Citation : 2017 Latest Caselaw 6955 Bom
Judgement Date : 8 September, 2017
Pvr 1 3wp6144-6145-17.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
Writ Petition NO. 6144 OF 2017
John Tyronne Saldanha ...Petitioner
Versus
Valerie Saldanha ...Respondent
WITH
Writ Petition NO. 6145 OF 2017
John Tyronne Saldanha ...Petitioner
Versus
Valerie Saldanha ...Respondent
Mr.Lale i/b. Mr.S.M.Shettigar, for the Petitioner.
Ms.Sumangala Biradar, for the Respondent.
----------
CORAM : G.S.Kulkarni, J.
DATE : 8th September, 2017
----
ORAL JUDGMENT :
1. Rule returnable forthwith. By consent of parties, heard
finally.
2. This petition under Article 227 of the Constitution of
India challenges an order dated 10 January 2017 passed by the
learned Judge, Family Court at Mumbai whereby the application as
filed on behalf of the petitioner for issuance of witness summons to
Father Joe Pereira and Dr.Menon who are stated to be attached to
Pvr 2 3wp6144-6145-17.doc
Kripa Foundation, Mumbai, came to be rejected. The case of the
petitioner is that the petitioner has filed Petition No.A-2487 of 2010
seeking annulment of marriage between him and the respondent and
for a decree of divorce under Section 10(vii) and (x) of the Divorce
Act,1869. The case of the petitioner as made out in the petition is in
regard to the ailment which, according to the petitioner, came to be
suppressed from the petitioner at the time of marriage between the
parties which came to be solemnized on 26 December 2009. In
regard to this ailment, there are specific averments which are made
in the Divorce petition at paragraphs 27, 35 and more particularly
paragraph 35(i), (k), (m) and (v). There is no need to extract these
averments, suffice to observe that in paragraph 35(v) the petitioner
has categorically pleaded in the petition that the respondent is
getting reimbursement of money spent by the respondent for the
treatment taken by her, from a NGO. Accordingly, having laid a
concrete foundation that the respondent is likely to suffer from the
ailment, the petitioner having received further information, moved an
application in question on 29 September 2016 seeking issuance of
witness summons to the said witnesses as noted above. The said
application has been dismissed by the impugned order by the learned
Judge of the Family Court accepting the contention of the
respondent-wife that the petitioner has not pleaded any case in the
Pvr 3 3wp6144-6145-17.doc
petition that the respondent was taking treatment at Kripa
Foundation and what was sought by the application was the
improvement in the case of the petitioner. Learned Judge in
dismissing this application has observed that the matrimonial petition
does not refer to the names of these witnesses from the Kripa
Foundation and thus, there was no relevancy which can be found in
the application as moved on behalf of the petitioner, and accordingly,
dismissed the said application.
3. Learned Counsel for the petitioner in assailing the
impugned order would submit that the basic premise on which the
impugned order has been passed, itself is erroneous. It is submitted
that there are sufficient averments which are made in the petition
which would demonstrate that the grounds on which the petitioner
had sought divorce was the alleged ailment. It is submitted that after
substantial efforts, the petitioner could get information as also some
documents which relate to the treatment as taken by the respondent
at Kripa Foundation and therefore, to prove the case which already
existed in the petition, the petitioner had filed the application in
question to summon the witnesses from Kripa Foundation. It is
submitted that the reason to dismiss the application as contained in
the impugned order, that there is no reference to the name of the
Pvr 4 3wp6144-6145-17.doc
witnesses in the petition, is wholly erroneous and overlooks the basic
case of the petitioner in seeking the reliefs in the matrimonial
petition filed by the petitioner. It is submitted that the application as
filed by the petitioner for summoning the said witnesses, was
required to be allowed.
3. Learned Counsel for the respondent has opposed this
petition on similar grounds on which opposition came to be made
before the Family Court. It is submitted that the matrimonial petition
as filed by the petitioner for divorce does not say anything about
Kripa Foundation or these witnesses. It is, therefore, submitted that
what is intended by the petitioner was to completely change the
nature of the case as pleaded in the petition and improve his case,
more particularly after the cross examination of the petitioner is
already concluded. My attention is also drawn to the relevant
extracts of the cross examination of the petitioner to contend that the
petitioner could not produce any material to support his contention.
It is, therefore, submitted that the petition deserves to be dismissed.
In support of the above contentions, learned Counsel for the
respondent has placed reliance on the decision of Delhi High Court in
the case "Prakash Rattan Lal Vs. Mankey Ram"1 to contend that in
1 (2010)ILR 3 Delhi 315
Pvr 5 3wp6144-6145-17.doc
paragraph 4 of the decision, the Court has observed that the parties
are required to lead evidence limited to their pleadings and the
parties who are leading evidence cannot travel beyond pleadings,
failing which the sacrosancy of pleadings would come to an end and
the entire purpose of filing pleadings also stand defeated.
