Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Ramrao Chavan vs Sampada Ajay Chavan
2017 Latest Caselaw 8069 Bom

Citation : 2017 Latest Caselaw 8069 Bom
Judgement Date : 12 October, 2017

Bombay High Court
Ajay Ramrao Chavan vs Sampada Ajay Chavan on 12 October, 2017
Bench: A.A. Sayed
                                                                         FCA. 89-09.sxw


VPH

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        CIVIL APPELLATE JURISDICTION

                          FAMILY COURT APPEAL No. 89 OF 2009
                                        WITH
                           CIVIL APPLICATION No. 308 OF 2015


      Mr. Ajay Ramrao Chavan                            ...        Appellant
            Vs.
      Mrs. Sampada Ajay Chavan                          ...        Respondent

                                                  ***
      Smt. Seema Sarnaik, for the Appellant.
      Mr. Shashank Mangle, for the Respondent.

                                                  ***

                                          CORAM         : A. A. SAYED, &
                                                          MANISH PITALE, JJ.

RESERVED ON : OCTOBER 6, 2017 PRONOUNCED ON: OCTOBER 12, 2017

JUDGMENT : [Per : MANISH PITALE, J.]

1. The Appellant - husband had filed a petition before the

Family Court at Pune, seeking divorce from the Respondent - wife

under Section 13 (1)(i-a) of the Hindu Marriage Act, 1955 (hereinafter

referred to as "the Act") on the ground of the Respondent having

1 / 26

FCA. 89-09.sxw

inflicted mental cruelty upon him. By the impugned judgment and

order dated 17.1.2009, the Family Court Pune has found that the

Appellant has failed to prove cruelty, and therefore, the divorce

petition filed by the Appellant has been dismissed. By the instant

appeal, the Appellant has challenged the said judgment and order of

the Family Court, claiming that there was sufficient material and

evidence placed on record to prove the mental cruelty inflicted upon

him by the Respondent - wife, and that a decree of divorce was

required to be passed in the facts and circumstances of the case.

2. The marriage between the Appellant and the Respondent

took place on 6.5.2006 and the Respondent joined the matrimonial

house at Hadapsar in Pune, where the parents of the Appellant were

residing. It is claimed by the Appellant that the Respondent was not

happy while living with his parents in the same house and this resulted

in friction between the two. Yet, the Appellant and the Respondent

continued living together with the parents of the Appellant in the

matrimonial house at Pune.

3. On 26.2.2007 the Respondent gave birth to a male child

at Kolhapur, where her parents live. On 8.3.2007, less than a month

2 / 26

FCA. 89-09.sxw

from the birth of the child, the Appellant issued a legal notice to the

Respondent claiming that she was of a quarrelsome nature, due to

which he and his parents had suffered immense mental and physical

torture. The Appellant stated that in this situation, he had no desire to

continue living with the Respondent. On 29.3.2007 the Respondent

sent a short reply to the said legal notice stating that she had recently

delivered the child and that in such a situation she was pained to

receive the said legal notice. She denied all the allegations made in the

legal notice and reserved her right to state complete facts as and when

situation arose.

4. It has been stated on record by the Appellant that the

Respondent - wife alongwith the child came from Kolhapur to the

matrimonial house on 12.9.2007 and continued to reside at the said

house with the parents of the Appellant. During this period, it appears

that there were differences of opinion between the Appellant and the

Respondent leading to quarrels. As a result, there were meetings held

between the elders and well wishers of both sides to make an attempt

to find a solution.

5. On 27.9.2007 the Appellant filed the divorce petition

3 / 26

FCA. 89-09.sxw

before the Family Court at Pune praying for dissolution of the

marriage under Section 13(1)(ia) of the said Act. It is significant to

mention that the main ground, stated in the said petition while alleging

cruelty against the Respondent, was that she was insisting upon a

separate residence because she had no desire to live with parents of

the Appellant. This ground is absent in the legal notice dated 8.3.2007

sent by the Appellant. It is also relevant to mention that although the

Respondent was staying in the matrimonial house with the Appellant

when the divorce petition was filed, her address in the petition was

wrongly shown as that of Kolhapur.

