Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Sandip Mrinmoy Chakrabarty vs Mrs. Reshita Chakrabarty
2021 Latest Caselaw 3639 Bom

Citation : 2021 Latest Caselaw 3639 Bom
Judgement Date : 26 February, 2021

Bombay High Court
Dr. Sandip Mrinmoy Chakrabarty vs Mrs. Reshita Chakrabarty on 26 February, 2021
Bench: R.D. Dhanuka, Virendrasingh Gyansingh Bisht
bdp
                                     1/36
                                                                 fca-31.20.doc

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              CIVIL APPELLATE JURISDICTION

             FAMILY COURT APPEAL NO. 31 OF 2020
                       ALONG WITH
             INTERIM APPLICATION NO. 190 OF 2019
                       ALONG WITH
             INTERIM APPLICATION NO. 596 OF 2019

Dr. Sandip Mrinmoy Chakrabarty
Age: 49 years, Occupation: Doctor,
R/at: F-602, Maestros Salunke Vihar Road,
Also at : 5th Floor, South Block, Sacred World
Wanowrie, Pune - 411 040.                                ... Appellant/
                                                             Applicant
              Versus

Mrs. Reshita Sandip Chakrabarty
Age: 46 years, Occupation: Teacher,
R/at: F-601, Maestros Society,
Salunke Vihar Road, Wanowrie,
Pune - 411 040.                                          ... Respondent

                               ******
Mr. Abhijit D. Sarwate a/w Mr. Ajinkya Udane and Ms. Ria Lohade,
for the Appellant in FCA/31/2020 and Applicants in IA/190/2019 and
IA/596/2019.
Mr. Sanjay Bhojwani, for the Respondent.
                               ******
                                 CORAM : R. D. DHANUKA &
                                         V. G. BISHT, JJ.

RESERVED DATE : 8th FEBRUARY, 2021 PRONOUNCED DATE : 26th FEBRUARY, 2021

ORAL ORDER (Per R. D. Dhanuka, J.) :-

. This Court by an order dated 3 rd December, 2020 directed to

place this matter on board for deciding the issue of maintainability

bdp

fca-31.20.doc

raised by the respondent-wife to the extent of challenge to the order of

maintenance passed by the Family Court under the provisions of

Protect of Women from Domestic Violence Act, 2005 (for short 'the

said Domestic Violence Act') on the ground that Criminal Revision

Application is maintainable against that part of the order passed by the

Family Court and not this Family Court Appeal filed under Section 19

of the Family Courts Act, 1984. Some of the relevant facts for the

purpose of deciding the issue of maintainability of the Family Court

Appeal No. 31 of 2020 raised by the respondent are as under :-

2. Respondent had filed a petition for divorce against the appellant

on the ground of adultery and cruelty on 16 th December, 2013. The said

petition was filed under the provisions of Special Marriage Act, 1954.

The appellant had filed written statement and also a counter claim in

the said petition and prayed for divorce on the ground of cruelty

against the respondent.

3. On 11th February, 2014, the respondent-wife filed the

proceedings alleging domestic violence on the part of the appellant

before the learned Judicial Magistrate First Class, Pune. Respondent

bdp

fca-31.20.doc

initially filed a divorce petition bearing P.A. No. 1374 of 2012 on 3 rd

December, 2012 on the ground of cruelty and adultery. The said

petition was however withdrawn on 10th December, 2012. The

respondent subsequently filed the second petition bearing P.A. No.

1426 of 2012 on 17th December, 2012 for divorce.

4. The appellant herein filed Criminal Writ Petition No. 4649 of

2015 against the respondent and another in this Court inter-alia praying

for transfer of the proceedings pending on the file of the learned

Judicial Magistrate First Class at Cantonment Court, Pune to the

Family Court, Pune and for clubbing with petition for divorce filed by

the respondent before the Family Court at Pune. By an order dated 6th

December, 2018 passed by this Court the said Writ Petition was

allowed. This Court noticed that the respondent had also sought

necessary reliefs in the form of grant of permanent physical custody of

the minor son and also alimony pendente lite at Rs.75,000/- per month

under the provisions of the Special Marriage Act, apart from the relief

of dissolution of marriage under the said Act. The respondent no.1 had

also sought to grant permanent alimony and maintenance to the tune of

Rs.2 crores in her favour under the provisions of the Special Marriage

bdp

fca-31.20.doc

Act. The respondent had also prayed for grant of interim maintenance

and also for payment of damages against the appellant.

