Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amol Jagganathruchke vs Sau. Archana Amola Ruchke
2017 Latest Caselaw 1014 Bom

Citation : 2017 Latest Caselaw 1014 Bom
Judgement Date : 24 March, 2017

Bombay High Court
Amol Jagganathruchke vs Sau. Archana Amola Ruchke on 24 March, 2017
Bench: V.A. Naik
 2403FCAs168&169.14-Judgment                                                                  1/19


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

                FAMILY COURT APPEAL NO.  168    OF    2014


 APPELLANT :-                         Amol  Jagganath Ruchke, Aged-Adult, Occu-
 ON R.A.                              Contractor/Builder,   R/o   Khedkar   Nagar,
                                      Akola, Tq. And Dist. Akola. 
                                      (Ori.Petitioner)

                                         ...VERSUS... 

 RESPONDENT :-                        Sau.  Archana   Amol   Ruchke,  Aged-Adult,
 ON R.A.                              Occu-Service,   R/o   Mahasul   Colony,   Akola,
                                      Tq. And Dist. Akola. 
                                      (Ori.Respondent)

 ---------------------------------------------------------------------------------------------------
                   Mr.A.R.Deshpande, counsel for the appellant.
                  Mr.U.J.Deshpande, counsel for the respondent.
 ---------------------------------------------------------------------------------------------------


                FAMILY COURT APPEAL NO.  169    OF    2014


 APPELLANT :-                         Amol  Jagganath Ruchke, Aged-Adult, Occu-
 ON R.A.                              Contractor/Builder,   R/o   Khedkar   Nagar,
                                      Akola, Tq. And Dist. Akola. 
                                      (Ori. Respnodent)

                                         ...VERSUS... 

 RESPONDENT :-                        Sau.  Archana   Amol   Ruchke,  Aged-Adult,
 ON R.A.                              Occu-Service,   R/o   Mahasul   Colony,   Akola,
                                      Tq. And Dist. Akola. 
                                      (Ori.Petitioner)

 ---------------------------------------------------------------------------------------------------
                   Mr.A.R.Deshpande, counsel for the appellant.
                  Mr.U.J.Deshpande, counsel for the respondent.
 ---------------------------------------------------------------------------------------------------




::: Uploaded on - 30/03/2017                                     ::: Downloaded on - 31/03/2017 00:22:59 :::
  2403FCAs168&169.14-Judgment                                                          2/19


                                    CORAM : SMT. VASANTI    A    NAIK & 
                                                V.M.DESHPANDE,   JJ.

DATED : 24.03.2017

O R A L J U D G M E N T (Per Smt.Vasanti A Naik, J.)

Since the issues involved in these family court appeals are

similar and they arise from the common judgment of the Family Court,

dated 05/11/2011, they are heard together and are decided by this

common judgment.

2. The appellant in both the family court appeals is the

husband, who had instituted proceedings against the respondent-wife

for a decree of dissolution of marriage under section 13(1)(i-a) of the

Hindu Marriage Act. The respondent wife had filed proceedings under

section 9 of the Hindu Marriage Act for a decree of restitution of

conjugal rights. The marriage was solemnized between the parties on

26/06/2005 at Akola, as per Hindu rites and customs. It is pleaded by

the husband in the petition filed by him for a decree of divorce that

since the inception of the marriage, the behaviour of the wife towards

the husband and his mother was not good. It is pleaded that the wife

used to avoid doing the domestic work and the mother of the husband

was required to do the entire work in the house. It is pleaded that the

mother of the husband was suffering from heart and blood pressure

2403FCAs168&169.14-Judgment 3/19

problems, however, the wife used to behave arrogantly with the mother.

