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

Roma Rajesh Tiwari vs Rajesh Dinanath Tiwari
2017 Latest Caselaw 8082 Bom

Citation : 2017 Latest Caselaw 8082 Bom
Judgement Date : 12 October, 2017

Bombay High Court
Roma Rajesh Tiwari vs Rajesh Dinanath Tiwari on 12 October, 2017
Bench: Dr. Shalini Phansalkar-Joshi
Dixit
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                CIVIL APPELLATE JURISDICTION

                            WRIT PETITION NO.10696 OF 2017

        Roma Rajesh Tiwari                                    ]
        Age 38 years, Occ. Housewife,                         ]
        Temporarily R/at C/of Vedprakash Pandey,              ]
        19/20, Dena Bank Building,                            ]
        3, Pasta Lane, Above Maratha Stores,                  ]
        Colaba, Mumbai - 400 005.                             ] .... Petitioner
                 Versus
        Rajesh Dinanath Tiwari                                ]
        Age 38 years, Occ. Service,                           ]
        R/at Neelgiri Lok Everest C.H.S. Ltd.,                ]
        502, J.S.D. Road, Cement Company,                     ]
        Near St. Girgorious High School,                      ]
        Mulund (West), Mumbai 400 080.                        ]
        Also allegedly residing at                            ]
        Kailash Residency, Room No.303,                       ]
        House No.1205, Sector-1, Shirvane,                    ]
        Nerual, Navi Mumbai - 400 706.                        ] .... Respondent

        Mr. Rajesh L. Dharap for the Petitioner.
        Mr. S.R. Dubey for the Respondent.


                           CORAM : DR. SHALINI PHANSALKAR-JOSHI, J.
                           DATE          : 12 TH OCTOBER 2017.


        ORAL JUDGMENT :


1. Rule. Rule is made returnable forthwith. Heard finally, by

consent of learned counsel for the Petitioner and Respondent.

WP-10696-17=.doc

2. This Petition is directed against the order dated 30 th May 2017

passed by Family Court No.4, Mumbai, in the Petition bearing No.A-

630 of 2014. By the impugned order, the Family Court has vacated

the order of status-quo granted on 29th September 2014 in respect of

Flat No.502, situate at Nilgiri Apartment, Lok Everest Co-op.

Housing Society Ltd., Cement Company, J.S.D. Road, Mulund (West),

Mumbai - 400 080.

3. Brief facts of the Petition are to the effect that, Respondent

herein has filed a Petition for a decree of nullity on the ground that

his marriage with the Petitioner is null and void and, in the

alternate, for a decree of divorce. In the said Petition, the present

Petitioner-wife appeared and resisted the same vide her written

statement. Along with the written statement, she also filed an

application at Exhibit-13, stating that she has been subjected to

mental and physical torture by the Respondent, his brother, his

brother-in-law and sister-in-law. After marriage, she also found that

Respondent's first wife Shashi too, was similarly harassed by the

Respondent and his family members and was forced to leave the

matrimonial home. As per the case of the Petitioner, even during

pregnancy, she was constrained to live in constant fear. After the

WP-10696-17=.doc

birth of the daughter also, she is not spared from the harassment, ill-

treatment and cruelty.

4. It is the case of the Petitioner that, she was thrown out of the

matrimonial home and was compelled to move to her parental home

at Colaba on 8th December 2013. Then, she informed the said fact to

the Colaba Police Station and also to the Maharashtra State

Commission for Women etc. She also conveyed that she want to

return back to her matrimonial home and eventually, on 3 rd

February 2014, accompanied by a woman police, she went to her

matrimonial home. However, she was not allowed to enter into the

house. Again she made such attempt on 29 th March 2014 with the

help of Mulund Police. The said attempt was also not successful.

According to her, all possible attempts are being made by the

Respondent and his family members to throw her out of her

matrimonial home. They are also threatening her of dire

consequences. It is her case that, she must have some roof over her

head and except for her matrimonial home, she cannot have such

roof and, therefore, she sought the relief of interim injunction,

restraining the Respondent-husband and his family members from

dispossessing her from her matrimonial home.

WP-10696-17=.doc

5. On 29th September 2014, on the appearance of Respondent

before the Family Court, it was contended by him that, Petitioner

has barged into the flat owned by the father of the Respondent;

whereas, on behalf of the Petitioner, it was contended that the

Respondent has terrorized her by his behaviour and is not allowing

her to move out of the house. It was further stated that, she was

threatened that if she moves out of the house, she will not be allowed

to re-enter the house.

6. In view of these allegations, counter-allegations, claims and

counter-claims, the Family Court thought it fit to issue show cause

notice to the Respondent herein as to why injunction sought for

should not be granted against him; however, meanwhile, Family

Court thought it fit to grant the relief of status-quo. It was directed

that the Respondent-husband shall not disturb her possession in

that house till further orders and parties shall approach the

Marriage Counselor.