5. In the said proceedings filed before the learned Judicial

Magistrate First Class, the respondent had filed an application under

Section 12 of the said Domestic Violence Act on 11 th February, 2014.

The parents of the appellant herein were also impleaded as parties

respondent. This Court referred to the prayers in those proceedings

filed by the respondent before the learned Judicial Magistrate First

Class. It was contended by the appellant's advocate before this Court

that the principles of Section 26 of the said Domestic Violence Act,

2005 is to ensure that any relief available under Sections 18 to 22 can

be sought in any legal proceedings before a Civil Court, Family Court

or a Criminal Court, whether such proceedings were initiated before or

after commencement of the said Domestic Violence Act. It was

contended that jurisdiction vested in the Family Court is wide enough

to consider all the reliefs that have been prayed in the application

specifically preferred under Section 12 of the said Domestic Violence

Act, 2005.

bdp

fca-31.20.doc

6. In the said order dated 6th September, 2018 passed by this Court,

after perusing the application filed by both the parties, this Court

observed that there was overlapping of certain reliefs. The reliefs

which were sought in the petition before the Family Court were for

dissolution of marriage along with the other reliefs. The reliefs under

the said Domestic Violence Act were overlapping with some of the

reliefs claimed before the Family Court. The reliefs as regards the

residence order or restrain order in respect of the residential house in

Pune where the respondent-wife was residing was distinct and was not

sought in the proceedings before the Family Court. This Court in the

said order adverted to the provisions of Family Courts Act, 1984 and

the provisions of the said Domestic Violence Act and held that it is

apparent that the said two enactments provided for overriding remedies

and reliefs. The forum of Family Court established under Family

Courts Act, 1984 is competent to exercise all the jurisdiction

exercisable by any District Court or any Subordinate Civil Court under

any law for the time being in force in respect of suits and proceedings

of the nature referred to in the explanation appended to Section 7 and

for the purpose of exercising such jurisdiction under such law, is

deemed to be a District Court or, as the case may be, Subordinate

bdp

fca-31.20.doc

Special Court for the area to which the jurisdiction of the Family Court

extends.

7. It is held that the explanation to the said Section the said section

enumerates the nature of suits and proceedings and series of

proceedings have been included, in respect of which the Family Court

will have jurisdiction. The Family Court would also exercise

jurisdiction over the property of the parties to the marriage, injunction

for circumstances arising out of marital relationship, declaration as to

legitimacy of any person, proceedings for maintenance, guardianship,

access of children, person etc. It is held that the Family Court thus

exercise the powers of Civil Court and by virtue of Section 10 of the

said Act, is deemed to be a Civil Court and has all powers of such a

Court. By Sub-Section 1 of Section 10 of Family Courts Act, 1984, the

provisions of the Code of Civil Procedure are made applicable to the

suits and proceedings before the Family Court except the proceedings

under Chapter IX of the Criminal Procedure Code, 1973 which

continued to be governed by the provisions of Code of Criminal

Procedure.

bdp

fca-31.20.doc

8. This Court in the said order held that as far as conduct of the

proceedings under the said Domestic Violence Act is concerned,

proceedings are initiated on an application being preferred by an

aggrieved person or a protection officer or any other person on behalf

of the aggrieved person seeking various types of reliefs which the

Magistrate is competent to grant under Chapter IX of the Code of

Criminal Procedure, 1973. Section 28 prescribes that all the

proceedings under Sections 12, 18 to 23 are governed by the Code of

Criminal Procedure, 1973. It is however permissible to the Court to lay

down its own procedure for disposal of an application under Section 12

or under sub-Section 2 of Section 23.

9. It is held that the Family Court which is deemed to be a Civil

Court possesses all the powers of a Civil Court including its inherent

power to grant interim relief and therefore a Section analogous to

Section 23 of the said Domestic Violence Act, 2005 did not find place

in the Family Courts Act, 1984. This Court recorded the submission

made by the learned Counsel for the appellant herein in the said order

that those two proceedings could be clubbed together and dealt with by

the same Court i.e. Family Court which was empowered to deal with

bdp

fca-31.20.doc

the said proceedings in the manner which would serve the interest of

justice and the interest of parties in a better manner. The prayer of the

appellant herein was not to deprive the respondent of any reliefs which

she had sought in the domestic violence proceedings but it also only

the claim of the appellant that it could be decided before Family Court

effectively and the Family Court by directing the parties to lead

common evidence in support of the overlapping reliefs which are

sought.