It is pleaded that at the time of the marriage, the wife had falsely stated

her birth date to be 22/02/1977 though her date of birth was

30/06/1975. It is stated that whenever the husband enquired about the

correct date of birth of the wife, the wife refused to give satisfactory

answers and used to pick up quarrel with the husband. It is pleaded

that on every festival the wife used to demand new ornaments for

herself on the pretext that in her parental home there was a custom to

prepare gold ornaments for the woman on every festival. It is pleaded

that whenever the husband refused to make gold ornaments for the

wife, she used to abuse the husband. It is pleaded that the wife used to

pick up quarrel with the husband and his mother without any rhyme or

reason. It is pleaded that when the husband informed the father of the

wife about her conduct, instead of giving her an understanding, the

father of the wife made a telephonic call to the grandfather of the

husband, Shri Ramkrushna Gole and threatened him that the husband

should mend his ways. It is pleaded that when Shri Ramkrushna Gole

and his wife had been to Akola and wanted to visit the father of the

wife, he refused to meet them. It is pleaded that in August, 2006, the

wife picked up quarrel with the husband and threatened to implicate

the husband and his mother in false criminal cases. It is pleaded that

the wife not only threatened the husband, but also went to the police

2403FCAs168&169.14-Judgment 4/19

station at Akola and lodged a report against the husband and his

mother. It is pleaded that when the police found that there was no

substance in the report, they did not take any cognizance of the matter.

It is pleaded that the wife had apologized for her behaviour and had

promised to mend her ways. It is pleaded that the parties again resumed

cohabitation after the said incident, but the wife did not mend her

ways. It is pleaded that the wife used to give threats to the husband that

she would commit suicide and implicate the husband and his relatives

in false criminal cases. It is pleaded that the husband had tried to lodge

a report against the wife in respect of her threats, but since the police

did not make an enquiry in the matter, the wife started harassing the

husband to a greater extent. It is pleaded that on 09/04/2007 also, the

wife picked up quarrel with the husband and threatened that she would

falsely implicate the husband and his mother. It is pleaded that the

mother of the husband was required to be admitted to the hospital

because of the behaviour of the wife. It is pleaded that on 09/04/2007,

the wife, the husband, his mother and grandmother had been to the

police station, but the police did not take any cognizance of the matter.

It is pleaded that the wife is residing with her parents since

09/04/2007. It is pleaded that on 26/05/2007 the wife again made a

complaint before the Mahila Takrar Nivaran Manch and in pursuance of

the said complaint, an offence was registered against the husband and

2403FCAs168&169.14-Judgment 5/19

his mother and the husband had to secure anticipatory bail. It is

pleaded that the act on the part of the wife of lodging false complaints

against the husband, has caused mental agony to the husband. It is

pleaded that the wife delivered a male child on 15/10/2007 and on the

same day she issued a notice to the husband from the hospital that he

should return all her belongings, including the gold, silver and the other

household articles within seven days or else, appropriate action would

be taken against him. It is pleaded that instead of taking care of the

newly born, the wife had issued a false notice to the husband though

the wife had carried all her belongings to her parental home when she

left the matrimonial home on 09/04/2007. It is pleaded that it was

decided between the parties that the marriage expenses would be

shared by both the parties and in view of the said agreement, a sum of

Rs.32,000/- was paid by the husband to the brother of the wife. The

husband pleaded that on 09/04/2007, the wife had left the matrimonial

home with all her belongings that were carried by her in about 8 to 10

suitcases. On the aforesaid pleadings, the husband sought a decree of

divorce on the ground of cruelty.

3. The wife filed the written statement and denied every

adverse allegation that was made by the husband against her. The wife

pleaded that the husband had levelled false allegations against the wife.