6. On 25.5.2008 the Appellant left the matrimonial house

and only the Respondent with minor child and the parents of the

Appellant remained in the matrimonial house. In the meantime, the

elder brother of the Appellant sent a letter to him in an envelope

addressed to the Respondent. In this letter it was claimed that the

matrimonial house belonged to the elder brother and that it had been

given to the Appellant when he was bachelor. Now, he was married

and parents of the Appellant were suffering due to the behaviour of the

Respondent. It was claimed that the Appellant was required to vacate

4 / 26

FCA. 89-09.sxw

the house. On 16.7.2008 the Respondent sent a legal notice to the

Appellant stating that the said letter was manipulated and that its

contents were false. She stated that the Appellant was deliberately

seeking to manipulate the record so as to create a false impression

about the Respondent. On 28.7.2008 the Appellant sent a reply notice

to the advocate of the Respondent. All these developments took place

during pendency of the said divorce petition. Thereafter, on 14.8.2008

the parents of the Appellant left the matrimonial house, as a result of

which the only Respondent and the minor child remained in the house.

7. On 22.9.2008 the Respondent filed her written-statement

denying allegations made against her and she stated that all through

her stay in the matrimonial house, she had been willing to live with

parents of the Appellant and she further stated that allegations

regarding demand of separate residence were absolutely false. She

also denied that she had threatened to implicate the Appellant and his

parents by instituting criminal proceedings for the offence punishable

under Section 498-A of the Indian Penal Code (IPC). In the written-

statement, Respondent gave details of eight meetings that were held in

respect of the disputes between the parties and with a view to finding a

5 / 26

FCA. 89-09.sxw

solution to the same. It was stated by the Respondent that the

Appellant somehow wanted to get rid of her and that the divorce

petition deserved to be dismissed.

8. The Appellant entered in the witness box in support of his

petition and produced his mother as witness on his behalf. On the

other hand, Respondent appeared in the witness box to support her

case and two more witnesses were produced, viz. Dinkar Patil and

Kumar Patil, on her behalf to depose in respect of the meetings

conducted to resolve the dispute between the parties. The evidence of

Kumar Patil was not taken into consideration by the Family Court

because the said witness was not available for cross-examination. The

evidence of Dinkar Patil was therefore, the only evidence other than

that of the Respondent to support her case.

9. Upon recording of evidence and hearing arguments on

behalf of the parties, on 17.1.2009, the Family Court delivered the

impugned judgment and order. The Family Court found that the main

allegation made by the Appellant against the Respondent regarding

insistence of separate residence appeared to be an afterthought

because the same did not find mention in the legal notice dated

6 / 26

FCA. 89-09.sxw

8.3.2007 issued on behalf of the Appellant. Apart from this, the

Family Court found that there was insufficient evidence on record to

prove the case of cruelty, sought to be made out by the Appellant. The

evidence of the mother of the Appellant was discarded, as she was

found to be an interested witness. It was also found that there was

enough material to show that it was the Appellant, who was

responsible for the quarrels and that evidence of the independent

witness Dinkar Patil demonstrated that the Appellant wanted to have

divorce under any circumstances. The Family Court also referred to

Section 23(1)(a) of the said Act to hold that Appellant was not entitled

to take benefit of his own wrong, and for this reason, the Family Court

dismissed the divorce petition filed by the Appellant. Aggrieved by

the same, the Petitioner - husband has filed the present appeal.

10. There are certain subsequent developments and orders

passed by this Court, that are relevant in the present case. In fact, it

has been contended on behalf of the Appellant that the aforesaid

subsequent events show that Respondent has continued to inflict

cruelty upon the Appellant. Hence, a reference to the said

developments is also being made. On 15.6.2009 this Court issued

7 / 26

FCA. 89-09.sxw

notice in the appeal and on 4.9.2009 an order was passed recording

that the Appellant and the Respondent had decided to go back together

and assured the Court to stay peacefully, to try to settle their disputes.

On 11.9.2009 this Court recorded in its order that parties were staying

together happily in the matrimonial home and that they were going

back together. This fact of the parties residing together was also

recorded by this Court on 16.11.2009, and by order dated 18.1.2010

parties were referred to marriage counselor in Pune. The order dated

18.1.2010 records that the Appellant could not make up his mind to

take the Respondent and the child back home, despite the fact that

they were staying together. But, when a failure report was received

from the counselor, this Court by order dated 15.3.2010 recorded that

there was no alternative but to fix the matter for hearing on merits.