10. This Court accordingly held that the reliefs sought before the

learned Magistrate by the respondent in the domestic violence

proceedings could be effectively tried and granted by the Family Court.

It is held that the Court which is competent to grant final relief is also

competent to grant interim reliefs or to protect the subject matter of the

proceedings before it. It is held that in order to avoid the multiplicity of

litigation and in the interest of parties, it would be appropriate that the

power under Section 24 of the Code of Civil Procedure, 1908 could be

exercised and the proceedings could be clubbed together. Since, the

evidence of respondent-wife in the domestic violence proceedings was

already over, this Court directed the Family Court to rely upon the said

bdp

fca-31.20.doc

evidence recorded in the domestic violence proceedings by the learned

Judicial Magistrate, First Class at Cantonment Court, Pune and from

that stage by taking the said evidence which is also recorded and

directed the Family Court to proceed further and would take into

consideration the averments that have been raised in the domestic

violence application preferred by the respondent before the learned

Judicial Magistrate, First Class. This Court accordingly directed the

Family Court to dispose of the proceedings expeditiously on being

transferred. It is not in dispute that the respondent has not impugned

the said order dated 6th September, 2018 passed by this Court in the

said petition filed under Section 24 of Code of Civil Procedure, 1908.

11. Learned Counsel for the respondent invited our attention to the

impugned judgment dated 17th May, 2019 passed by the Family Court

and would submit that by the said common judgment, the Family Court

disposed of not only the petition for divorce i.e. P.A. No. 1386 of 2013

but also disposed of the Criminal Misc. Application No. 73 of 2018

filed by the respondent. Learned Counsel invited our attention to the

issues in P.A. No. 1386 of 2013 and also separate issues in Criminal

Misc. Application No. 73 of 2018 (old number Criminal Misc.

bdp

fca-31.20.doc

Application No. 68 of 2013) and would submit that the Family Court

has answered the issues framed under the said P.A. No. 1386 of 2013

and in Criminal Misc. Application No. 73 of 2018 separately. He

invited our attention to the operative part of the said judgment and

would submit that directions issued by the Family Court in paragraphs

7 to 27 are under the provisions of the said Domestic Violence Act

whereas the directions issued in the other paragraphs were passed in

P.A. 1386 of 2013 relating to divorce petition.

12. Learned Counsel invited our attention to Section 19(2) of the

Family Courts Act, 1984 and would submit that no appeal is

maintainable under Chapter IX of the Criminal Procedure Code, 1973.

He relied upon Section 19(5) of the Family Courts Act, 1984 and

would submit that except the orders which are appealable under

Section 19 specifically, no appeal or revision can be filed to any Court

from any order or decree of a Family Court. It is submitted that the said

order passed by the Family Court in the Criminal Misc. Application

No. 73 of 2018 could be challenged only by way of Criminal Revision

Application under Section 397 of the Code of Civil Procedure and not

under Section 19(1) of the Family Courts Act, 1984. In support of this

bdp

fca-31.20.doc

submission, learned Counsel strongly placed reliance on the judgment

delivered by a Full Bench of this Court in case of Nandkishor Pralhad

Vyawahare v/s. Mangala, (2018) 3 Mah LJ 913 and in particular

paragraphs 7, 12, 18, 29, 30, 35, 39, 40, 42, 46 and 48.

13. Learned Counsel for the respondents submits that the

proceedings under the provisions of Section 28(1) of the said Domestic

Violence Act are akin to the proceedings under Section 125 of the Code

of Criminal Procedure. He relied upon Rule 6(5) of the Family Court

Rules. Learned Counsel invited our attention to Section 29 and also

Section 12 of the said Domestic Violence Act and submits that

application filed by the respondent-wife to the learned Magistrate was

under Section 12 of the said Domestic Violence Act and thus any order

passed under the said provisions is appealable before the Sessions

Court under Section 29 of the Domestic Violence Act.