2403FCAs168&169.14-Judgment 6/19

The wife pleaded that since the husband was aware that the wife would

not be ready for the dissolution of the marriage, he had levelled false

allegations against her. It is pleaded that the wife had to suffer violence

at the hands of the husband. It is pleaded that though the family

members of the wife had asked the husband to mend his ways, the

husband refused to do so. It is pleaded that the wife does not have any

reason to commit suicide and the allegations made by the husband that

the wife threatened the husband and his mother that she would commit

suicide and falsely implicate them in criminal proceedings is false and

baseless. The wife pleaded that she was behaving like a dutiful wife in

the matrimonial home. The wife pleaded that the husband and his

family members used to ill-treat her on the ground that they did not get

proper dowry at the time of marriage, that the marriage was not

celebrated with pomp and splendour. and that the husband had to

consent for the marriage in a great haste. It is pleaded that the husband

used to drive the wife, out of the house at night on a number of

occasions. The wife pleaded that the husband had secured her

signatures on blank stamp papers. The wife sought for the dismissal of

the petition filed by the husband. In the petition for restitution of

conjugal rights filed by the wife, the wife reiterated the facts pleaded by

her in the written statement filed by her in the proceedings filed by the

husband for a decree of divorce. In the petition for restitution of

2403FCAs168&169.14-Judgment 7/19

conjugal rights, the wife had stated that the husband had driven her out

of the matrimonial home on 09/04/2007 and that she was compelled to

reside with her parents since then.

4. On the aforesaid pleadings of the parties, the Family Court

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

decreed the petition filed by the wife for restitution of conjugal rights

and dismissed the petition filed by the husband for a decree of divorce.

Two family court appeals are filed by the husband, one against the

judgment and decree for restitution of conjugal rights and the second

against the judgment dismissing the petition filed by the husband for a

decree of divorce.

5. Shri A. R. Deshpande, the learned counsel for the

husband, submitted that the wife had lodged two false complaints

against the husband in the police station under section 498-A of the

Penal Code as a result of which the husband had to suffer both mentally

and physically. It is submitted that the husband had to secure

anticipatory bail for himself and his mother when the wife had lodged a

complaint against them on the second occasion. It is submitted that the

image of the husband and his mother was lowered in view of the

lodging of the false complaints by the wife in the police station. It is

2403FCAs168&169.14-Judgment 8/19

stated that the husband is acquitted in the trial that was conducted

against the husband for the offence punishable under section 498-A of

the Penal Code. It is submitted that the wife used to lodge false

complaints against the husband in the police station and also filed

similar complaints before the Mahila Takrar Nivaran Manch. It is

submitted that the case of the wife that she is ready to reside with the

husband would stand falsified, as no woman would be willing to reside

with the husband if the husband was beating her mercilessly with a

demand for dowry and was ill-treating her, both mentally and

physically. It is stated that one one hand the wife had levelled serious

allegations against the husband in the complaint filed by her before the

police station and on the other hand the wife had filed the proceedings

against the husband for restitution of conjugal rights. It is stated that

on the date of birth of the son, i.e. on 15/10/2007, the wife had issued

a notice from the hospital that the husband should not only return the

gold and silver articles, but should also return everything that was

gifted to the wife, including the daily household items, within seven

days or else she would institute proceedings against the husband. It is

stated that if the wife really desired to live in the matrimonial home,

she would not have issued a notice on the date of birth of the child on

15/10/2007 that the husband should return all her household articles.

It is submitted that the Family Court did not advert its mind to this

2403FCAs168&169.14-Judgment 9/19

notice, while considering whether the wife really desired to cohabit

with the husband. It is submitted that it is well settled that the act on

the part of the wife of lodging false police complaints against the

husband would constitute cruelty. It is stated that in the complaints

filed by the wife not only was the husband implicated, but the mother

of the husband was also implicated, though she was old and sick. The

learned counsel relied on the judgment reported in 2013 (3) Bom.C.R.

108 (Nitin Ramesh Dhiwar v. Roopali Nitin Dhiwar) and the

unreported judgment dated 13/08/2012 in First Appeal No.1253 of

2008 to substantiate his submissions.