4. I have heard the learned Counsel for the parties and with
their assistance, I have also perused the impugned orders and the
relevant documents as placed on record. At the outset, it may be
observed that perusal of the averments as made in the petition as
filed before the family Court, would clearly indicate that the basic
case of the petitioner in seeking a decree of divorce was on the
ground of an ailment suffered by the respondent as alleged by the
petitioner. There were specific averments made in the petition which
as pointed out on behalf of the petitioner, were of substance to accept
the case of the petitioner that what was intended by the application
in question, was examine these witnesses to bring on record evidence
to substantiate the case which was already pleaded. A perusal of the
averments in the petition would clearly indicate that it is not a new
case which was being pleaded by the petitioner to allege such
ailment. In fact as noted above in paragraph 35(v), there is specific
reference to the medication for the ailment and reimbursement of
Pvr 6 3wp6144-6145-17.doc
money through a NGO. The petitioner has also received documents
which supports the pleadings, which can be proved, according to the
petitioner, by examining the said witnesses. If this be the case, then,
surely the reasons as recorded in the impugned order to dismiss the
application as filed by the petitioner, cannot be accepted. The
observations of the learned Judge of the Family Court, in the
impugned order that for summoning these witnesses, it would
actually require specific pleadings, mentioning the names of the
witnesses or the name of Kripa Foundation with which institute the
witnesses are associated, are not well founded. In my opinion, the
basic case of the petitioner that respondent is suffering from this
ailment and in that regard, she is receiving treatment as also
reimbursement from NGO was a sufficient foundation to sustain the
petitioner's application for summoning the said witnesses. The
reasoning as set out by the learned Judge of the Family Court in the
impugned order and more particularly in paragraph 3, in my opinion,
does not stand the test of law even as Order XVI Rule 1 of the CPC
would contemplate. Merely because the names of these witnesses
were not furnished initially, it does not mean that the petitioner can
never be allowed to examine these witnesses. The Court would
always exercise discretion considering the facts and circumstances of
the case and judiciously, in considering such applications, as the one
Pvr 7 3wp6144-6145-17.doc
in question. This is a case where the petitioner had set out he
purpose for which he intends to examined these witnesses.
5. As regards the contention as urged on behalf of the
respondent as now the cross examination of the petitioner was
concluded and that even in the cross examination, there is no support
which can be found to sustain such application, also cannot be
accepted. A perusal of the cross examination shows that in
paragraph 82, the petitioner has clearly deposed that the petitioner
had produced prescription of Kripa Foundation to show that the
respondent used to buy medicine worth Rs.10,000/-, Rs.15,000/- per
month. This would clearly indicate that it is not a case that the
petitioner without any basis, or trying to improve his case, has filed
the application. In any event the cross examination of the petitioner
appears to have been concluded on 17 December 2016 whereas the
application in question to summons the said witnesses came to be
filed on 29 September 2016 that is much before the cross
examination of the petitioner would be concluded. In the fact
situation, it would have been appropriate for the learned Judge of the
Family Court to decide this application before proceeding with the
cross examination, so that the parties are appropriately positioned to
lead their evidence. The reliance on behalf of the respondent to the
Pvr 8 3wp6144-6145-17.doc
order passed by this Court dated 14 June 2013 in Writ Petition
No.11375 of 2012 dismissing the petition filed by the petitioner,
against an order passed by the Family Court, where the petitioner's
prayer before the Family Court, for medical examination of the
respondent, was rejected, would not assist the respondent. This Court
considering the stage of the proceedings had declined to interfere in
the said order. However, perusal of the said order passed by this
Court, would clearly indicate that it can have no relevance as far as
the issue in hand is concerned. The issue in hand arises on a separate
and independent application, which came to be filed by the petitioner
seeking prayers for summoning of the two witnesses as noted above
and which has been rejected on the grounds completely
unsustainable in law.
5. In the light of the above discussion, the petitions need to
succeed. The application as moved on behalf of the petitioner dated
29 September 2016 to summon the two witnesses is required to be
allowed. Hence, the following order:-
ORDER
1. The applications dated 29 September 2016 of the
petitioner for summoning the witnesses -Father Mr.Joe Pereira and
Dr.Menon of the Kripa Foundation, stand allowed. The impugned
Pvr 9 3wp6144-6145-17.doc
orders dated 10 January 2017 as challenged in the above petitions,
are set aside.
2. Learned Judge of the Family Court shall endeavour to
complete the evidence in respect of the said witnesses after granting
an opportunity to the respondent to cross examine the said witnesses.
The entire exercise be undertaken within a period of three months
from today.
3. The petitions are allowed in the above terms. No costs.
[G.S.Kulkarni, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!