14. It is submitted by the learned Counsel that the scope of Criminal

Revision Application under Section 397 of the Code of Criminal

Procedure is limited and not wider as in case of an appeal filed under

Section 19(1) of the Family Courts Act, 1984. Merely, because both the

bdp

fca-31.20.doc

proceedings filed by the respondent i.e. one before the Family Court

under the Special Marriage Act and another before the learned Judicial

Magistrate, First Class under the provisions of Domestic Violence Act

were clubbed together by this Court in the proceedings filed under

Section 24 of the Code of Civil Procedure, 1908, the order passed by

the Family Court in various separate paragraphs of the impugned order

cannot be construed an order appealable under Section 19(1) of the

Family Courts Act, 1984. Both the proceedings filed by the respondent

were for different reliefs by invoking provisions of the two different

Acts i.e. Special Marriage Act and Domestic Violence Act and thus the

remedy of the aggrieved party would be to challenge the order passed

in the two different proceedings, though by a common order would be

as available under the provisions of the two different Acts and not by

filing an appeal under the provisions of the Family Courts Act, 1984.

15. Mr. Sarwate, learned Counsel for the appellant on the other hand

strongly placed reliance on the judgment of this Court delivered on 6 th

September, 2018 in Criminal Writ Petition No. 4649 of 2015 filed by

his client against the respondent and another under Section 24 of the

Code of Civil Procedure, 1908 and would submit that the said

bdp

fca-31.20.doc

judgment delivered by this Court thereby clubbing both the

proceedings which were filed by the respondent against his client has

not been impugned by the respondent. Learned Counsel placed reliance

on Section 12 of the said Domestic Violence Act and would submit that

various reliefs were sought by the respondent before the learned

Judicial Magistrate, First Class in Criminal Misc. Application No. 68 of

2014 by making an application under Section 12 of the said Domestic

Violence Act.

16. It is submitted that the reliefs which can be sought under the

provisions of the said Domestic Violence Act are provided in Sections

18 to 22 of the said Domestic Violence Act. He submits that the remedy

of appeal provided under Section 29 of the Domestic Violence Act

could have been availed by filing an appeal to the Court of Sessions

only if such order on application made by the respondent under the

provisions of the said Domestic Violence Act would have been heard

by the learned Judicial Magistrate, First Class and not in case of an

order passed by the Family Court. He submits that in this case the said

proceedings initially filed by the respondent under Section 12 of the

said Domestic Violence Act though filed before the learned Judicial

bdp

fca-31.20.doc

Magistrate, First Class, were admittedly heard by the Family Court

along with the divorce proceedings filed by her pursuant to the order

dated 6th September, 2018 passed by this Court under Section 24 of the

Code of Civil Procedure, 1908. He submits that Section 29 of the said

Domestic Violence Act thus would not be attracted in this case.

17. Learned Counsel for the appellant submits that the Domestic

Violence Act does not declare any where that whenever reliefs under

Sections 18 to 22 are sought in other pending proceedings before the

Civil Court, Family Court or a Criminal Court, such Court would be

deemed to be the Court of Judicial Magistrate, First Class. He also

placed reliance on paragraph 19 of the said judgment and would submit

that since the reliefs sought by the respondent could be rejected by a

Civil Court and the final order passed by the Family Court would also

indicate the same, the respondent cannot be now allowed to urge that

for part of the reliefs granted by the Family Court in favour of the

respondent, the appellant was required to file a Criminal Revision

Application under the provisions of the Code of Criminal Procedure

read with Section 29 of the said Domestic Violence Act.

bdp

fca-31.20.doc

18. Learned Counsel for the appellant placed reliance on the

unreported judgment of this Court delivered on 15 th November, 2019 in

Misc. Civil Application No. 64 of 2019 in case of Mr. Santosh

Machindra Mulik v/s. Mrs. Mohini Mithu Choudhari and in

particular paragraph 5. He submits that to avoid any conflicting

conclusions in the two proceedings one under the provisions of the

Special Marriage Act and another under the provisions of the Domestic

Violence Act and for various other reliefs, this Court rightly clubbed

both the proceedings by judgment dated 6th September, 2018 in

Criminal Writ Petition No. 4649 of 2015. It is not the case of the

respondent that if the proceedings filed by the respondent under the

provisions of Domestic Violence Act would have been heard by the

learned Judicial Magistrate, First Class, there was no remedy available

to the appellant against the said order.

19. It is submitted that it is not the case of the respondent that even if

the appellant would have filed a Criminal Revision Application against

the said order passed by the Family Court. Insofar as the reliefs under

the provisions of Domestic Violence Act are granted, both the

proceedings arising out of the order passed under the provisions of

bdp

fca-31.20.doc

Special Marriage Act and under the provisions of Domestic Violence

Act could have been clubbed together by this Court, after obtaining an

administrative order from the Hon'ble Chief Justice. He submits that

though the First Appeal was filed by his client on 3 rd September, 2019,

the issue of maintainability is raised only on 3rd December, 2020.