6. Shri U.J.Deshpande, the learned counsel for the wife,

supported the judgment of the Family Court. It is submitted that the

wife did not file a false complaint against the husband and his mother

but she was compelled to do so. It is submitted that though the main

allegation of the husband is that the wife had ill-treated his mother, the

husband had failed to examine his mother in support of his case. It is

stated that the husband had admitted in his cross-examination that he

had received a sum of Rs.1,98,000/- from the father of the wife. It is

submitted that though the husband had pleaded that the father of the

wife had complained to Shri Ramkrushna Gole, the grandfather of the

husband, about the husband and had also threatened him, Shri Gole is

2403FCAs168&169.14-Judgment 10/19

not examined. It is submitted that in view of the failure to examine

these witnesses, it could be said that the husband has failed to prove his

case. It is stated that when the wife was pregnant, the husband forced

the wife to terminate the pregnancy. It is pleaded that the husband was

taking advantage of his own wrong. It is stated that the husband had

admitted in his cross-examination that on 09/04/2007 the wife had

resided in the house of Shri Janorkar, the neighbour of the husband and

that would show that the wife did not leave the company of the

husband on her own. It is stated that though the husband had examined

Shri Vijay Kaushal and Shri Mukund Mali as his witnesses, their

evidence would not support his case. It is stated that Mukund Mali had

admitted in his cross-examination that he did not know as to what was

the dispute between the parties. It is submitted that the wife has filed

an appeal in the High Court against the order of acquittal of the

husband in the proceedings under section 498-A of the Penal Code. The

learned counsel sought for the dismissal of the appeals.

7. On hearing the learned counsel for the parties, it appears

that the following points arise for determination in these family court

appeals.

(I) Whether the husband proves that the wife had treated him

with cruelty?

  2403FCAs168&169.14-Judgment                                                        11/19


        (II)      Whether the husband is entitled to a decree of divorce on

                  the ground of cruelty?



        (III)     Whether the wife is entitled to a decree for restitution of

                  conjugal rights?



        (IV)      What order?



 8.               It   would   be   necessary   to   answer   the   first   point   of

determination as our answer to the first point of determination would

result in answering the other two points for determination without

dealing with the said points in detail. We have already narrated the

pleadings of the parties in the earlier part of the judgment. The

husband has entered into the witness box and has also examined two

other witnesses namely Shri Vijay Kaushal and Shri Mukund Mali. The

wife has examined herself and has examined her father in support of

her case. The husband has pleaded that the wife was not behaving well

with the husband and his mother right from the inception of the

marriage. The husband has pleaded that there were constant fights

between the husband and the wife as the wife had falsely informed her

date of birth at the time of the marriage. The husband has pleaded and

has also stated in his evidence that there were fights between the

parties, as the husband did not desire that a child should be born from

2403FCAs168&169.14-Judgment 12/19

the wedlock when the atmosphere in the matrimonial house was

embroiled in fights and disputes. It is the case of the husband in his

pleadings and the evidence that the wife did not do the household work

and the mother of the husband, who had heart and blood pressure

problems, had to do all the household work. The husband has pleaded

that the wife was always threatening the husband and his mother that

she would commit suicide and would falsely implicate the husband and

his family members in a criminal case. The husband has further alleged

that when the father of the wife was informed about her conduct, the

father of the wife, instead of giving understanding to his daughter,

called up Shri Ramkrushna Gole, the grandfather of the husband and

threatened him. The husband has further stated in his evidence that the

wife always demanded gold ornaments on festival days by saying that in

her parental home, there was a custom to buy gold ornaments for

women in the family. We are not so much concerned with the aforesaid

allegations that are levelled by the husband against the wife. We are

mainly concerned with the allegations levelled by the husband that the

wife used to threaten the husband that she would commit suicide and

would falsely implicate him in criminal cases. The wife had lodged two

police reports against the husband and his mother under section 498-A

of the Penal Code, one in August, 2006 and the second in May, 2007.