Thereafter, on 12.4.2010 this Court passed an order permitting the

Appellant to withdraw from the company of the Respondent. This

Court, recorded that during pendency of the instant appeal the parties

stayed together from September, 2009 to April, 2010. On 16.8.2010

the instant appeal was admitted and a separate order was passed

regarding the amount of maintenance, to be paid by the Appellant to

8 / 26

FCA. 89-09.sxw

the Respondent and the minor child. In this order, it was recorded that

the Respondent had misled this Court regarding her status of

employment and that therefore, only an amount of Rs. 4,000/- per

month was granted to her towards the rent for accommodation that she

would require in the city of Kolhapur and a direction was given to the

Appellant to pay a further amount of Rs. 3,000/- per month for

expenses of the minor child. Thereafter, by an order dated 7.12.2010,

this Court rejected the further application filed by the Respondent for

enhancement of the maintenance, observing in para 6 thereof that the

opinion recorded by this Court in the order dated 16.8.2010 would not

influence outcome of this appeal and it shall be decided on its own

merits.

11. During pendency of the appeal, the Respondent shifted

back to Pune from Kolhapur, and therefore, the Appellant was no

longer required to pay amount of Rs. 4,000/- per month towards rent

for accommodation at Kolhapur. It is undisputed that the Appellant

has continued to pay the amount of Rs. 3,000/- per month for the

expenses of the minor child. It is stated that he has also paid certain

amounts towards buying toys and necessities for the child.

9 / 26

FCA. 89-09.sxw

12. On 24.7.2017, an affidavit was filed on behalf of the

Appellant, placing on record copies of orders of this Court passed in

various civil applications filed by the parties. Certain other

documents, including transcripts of SMSs exchanged between the

parties, have also been placed on record. It is contended on behalf of

the Appellant that these documents demonstrate that the Respondent

has continued to inflict cruelty upon the Appellant. The contents of

the said affidavit have been denied on behalf of the Respondent.

13. We have heard the learned counsel appearing for the

respective parties. Learned counsel Mrs. Seema Sarnaik appearing for

the Appellant has submitted that the Family Court has committed a

grave error in holding that the Appellant has failed to prove cruelty. It

is contended that demand of separate residence by the Respondent and

the continued harassment meted out by her to the Appellant and his

parents, was evident from the material on record. It was also

contended that the Family Court committed grave error in applying

Section 23(1)(a) of the said Act to the facts of the present case, and

further that the material placed on record viz. the affidavit dated

24.7.2017 filed on behalf of the Appellant demonstrated that the

10 / 26

FCA. 89-09.sxw

Respondent was stubborn in nature and that she had continued to

inflict cruelty on the Appellant, even during pendency of the instant

appeal. The learned counsel appearing for the Appellant placed

reliance on the judgments of this court in the cases of - (i) Avinash

Eknath Nikalje, Appellant Vs. Leela Avinash Nikalje, Respondent 1 and

(ii) Yogesh Sonawane, Appellant Vs. Sou. Jyostna Sonawane2. The

learned counsel also relied upon judgments of the Hon'ble Supreme

Court in the cases of - (i) V. Bhagat, Appellant Vs. D. Bhagat (Mrs.),

Respondent3; (ii) Dr. (Mrs.) Malathi Ravi, M. D., Appellant Vs. Dr. B.

V. Ravi, M. D., Respondent4; and (iii) Manisha Tyagi, Appellant Vs.

Deepak Kumar, Respondent5.

14. The said judgments have been relied upon by the learned

counsel appearing for the Appellant to contend that demand of

separate residence amounts to cruelty, and that subsequent events after

passing of the order by the Family Court can also be taken into

consideration. Further that the position of law has undergone a change

as now it is no longer necessary that apprehension of physical violence

1 AIR 2003 Bom. 244 2 Family Court Appeal No. 353 / 2014, dated 7.4.2015 3 (1994) 1 SCC 337 4 AIR 2014 Supreme Court 2881 5 AIR 2010 Supreme Court 1042

11 / 26

FCA. 89-09.sxw

is required to establish cruelty, but that it would be sufficient to show

that conduct of one of the spouses is so abnormal and below the

accepted norm that the other spouse cannot reasonably be expected to

put up with it.