20. Mr. Bhojwani, learned Counsel for the respondent in his

rejoinder arguments submits that the appellant has also not removed

office objection for six months in the Family Court Appeal filed by

him. No urgency was made out in the said Family Court Appeal by the

appellant for the period of eight months. The Family Court had issued a

Distress Warrant against the appellant.

REASONS AND CONCLUSIONS :-

21. The question that arises for consideration of this Court is

whether Appeal under Section 19(1) of the Family Courts Act, 1984 is

maintainable also in respect of the reliefs granted by the Family Court

claimed under the provisions of Domestic Violence Act along with the

reliefs granted in the divorce proceedings under the provisions of

Special Marriage Act by a common judgment or not.

bdp

fca-31.20.doc

22. A perusal of the record indicates that on 16 th December, 2013,

the respondent had filed a Petition (P.A. No. 1386 of 2013) against the

appellant inter-alia praying for divorce on the ground of cruelty and

adultery. On 11th February, 2014, the respondent filed Criminal Misc.

Application No. 68 of 2014 under the provisions of the Domestic

Violence Act before the learned Judicial Magistrate, First Class for

various reliefs. The appellant filed a counter claim in the proceedings

before the Family Court filed by the respondent inter-alia praying for

divorce seeking custody of the child. The respondent filed her evidence

in examination-in-chief in the Domestic Violence proceedings. Her

cross-examination was concluded on 24th July, 2018. However, in view

of the order passed by this Court on 6th September, 2018, the said

proceedings before the learned Judicial Magistrate, First Class in

Criminal Misc. Application No. 68 of 2014 were transferred to the

Family Court and was renumbered as Criminal Misc. Application No.

73 of 2018. She was further cross-examined before the Family Court

upon transfer of those proceedings to Family Court from the learned

Judicial Magistrate, First Class.

bdp

fca-31.20.doc

23. After completion of the cross examination of the respondent in

the Family Court, the respondent examined two more witnesses. After

the evidence of the respondent, the appellant entered into witness box

to prove his case and to disprove the case of the respondent. The

appellant also examined another witness.

24. Insofar as paragraph (46) is concerned, the Family Court framed

several issues in P.A. 1386/2013 filed by the respondent inter alia

praying for divorce on the ground of cruelty and adultery and also the

issues arising out of the counter claim filed by the appellant for seeking

divorce and for permanent custody of minor son. In paragraph (47) of

the impugned judgment, the Family Court framed seven separate issues

in Miscellaneous Application No.73 of 2018.

25. Insofar as issues in P.A.1386/2013 are concerned, the Family

Court held that the respondent herein (original petitioner) had proved

that she had failed to prove that the appellant had voluntary sexual

intercourse with a woman other than the respondent. It is held that the

respondent herein proved that the appellant had treated her with cruelty

and was thus entitled to a decree of divorce. It is held that the

bdp

fca-31.20.doc

appellant had failed to prove that the respondent herein had treated him

with cruelty and was not entitled for permanent custody of the minor

son. It is held that the appellant had failed to prove that the respondent

herein had been incurably of unsound mind and suffering continuously

or intermittently for mental disorder of such kind and to such extent

that the appellant cannot reasonably be expected to live with the

respondent herein.

26. Insofar as the issues framed by the Family Court in

Miscellaneous Application No.73 of 2018 arising out of the Domestic

Violence Act are concerned, the Family Court held that the respondent

herein had proved that the appellant had committed act of domestic

violence against her. It is held that the respondent herein is entitled for

maintenance for herself and for her son. It is held that the respondent

herein is entitled to the relief of injunction restraining the appellant

from causing interference in physical custody of the son with her and is

entitled to the relief of injunction as claimed in prayer clauses (iv), (v)

and (vi) of domestic violence proceedings in respect of Flat No. F-601,

Maestros, Wanowrie. It is held by the Family Court that the respondent

herein is entitled to the damages as claimed in the domestic violence

bdp

fca-31.20.doc

proceedings and is entitled to get the instrument of investments etc.

from the appellant herein.