The wife had stated in the complaints filed by her in the police station

2403FCAs168&169.14-Judgment 13/19

that the husband and his mother had demanded money from the father

of the wife and when the father of the wife was not able to pay the

same, the wife was treated with cruelty. It is stated by the wife in the

complaints under section 498-A of the Penal Code that the husband

tried to forcibly abort the child in her womb and ill-treated her, both

physically and mentally. The wife had complained that the husband

had physically and mentally tortured her, as he wished that she should

quit her job. Though it is the case of the wife in the complaint filed in

the police station that the husband always demanded money from her

parents, the allegation in respect of demand of dowry is not made in the

written statement filed by her in the proceedings filed by the husband

for a decree of divorce. It is not the case of the wife in the proceedings

before the Family Court that prior to the marriage or thereafter, the

husband or his mother had demanded any amount from her father

towards dowry. There is only one bald statement that a sum of

Rs.50,000/- was demanded by the husband from the father of the wife.

It is necessary to note that the criminal trial has resulted in the acquittal

of the husband, his mother and his other relatives, who were also

implicated as the accused in the said trial. We find that the complaint

filed by the wife against the husband appears to be false. If the said

complaint was not false, the wife would not have filed the proceedings

against the husband for restitution of conjugal rights without putting

2403FCAs168&169.14-Judgment 14/19

the husband to terms. If the husband was physically and mentally

harassing the wife for the reasons mentioned by her in the complaints

filed in the police station, she would not have been eager to return to

the matrimonial home without putting some terms before the husband

and her mother-in-law. We have held earlier and it would be necessary

to reiterate that a woman desirous of residing in the matrimonial home,

should not file false criminal complaints against the husband and his

family members, as any such instance of filing false complaints against

the husband and his family members would result in creating a fear in

the mind of the husband and his family members that again history

would be repeated and the police would take action against them only

in pursuance of a false complaint made by the wife. Sometimes, with a

view to teach a lesson to the husband and his family members false

complaints are filed, without realising that if they are proved to be false,

the doors of the matrimonial homes would be shut on such women.

There is no dispute, that if a woman is really treated with 'cruelty'

within the meaning of the term under section 498-A of the Penal Code,

she should surely file a complaint and punish the man or his family

members for their wrong doings. We however find that on some

occasions false complaints are filed to teach the in-laws a lesson, though

there is no 'cruelty', and there are only some trivial disputes between

the parties. In the instant case, the wife had earlier filed a complaint

2403FCAs168&169.14-Judgment 15/19

against the husband and his family members in August, 2006 and when

the police did not take any cognizance of the matter and asked the

parties to reside together, the wife once again filed a complaint against

the husband in the month of May, 2007. The act on the part of the wife

of filing false complaints against the husband, his mother and also his

other family members, though they were not residing in the

matrimonial home, would surely tantamount to cruelty. It is rightly

stated on behalf of the husband that the husband would be under

constant fear if he resumes cohabitation, that the wife would again

approach the police authorities if he does not succumb to her demands

or does not consent to every view of hers. In the instant case, after the

wife filed the complaint against the husband and his family members,

all of them had to secure anticipatory bail. It is rightly submitted on

behalf of the husband that the said act on the part of the wife has

lowered the image of the husband and his family members in the

society. It is held by us, time and again that the act on the part of the

wife of filing false complaints against the husband and his family

members under section 498-A of the Penal Code would tantamount to

cruelty. This court has held in the judgment reported in 2013 (3)