15. On the other hand, learned counsel Mr. Shashank

Mangle, appearing for the Respondent has submitted that the

judgment and order passed by the Family Court in the present case is

justified because the basic contention regarding demand of separate

residence by the Respondent was clearly an afterthought. The

Appellant wanted to somehow give divorce to the Respondent, and

therefore, he made up the aforesaid grounds for divorce. This was

obvious because such contention regarding demand of separate

residence was not mentioned in legal notice dated 8.3.2007, issued on

behalf of the Appellant. It was further contended that even mother of

the Appellant has nowhere stated in her evidence that Respondent had

driven out the parents of the Appellant. On the contentions raised on

behalf of the Appellant concerning the subsequent conduct during

pendency of the appeal, the contents of the affidavit of the Appellant

dated 14.7.2017 have been stoutly denied and it has been stated that

12 / 26

FCA. 89-09.sxw

the observations, made in orders passed in civil applications by this

Court, were only prima facie in nature and that they would not

adversely affect merits of the appeal. The learned counsel appearing

for the Respondent further contended that the Appellant had been

making payments of certain amounts over and above the amount of

Rs. 3,000/- per month, though only amount of Rs. 3,000/- was directed

to be paid to the Respondent and that this demonstrated that

relationship between the parties was not dead. It was emphatically

stated that the Respondent even now is ready to cohabit with the

Appellant and his parents.

16. In this backdrop, following points arise for our

determination in this appeal:

                        Points                                  Findings

 1.          Whether the impugned judgment
             and order passed by the Family
             Court,     in   the    facts     and
             circumstances of the present case
             dismissing the divorce petition, was        In the
             justified?                                  affirmative.


 2.          What order?                                  Appeal is
                                                          dismissed


                                                                            13 / 26




                                                              FCA. 89-09.sxw


                                 Reasons

17. Before embarking upon analysis of the facts, evidence

and material on record in the present case, it would be appropriate to

refer to the law concerning definition of cruelty under Section 13(1)

(ia) of the said Act. It has been held by the Hon'ble Supreme Court

that a comprehensive definition of the concept of mental cruelty

cannot be given, considering that the human mind is extremely

complex and human behaviour is equally complicated. But, certain

aspects of the concept of mental cruelty can be identified. In the case

of Samar Ghosh Vs. Jaya Ghosh6 the Hon'ble Supreme Court has held

as follows:

"98. On proper analysis and scrutiny of the judgments of this Court and other Courts, we have come to the definite conclusion that there cannot be any comprehensive definition of the concept of 'mental cruelty' within which all kinds of cases of mental cruelty can be covered. No court in our considered view should even attempt to give a comprehensive definition of mental cruelty.

99. Human mind is extremely complex and human behavior is equally complicated. Similarly human ingenuity has no bound, therefore, to assimilate the entire human behavior in one definition is almost impossible. What is cruelty in one case may not amount 6 2007 (4) SCC 511

14 / 26

FCA. 89-09.sxw

to cruelty in other case. The concept of cruelty differs from person to person depending upon his upbringing, level of sensitivity, educational, family and cultural background, financial position, social status, customs, traditions, religious beliefs, human values and their value system.

100. Apart from this, the concept of mental cruelty cannot remain static; it is bound to change with the passage of time, impact of modern culture through print and electronic media and value system etc. etc. What may be mental cruelty now may not remain a mental cruelty after a passage of time or vice versa. There can never be any straitjacket formula or fixed parameters for determining mental cruelty in matrimonial matters. The prudent and appropriate way to adjudicate the case would be to evaluate it on its peculiar facts and circumstances while taking aforementioned factors in consideration.

101. No uniform standard can ever be laid down for guidance, yet we deem it appropriate to enumerate some instances of human behavior which may be relevant in dealing with the cases of "mental cruelty". The instances indicated in the succeeding paragraphs are only illustrative and not exhaustive.

