation. We do not find any merit in the submission made on behalf

of the wife that had the husband taken care of the wife, the wife would

not have behaved erratically and she could have recovered after the

treatment by the doctors. The wife was treated by psychiatrist Dr. Joshi

to whom the wife went only on one occasion though he had called her

for the follow-up. The wife had not taken the medicines prescribed by

Dr.Joshi and hence, she could not have been cured. Had the husband

not taken the wife to any doctor at all, the wife may have succeeded in

proving that the husband has not taken care of her. The husband had

taken the wife to two doctors but the wife had refused to take the

medicines administered to her by the doctors and had continued to

behave erratically and had given threats to the husband of committing

suicide and involved herself in one such incident which was also

27 FCA-15-14.odt

witnessed by Smt.Sulabha Dani, the neighbour of the husband and the

wife. In the circumstances of the case, the Family Court was not

justified in granting a decree of restitution of conjugal rights in favour

of the wife. It was harmful for the husband to stay in the company of

the wife, specially when the wife had tried to commit suicide by setting

herself on fire and the matter was referred to the police. Though the

husband had not pleaded that the wife was of incurably unsound mind,

the Family Court wrongly framed the said issue and decided the same

against the husband. The parties are residing separately for nearly 20

years. In the circumstances of the case, it would be necessary to reverse

the Judgment passed by the Family Court and grant a decree of judicial

separation in favour of husband and set aside the decree of restitution

of conjugal rights granted in favour of the wife.

For the reasons aforesaid, the appeals are allowed. A

decree of judicial separation under Section 10 of the Act is granted in

the petition filed by the husband. The petition filed by the wife for

restitution of conjugal rights stands dismissed. No costs.

                      JUDGE                                         JUDGE




 Choulwar





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 
 
Latestlaws Newsletter