27. A perusal of the impugned judgment delivered by the Family

Court and more particularly paragraph 160 thereof indicates that in

both the petitions i.e. in divorce petition and domestic violence

petition, the most of the facts are on same footings and the nature of the

evidence to some extent was the same and in view of order dated 6 th

September, 2018 passed by this Court in the writ petition filed by the

appellant herein, the domestic violence case has been transferred to the

Family Court for trial with the divorce petition. The Family Court

followed the judgment of this Court in case of XXX and others vs.

ABC and another delivered on 2nd March, 2016 in Criminal Writ

Petition No. 647 of 2016 and held that the objection to the

maintainability of the domestic violence petition could not be accepted.

28. In paragraph 163 of the impugned judgment, it is held that the

respondent therein had claimed permanent alimony for herself under

the provisions of section 37 of the Special Marriage Act, 1954 and in

domestic violence proceedings. In paragraph 194 of the impugned

bdp

fca-31.20.doc

judgment, the Family Court rejected the claim for damages made by

the respondent herein in domestic violence proceedings on the ground

that the respondent had failed to prove that the appellant herein had

voluntarily sexually intercoursed with the respondent no.2 in the

criminal miscellaneous application. The respondent had claimed the

relief of divorce under the provisions of section 27(1)(a) of the Special

Marriage Act, 1954 on the ground of adultery. The Family Court

considered the evidence led by both the parties in both the proceedings

while considering some of the reliefs claimed under the provisions of

Special Marriage Act as well as under the Domestic Violence Act.

29. Under section 24 of the Code of Civil Procedure, 1908, the High

Court or the District Court may at any stage transfer any suit, appeal or

other proceeding pending before it for trial or disposal to any Court

subordinate to it and competent to try or dispose of the same, or

withdraw any suit, appeal or other proceeding pending in any Court

subordinate to it, and try or dispose of the same; or transfer the same

for trial or disposal to any Court subordinate to it and competent to try

or dispose of the same. Under section 24(2) of the Code of Civil

Procedure, 1908, it is clearly provided that where any suit or

bdp

fca-31.20.doc

proceeding has been transferred or withdrawn under sub-section (1) of

section 24, the Court which is thereafter to try or dispose of such suit or

proceeding may, subject to any special directions in the case of any

order of transfer, either retry it or proceed from the point at which it

was transferred or withdrawn.

30. In this case, the evidence in the proceedings filed by the

respondent before the learned Judicial Magistrate, First Class at

Cantonment Court, Pune was partly recorded. This Court after hearing

both the parties had transferred those proceedings filed by the

respondent under the provisions of the Domestic Violence Act to the

Family Court. Both the parties thereafter participated before the

Family Court. It is not in dispute that the said order passed by this

court under Section 24 of the Code of Civil Procedure in the writ

petition filed by the appellant herein has not been impugned by the

respondent before the Hon'ble Supreme Court.

31. Under section 7 of the Family Court Act, the Family Court

exercises all the jurisdiction exercisable by any District Court or any

subordinate civil Court under any law for the time being in force in

bdp

fca-31.20.doc

respect of suits and proceedings of the nature referred to in the

explanation. Explanation (c) provides that a suit or proceeding

between the parties to a marriage with respect to the property of the

parties or of either of them would be a suit or the proceedings referred

to in sub-section (1) of section 7. Explanation (f) refers to a suit or

proceeding for maintenance. Explanation (g) refers to a suit or

proceeding in relation to the guardianship of the person or the custody

of, or access to, any minor. Sub-section (2) of section 7 provides that

subject to the other provisions of this Act, a Family Court shall also

have and exercise the jurisdiction exercisable by a Magistrate of the

first class under Chapter IX (relating to order for maintenance of wife,

children and parents) of the Code of Criminal Procedure, 1973. Sub-

section 2 (b) of section 7 provides that such other jurisdiction as may

be conferred on it by the Family Court by any other enactment subject

to the other provisions of the said Act.

32. The Full Bench of this Court in case of Nandkishor Pralhad

Vyawahare (supra) has dealt with the provisions of sections 12(1), 18

to 22 and 31 and 33 of the Domestic Violence Act and has also dealt

with the power of court under section 482 of the Criminal Procedure,

bdp

fca-31.20.doc

Code, 1974. The Full Bench of this Court considered the issue

'Whether or not the proceedings under the Protection of Women from

Domestic Violence Act, 2008 are in the nature of criminal

proceedings?' . It is held that the Domestic Violence Act nowhere

makes any reference to the character or nature of the proceedings that

are initiated under the Domestic Violence Act.