(i) On consideration of complete matrimonial life of the parties, acute mental pain, agony and suffering as would not make possible for the parties to live with each other could come within the broad parameters of mental cruelty.

(ii) On comprehensive appraisal of the entire matrimonial life of the parties, it becomes abundantly clear that situation is such that the wronged party cannot reasonably be asked to put up with such conduct and continue to live with other party.

15 / 26

FCA. 89-09.sxw

(iii) Mere coldness or lack of affection cannot amount to cruelty, frequent rudeness of language, petulance of manner, indifference and neglect may reach such a degree that it makes the married life for the other spouse absolutely intolerable.

(iv) Mental cruelty is a state of mind. The feeling of deep anguish, disappointment, frustration in one spouse caused by the conduct of other for a long time may lead to mental cruelty.

(v) A sustained course of abusive and humiliating treatment calculated to torture, discommode or render miserable life of the spouse.

(vi) Sustained unjustifiable conduct and behavior of one spouse actually affecting physical and mental health of the other spouse. The treatment complained of and the resultant danger or apprehension must be very grave, substantial and weighty.

(vii) Sustained reprehensible conduct, studied neglect, indifference or total departure from the normal standard of conjugal kindness causing injury to mental health or deriving sadistic pleasure can also amount to mental cruelty.

(viii)The conduct must be much more than jealousy, selfishness, possessiveness, which causes unhappiness and dissatisfaction and emotional upset may not be a ground for grant of divorce on the ground of mental cruelty.

(ix) Mere trivial irritations, quarrels, normal wear and tear of the married life which happens in day to day life would not be adequate for grant of divorce on the ground of mental cruelty.

16 / 26

FCA. 89-09.sxw

(x) The married life should be reviewed as a whole and a few isolated instances over a period of years will not amount to cruelty. The ill-conduct must be persistent for a fairly lengthy period, where the relationship has deteriorated to an extent that because of the acts and behavior of a spouse, the wronged party finds it extremely difficult to live with the other party any longer, may amount to mental cruelty.

(xi) If a husband submits himself for an operation of sterilization without medical reasons and without the consent or knowledge of his wife and similarly if the wife undergoes vasectomy or abortion without medical reason or without the consent or knowledge of her husband, such an act of the spouse may lead to mental cruelty.

(xii) Unilateral decision of refusal to have intercourse for considerable period without there being any physical incapacity or valid reason may amount to mental cruelty.

(xiii)Unilateral decision of either husband or wife after marriage not to have child from the marriage may amount to cruelty.

(xiv)Where there has been a long period of continuous separation, it may fairly be concluded that the matrimonial bond is beyond repair. The marriage becomes a fiction though supported by a legal tie. By refusing to sever that tie, the law in such cases, does not serve the sanctity of marriage; on the contrary, it shows scant regard for the feelings and emotions of the parties. In such like situations, it may lead to mental cruelty."

18. It has been further held by the Hon'ble Supreme Court in

17 / 26

FCA. 89-09.sxw

the case of - Ramchander, Appellant Vs. Ananta, Respondent7, that the

aforesaid instances of mental cruelty given in the judgment of Samar

Ghosh (supra) are only illustrative and not exhaustive. Therefore, it is

clear that no straitjacket formula regarding the concept of mental

cruelty can be discerned, but the instances given in the judgment of

Samar Ghosh (supra) by the Hon'ble Supreme Court are guiding

principles for deciding the cases involving one spouse inflicting

mental cruelty on the other.

19. In the present case, the facts that emerge on record show

that the Appellant and the Respondent were married in May 2006 and

that the first document showing conflict between them was a legal

notice dated 8.3.2007 sent by the Appellant to the Respondent. This

document assumes great significance in the present case because it

shows as to what the Appellant considered reasons for his inability to

continue to live in matrimonial life with the Respondent. Perusal of

the said legal notice at Exhibit 20 shows that the Appellant found

Respondent to be extremely stubborn and quarrelsome in nature. It is

further stated in the notice that the Appellant and his parents have

7 (2015) 11 SCC 539

18 / 26

FCA. 89-09.sxw

suffered immense physical and mental harassment at the hands of the

Respondent due to her quarrelsome and intransigent nature. On this

basis, it is claimed by the Appellant that he is unable to continue

marital life with the Respondent.