Bom.C.R. 108 that filing of false criminal complaint by the wife against

the husband and his family members would amount to cruelty under

section 13(1)(i-a) of the Hindu Marriage Act. In the instant case, the

2403FCAs168&169.14-Judgment 16/19

husband and his family members are acquitted in the criminal trial. Not

only the prosecution, but the wife has also filed an appeal against the

judgment of acquittal. This shows that the wife is interested in putting

the husband behind the bars. If that is the intention of the wife, it is

difficult to believe that the wife is desirous of seeking the decree of

restitution of conjugal rights and living with the husband under one

roof. If the wife is desirous of putting the husband and his family

members behind the bars and assuming that she succeeds in the said

endeavour, we fail to fathom as to what would be the fate of a decree

for restitution of conjugal rights, even if such a decree is passed in

favour of the wife. In this case, it could be gathered from the evidence

on record, including the complaints, that the wife had filed false police

complaints only with a view to teach the husband a lesson. The wife

has failed to specifically plead and prove that the husband and his

family members had illegally demanded certain amounts from her

parents towards dowry. In view of the well settled position of law, it

would be necessary to hold that the wife had treated the husband with

cruelty by filing false complaints against the husband and his family

members in the police station. As we have held that the act on the part

of the wife of filing false complaints against the husband and his family

members under section 498-A of the Penal Code would tantamount to

cruelty, it would not be necessary to consider the other allegations

2403FCAs168&169.14-Judgment 17/19

that are not so serious in nature, like the allegations that the wife was

ill-treating the mother of the husband or that the father of the wife had

threatened the grandfather of the husband. The non-examination of the

mother and the grandfather of the husband cannot result in holding

that the husband has failed to prove his case. It is not necessary in every

matter where an allegation is made about the ill-treatment meted out

by the wife to the mother-in-law that the mother-in-law should be

examined. The necessity to examine the witness differs from case to

case and depends upon the facts involved in the case. It cannot be said

that the husband had demanded dowry from the wife, in view of his

admission in his cross-examination that he had received a cheque for an

amount of Rs.1,98,000/- from the father of the wife. Firstly, the wife

has not pleaded in either her petition or in the written statement filed in

the proceedings filed by the husband for a decree of divorce that a sum

of Rs.2,00,000/- or Rs.1,98,000/- was ever demanded by the husband

or his family members from the father of the wife. Also, dowry would

normally, not be paid by a cheque. We are not aware as to what is the

effect of that admission because there is no pleading in the written

statement of the wife or in the petition of the wife that would throw

some light on the said admission. While holding that the wife has

treated the husband with cruelty, it would also be necessary to hold that

the wife was not willing to reside with the husband under one roof and

2403FCAs168&169.14-Judgment 18/19

this fact could be gauged from the legal notice issued by the wife to the

husband, dated 15/08/2007, when she had delivered a child and was in

the hospital, that the husband should return all her articles, including

the gold, silver and all the other household articles of daily use to her

within a period of seven days or else she would file appropriate

proceedings against him. When the wife issued the said notice to the

husband, she was residing separately from the husband only for about 4

to 5 months before the delivery and on the date of the birth of child, it

is not expected of a wife to send a legal notice that is also signed by her

that the husband should return not only the gold and silver articles, but

also all her belongings, including the household items. Such a notice

could be issued only when a wife is sure that she does not wish to

cohabit with the husband and reside with him at any point of time in

future. The Family Court however did not consider these aspects of the

matter while dismissing the petition filed by the husband for a decree of

divorce. Since we have held that the wife has treated the husband with

cruelty, the husband would be entitled to a decree of divorce under

section 13(1)(i-a) of the Hindu Marriage Act. In view of our finding as

aforesaid, it would be necessary to hold that the wife would not be

entitled to a decree of restitution of conjugal rights.

2403FCAs168&169.14-Judgment 19/19

9. Hence, for the reasons aforesaid, the family court appeals

are allowed. The petition filed by the wife for restitution of conjugal

rights is dismissed. The petition filed by the husband for a decree of

divorce under section 13(1) (i-a) of the Hindu Marriage Act is allowed.

The marriage solemnized between the parties on 26/06/2005 is

dissolved by a decree of divorce. Order accordingly. No costs.

                        JUDGE                                              JUDGE 



 KHUNTE





 

 
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