7. After the Respondent appeared in the matter through

Advocate, he applied, vide Exhibit-26, for vacating the impugned

order of the status-quo, contending that the Petitioner herein was

already married with one Yogesh Pandey and there is no legal

WP-10696-17=.doc

dissolution of the said marriage. Petitioner has filed Petition for

divorce by mutual consent from Yogesh Pandey. However, that

Petition is withdrawn. Hence, her marriage with the Respondent

during subsistence of her marriage with Yogesh Pandey is null and

void ab initio. She is not his legally wedded wife. Hence, she has no

right to reside in the house of his father.

8. As regards the adverse allegations made against him in the

application, the Respondent denied them totally. He denied all the

alleged incidents of domestic violence and contended that, it is the

Petitioner, who is creating the nuisance and harassment. She has

filed a complaint against him and his family members for the offence

punishable under Section 498, r/w. Section 34, of IPC at Colaba

Police Station and Mulund Police Station. It was further stated that,

she has willfully and voluntarily left the matrimonial home and

threatened to teach him a lesson. In such circumstances, he has no

option but to file the Petition for dissolution of marriage. It was

further stated that, the order of status-quo, therefore, passed on 29 th

September 2014, in this fact situation, needs to be vacated;

especially because the said house belongs to his father and it is his

self-acquired property.

WP-10696-17=.doc

9. This application came to be resisted by the present Petitioner

contending that, she has no other premises to live and, therefore,

she had to take shelter in the house of her parents. She has right to

stay in the said house, as it is her matrimonial home and hence

Respondent has no right to dispossess her from the said home. She,

therefore, requested that this order of status-quo be made absolute.

10. The Family Court, after hearing learned counsel for both the

parties, vide its impugned order, vacated the status-quo by holding

that the said premises belongs to the father of the Respondent.

Respondent himself is residing separately at New Bombay. Having

regard to the Share Certificate of the said flat, it was held that, as

the flat exclusively belongs to the father of the Respondent and

there was nothing produced on record to show that the Respondent

has any interest or title in the property along with his father, the

Petitioner herein has no right to claim any relief in respect of the

property, which stands in the name of Respondent's father. She can

agitate her legal right against the Respondent only and, therefore,

since the property is in the name of the Respondent's father, the

Family Court vacated the status-quo order passed earlier.

11. In the present Writ Petition, the submission of learned counsel

WP-10696-17=.doc

for the Petitioner-wife is that the flat might be standing in the name

of the Respondent's father, but, it being a matrimonial home of the

Petitioner-wife, she is entitled to reside therein and she cannot be

dispossessed or restrained from entering in the said house.

According to learned counsel for the Petitioner, the impugned order

passed by the Family Court, therefore, vacating the order of status-

quo, only on the count that property stands in the name of

Respondent's father, is not legal and correct.

12. Per contra, learned counsel for the Respondent has supported

the said order by submitting that, as per the settled position of law,

the wife can have right of residence only in the property owned or

possessed by her husband and not by his relatives. It is urged that

the Respondent is presently residing at New Bombay and, therefore,

Petitioner also cannot have right to reside in the flat at Mulund.

13. As the necessary question raised for consideration in this Writ

Petition is, 'whether the Petitioner is having the right of residence in

her matrimonial home?', one has to go through the provisions of the

Protection of Women from Domestic Violence Act, 2005. Section 19

of the said Act provides for 'Residence Orders'. The 'Statement of

Objects and Reasons' of the said Act is very illustrative as to why

WP-10696-17=.doc

this Section 19 was inserted or why this very Act was passed. Clause

4(iii) of the 'Statement of Objects and Reasons' lays down that,

'This Act seeks to provide for the rights of women to secure housing. It also provides for the right of a woman to reside in her matrimonial home or shared household, whether or not she has any title or rights in such home or household. This right is secured by a residence order, which is passed by the Magistrate'.

14. Thus, the 'Statement of Objects and Reasons' of the Act makes

it clear that, this D.V. Act is enacted to secure the right of a woman

to reside in her matrimonial home or shared household, irrespective

of the question 'whether she has any right, title or interest in the

said household or not'.

15. Now what is 'shared household' is also defined in Section 2(s)

of the D.V. Act, as follows :-

" 'Shared Household' - 'a household, where a person aggrieved lives or at in any stage has lived in a domestic relationship, either singly or along with the respondent and includes such a household, whether owned or tenanted, either jointly by the aggrieved person and the respondent, or, owned or tenanted by either of them, in respect of which either the aggrieved person or the respondent or both jointly or singly, have

WP-10696-17=.doc

any right, title or interest or equity and includes such a household, which may belong to the joint family, of which the respondent is a member, irrespective of whether the respondent or the aggrieved person has any right, title or interest in the shared household'."