20. The said legal notice dated 8.3.2007 demonstrates that

there were certain temperamental differences between the Appellant

and the Respondent. This could qualify as irritation and general wear

and tear in married life. The differences of opinion between the wife

and parents of the husband can occur because she is a new person in

the family. It is crucial that in this legal notice dated 8.3.2007, there is

absolutely no mention of demand of separate residence by the

Respondent and that such demand was causing harassment to the

Appellant and his parents. It is also significant that the said legal

notice dated 8.3.2007 is sent by the Appellant in less than 15 days of

the Respondent having delivered the child at Kolhapur. In fact, in her

reply dated 29.3.2007 the Respondent has mentioned this fact.

21. Perusal of the divorce petition, evidence of the Appellant

and that of his mother show that the whole case of harassment and

cruelty is based on the alleged demand of separate residence by the

19 / 26

FCA. 89-09.sxw

Respondent. The absence of such statement in the aforesaid legal

notice dated 8.3.2007 clearly shows that the said ground of demand of

separate residence was clearly an afterthought. Apart from the said

aspect, the evidence regarding the alleged quarrelsome nature of the

Respondent is of a very general nature and no specific instances of

violence or unacceptable behaviour of the Respondent - wife were

brought on record. There was only a mention made of alleged threats

given by the Respondent to initiate criminal proceedings against the

Appellant and his parents under Section 498-A of the I P C. In fact, no

such complaint was ever filed by the Respondent.

22. The evidence of an independent witness, viz. Dinkar

Patil, is significant in this context. He was the person present in one of

the meetings dated 1.10.2006 wherein an attempt for reconciliation

was made. The said witness has stated that when the Appellant was

asked as to what harassment he had suffered, the Appellant stated that

he had not suffered any harassment and that he simply wanted divorce.

When the said witness tried to reason with the Respondent, he

abruptly left the meeting. In the cross-examination of this witness, the

only thing that is revealed is that he had been a friend of the father of

20 / 26

FCA. 89-09.sxw

the Respondent. This cannot be a factor to discredit the evidence of

said witness because meetings for reconciliation are generally

conducted in the presence of well wishers of both the parties.

23. Perusal of the orders passed by this Court in various civil

applications during pendency of the appeal show that a serious attempt

was made by the parties to live together and that they did live together

between September 2009 to April, 2010. The contention raised on

behalf of the Appellant that conduct of the Respondent during

pendency of the appeal demonstrates continuing cruelty, is not

substantiated by the material on record. The only adverse observation

made against the Respondent is in the order dated 16.8.2010 wherein

it has been observed by this Court that the Respondent has misled the

Court as regards her status of employment. But this resulted in the

Respondent being denied payment towards maintenance. In fact, in the

subsequent order dated 7.12.2010 this Court specifically observed that

the opinion expressed in the order dated 16.8.2010 would not

influence the merits of the present appeal.

24. Applying the position of law, as elucidated by the

Hon'ble Supreme Court in the above referred judgments, to the facts

21 / 26

FCA. 89-09.sxw

of the present case, it is evident that the Appellant has failed to show

that conduct of the Respondent is so abnormal and below acceptable

norms that the Appellant cannot reasonably be expected to put up with

it. It appears from the material on record that there were

temperamental differences between the Appellant and the Respondent,

but only this factor cannot entitle the Appellant for a decree of

divorce. We find that the Family Court is justified in holding that the

ground of separate residence claimed by the Appellant, as the basis for

cruelty, was an afterthought and that the Appellant failed to prove that

he was entitled to a decree of divorce under Section 13 (1) (i-a) of the

said Act. As a result, the reliance placed by the learned counsel

appearing for the Appellant on judgments of the Hon'ble Supreme

Court and this Court wherein demand of separate residence has been

held to be amounting to cruelty, is misplaced and do not support the

case of the Appellant.

25. As regards the judgment of the Hon'ble Supreme Court

in the case of Dr. (Mrs.) Malathi Ravi (supra) relied upon by the

learned counsel appearing for the Appellant to contend that subsequent

conduct and events concerning the Respondent should also be taken

22 / 26

FCA. 89-09.sxw

into consideration for analysing whether she has inflicted cruelty upon

the Appellant, a perusal of the said judgment would show that it has

been held that subsequent facts under certain circumstances can be

taken into consideration. As to whether the circumstances of the

present case justify taking into consideration the subsequent facts,

needs to be appreciated, but, even if it is held that the subsequent facts

must be taken into consideration, we find that conduct of the

Respondent, emphasised by the Appellant during pendency of the

appeal, is not of such a character that any inference can be drawn

regarding cruelty or continuing cruelty inflicted upon the Appellant. It

is during the course of applications made by both the parties in the

pending appeal that certain orders have been passed, wherein

observations have been made by this Court, but by no stretch of

imagination, it can be said that any inference of cruelty can be drawn

against the Respondent.

26. The submission made on behalf of the Respondent

concerning Section 23(1)(a) of the said Act to the effect that Appellant

could not be said to have taken advantage of his own wrong, needs to

be appreciated on the basis of material that has come on record.

23 / 26

FCA. 89-09.sxw

Strictly speaking, Section 23(1)(a) of the said Act may not be

applicable in the present case because Family Court has come to a

conclusion that the Appellant failed to make out a case of cruelty for

seeking divorce. The said provision would be applicable if an

affirmative finding is rendered by the Court, and then it is found that

the Petitioner is seeking to take advantage of his / her own wrong. To

that extent, the submission regarding non-applicability of the said

provision may be correct. The Family Court appears to have been

anguished by the fact that the Appellant had behaved in a manner that

caused pain to the Respondent, particularly when he issued the legal

notice dated 8.3.2007 to her, which was less than 15 days from the

date when she delivered the child. It appears that the Family Court

found the overall conduct and behaviour of the Appellant

unacceptable, leading to its finding on issue No. 2 before the Family

Court.

27. In any case, the Family Court had come to a considered

conclusion that the Appellant had not made out his case of cruelty

under Section 13 (1) (i-a) of the said Act while dismissing the divorce

petition. We find that the conclusions rendered by the Family Court

24 / 26

FCA. 89-09.sxw

are based on correct appreciation of the evidence and material on

record and none of the findings can be said to be perverse. An attempt

was made on behalf of the Appellant to demonstrate that there was

nothing left in the marriage with passage of time and that the

Appellant was in no state of mind to take back the Respondent and the

minor child to his home. We feel that this cannot be a factor to decide

the fate of the divorce petition, filed by the Appellant. He came to the

Court with a specific case of mental cruelty being inflicted by the

Respondent on him. But he has failed to prove his case on the basis of

evidence and material on record. We find from the record that between

September 2009 to April 2010 the parties did stay together with the

minor child under orders of this Court and even during this period it

was recorded in the order dated 18.1.2010 that the Appellant could not

make up is mind to take the Respondent and child to his home. The

record shows that the Appellant was intensely desirous of having

divorce, but he has failed to make out the case with which he has

approached the Court.

28. A feeble attempt was made by the counsel appearing on

behalf of the Appellant to claim that an adverse inference needs to be

25 / 26

FCA. 89-09.sxw

drawn against the Respondent that there was no sincerity in her

statement about her desire to cohabit with the Appellant and his

parents even today, because she did not file any application under

Section 9 of the said Act for restitution of conjugal rights. The said

submission made on behalf of the Appellant is wholly without any

substance because it cannot be held that the divorce decree as prayed

for by the Appellant deserves to be granted only because the

Respondent - wife failed to file an application for restitution of

conjugal rights.

29. Thus, on considering the contentions raised on behalf of

both the parties and on perusal of the record, we find that the

judgment and order passed by the Family Court dismissing the divorce

petition of the Appellant is justified and that there is no merit in the

present appeal. Point No. 1 is therefore, answered in the affirmative.

Accordingly, appeal is dismissed with no order as to costs.

30. In view of dismissal of the appeal, Civil Application No.

308 of 2015 filed therein does not survive and is therefore disposed of.

                         Sd/-                                                      Sd/-
                   [MANISH PITALE, J.]                                     [A. A. SAYED, J.]
Vinayak Halemath



                                                                                            26 / 26




 

 
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 : MAIMS

 
 
Latestlaws Newsletter