16. Section 19 of the said D.V. Act provides for 'Residence Orders'.

It lays down that,

"When any application under Section 12 is made with a complaint of domestic violence, while disposing of such application, the Magistrate may, on being satisfied that domestic violence has taken place, pass a residence order; (a) restraining the respondent from dispossessing, or, in any other manner, disturbing the possession of the aggrieved person from the shared household, whether or not the respondent has a legal or equitable interest in the shared household'."

[Emphasis Supplied]

17. These words 'whether or not the respondent has a legal or

equitable interest in the shared household' are of utmost

significance, when the right of the aggrieved person, i.e. the wife, is

to be decided so far as her residence in shared household is

concerned.

18. In this case, admittedly, till the dispute started between the

WP-10696-17=.doc

Petitioner and Respondent, both of them were very much residing in

the flat at Mulund and, therefore, as they have lived together in the

said flat as a 'couple', as a 'husband and wife', in a domestic

relationship, it becomes her 'shared household', as stated in the

definition of Section 2(s) of the D.V. Act. In such a situation,

whether the said flat belongs to or owned by the Respondent-

husband, is totally irrelevant. As stated above, Section 19(a) of the

D.V. Act makes it clear that, whether or not the Respondent has a

legal or equitable interest in the shared household, the Court can

pass a residence order, restraining the Respondent from

dispossessing, or, in any other manner, disturbing the possession of

the aggrieved person - Petitioner-wife herein. Therefore, much

emphasis laid by the Family Court on the fact that the flat at Mulund

belongs to the Respondent's father and not to the Respondent, is

totally misplaced. The question of title or proprietary right in the

property is not at all of relevance, when the provisions of the D.V.

Act; especially Section 19 thereof, are to be considered. As a matter

of fact, it needs to be emphasized that, as the wife's right to reside in

the matrimonial home was being defeated on this very ground that

the house does not belong to the husband or does not stand in his

name, this D.V. Act was brought in the Statute Book with the specific

WP-10696-17=.doc

and clear language and the unequivocal Clause that the 'title of the

husband or that of the family members to the said flat' , is totally

irrelevant. It is also irrelevant whether the Respondent has a legal

or equitable interest in the shared household. The moment it is

proved that it was a shared household, as both of them had, in their

matrimonial relationship, i.e. domestic relationship, resided

together there and in this case, upto the disputes arose, it follows

that the Petitioner-wife gets right to reside therein and, therefore, to

get the order of interim injunction, restraining Respondent-husband

from dispossessing her, or, in any other manner, disturbing her

possession from the said flat.

19. As regards the contention of the Respondent that, he has left

the said house and gone to reside at New Bombay, which is again a

routine defence taken by the husbands in such proceedings, there is

nothing on record to show that he has actually shifted his residence.

Not a single document to that effect is produced on record to show

that he has taken those premises in New Bombay on rent or he has

purchased them. Neither the Ration Card, Electricity Bill, Gas Bill

etc., not an iota of document is produced on record to show that he

has shifted his residence. Conversely, in the application for

anticipatory bail filed in the Sessions Court in Mumbai, bearing

WP-10696-17=.doc

No.149 of 2014, his address is shown as that of the Flat in Mulund.

Therefore, it is clear that, this ploy is adopted by the Respondent

just to deprive the Petitioner from her rightful claim to reside in the

'shared household', which is the Flat at Mulund. This Court cannot

fall victim to the tricks or ploys played by the Respondent-husband

in such cases.

20. The Family Court has not considered all these aspects;

especially, the very clear provisions of the D.V. Act and,

straightway, vacated the order of status-quo, without adverting to

the contention raised by the Petitioner, that she was residing

therein, it being her matrimonial home or the shared household.

The impugned order, therefore, passed by the Family Court cannot

be called as just, legal and correct. Hence, it needs to be set aside.

21. Accordingly, the Writ Petition is allowed. The impugned order

passed by the Trial Court on 30 th May 2017 below Exhibit-26 in

Petition No.A-630 of 2014, of vacating the order of status-quo, is set

aside. The earlier order of status-quo passed by the Family Court,

Mumbai, on 29th September 2014, below Exhibit-13 in Miscellaneous

Application No.198 of 2014, is restored.

WP-10696-17=.doc

22. At this stage, it is submitted that, now the stage before the

Family Court is of recording of evidence and it is in process. In view

thereof, this order of status-quo will continue till decision in the

Petition pending before the Family Court.

23. On the request of learned counsel for the Respondent,

considering the peculiar facts of the case, hearing of the proceedings

before the Family Court is expedited, subject to condition that both

the parties and their counsel extend utmost co-operation to the Trial

Court and not seek unwanted adjournments.

24. The Trial Court is directed to decide Petition No.A-630 of 2014

as expeditiously as possible and, preferably, within a period of six

months from today.

25. It is made clear that, all the observations made here-in-above

are for the purpose of deciding this Writ Petition only, and the

Family Court is not to be swayed by them at the time of final

hearing.

26. Rule is made absolute in the above terms.

[DR. SHALINI PHANSALKAR-JOSHI, J.]

WP-10696-17=.doc

 
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