33. In paragraph (18), it is held that the Domestic Violence Act does

not declare anywhere that whenever reliefs under sections 18 to 22 are

sought in other pending proceeding before a Civil Court, Family Court

or a Criminal Court, such Court would be deemed to be the Court of

Judicial Magistrate, First Class. Silence of the legislature on this issue

is likely to create difficulty in selection of the forum for filing of an

appeal against any order passed in respect of the reliefs under the

Domestic Violence Act by a person not satisfied with the being that

section 29 of the Domestic Violence Act which creates right of appeal,

mandates that such forum would be the Court of Session and it is

possible in a given case that the order granting or rejecting relief may

have been passed by the judicial forum equal in rank or designation as

the Court of Session. In paragraph (19) it is held that the Hon'ble

bdp

fca-31.20.doc

Supreme Court has paved the way for finding out the nature of a

proceeding. The examination of the nature of the rights created, the

reliefs provided and the kinds of final order that could be passed,

would be sufficient indices of the nature of a proceeding.

34. In paragraph 21 of the said judgment, this Court held that a

proceeding in which the party asserts the existence of civil rights

conferred by the civil law or by statute and claims a relief for breach

thereof would be a proceedings of civil nature and the proceeding

which upon conclusion results in the imposition of sentences, such as

death, imprisonment, fine or forfeiture of property would be a

proceeding of criminal nature. It is held that it is not the nature of the

proceeding and it is the nature of the right violated and the relief

provided for violation of the right is what ultimately decides the nature

of a proceeding. This Court held that the preamble of the Domestic

Violence Act indicates that the enactment is intended to provide more

effective of rights of women guaranteed under the Constitution, who

are victims of the violence occurring within the family and for matters

connected there with or incidental thereto. In order to remove the

deficiencies in civil law in respect of a offence punishable under

bdp

fca-31.20.doc

Section 498 A of the Indian Penal Code and keeping in view the rights

guaranteed under Articles 14, 15, 19 and 21 of the Constitution of

India, the parliament enacted the Domestic Violence Act to provide for

a remedy under the civil law.

35. This Court also adverted to Section 26 of the Domestic Violence

Act and held that any relief available under the Domestic Violence Act

can also be sought in any other legal proceeding before a Civil Court,

Family Court or a Criminal Court as long as such proceeding affects

the aggrieved person and the respondents. Section 28 makes applicable

the provisions of the Criminal Procedure Code to all the proceedings

under Sections 12 and 18 to 23 in particular case. Section 29 prescribes

that an appeal from the order made by the Magistrate shall lie to the

Court of Session, within thirty days from the date of an order. This

Court held that these provisions essentially create is a plethora of civil

rights breach of which results in basically providing civil remedies

which are alien to criminal law.

36. These rights and remedies are such as, right against domestic

violence to be realized through a prohibitory order (Section 18), right

bdp

fca-31.20.doc

to reside in a shared household and right from being dispossessed or

disturbed in enjoying the possession of a shared household to be

realized through a suitable restraining order (Section 19), right to get

monetary reliefs and compensation (Sections 20 and 22), right to seek

temporary custody of the child (Section 21) and right to seek interim

and ex-parte orders in certain cases (Section 23). These rights and

reliefs are not found in classical criminal jurisdiction, which is about

punishing the rule breaker by sentencing him to death or imprisonment

or forfeiture of property and in some cases making him pay the

compensation to the victim of crime. The notice that is issued first on

an application under Section 12(1) of the Domestic Violence Act is

civil in nature as can be seen from the provision of Section 13 and

neither any cognizance is taken as under Section 190 of the Criminal

Procedure Code nor any process is issued as under Section 204 of

Criminal Procedure Code in respect of such an application.

37. In paragraphs 30 to 32 of the said judgment, full bench of this

Court held that under Section 12(1) of the Domestic Violence Act, an

application made to the Magistrate, who could be Judicial Magistrate

of the First Class or as the case may be, the Metropolitan Magistrate in

bdp

fca-31.20.doc

Mumbai Metropolitan Region, as defined under Section 2(i), for

seeking various reliefs as provided under Sections 18 to 22 which are

for redressing breach of civil rights and have a civil flavour, not known

to criminal law. It is held that it is not the Judicial Magistrate, First

Class or the Metropolitan Magistrate, as the case may be, who alone is

competent to decide an application under Section 12(1). As even a

Civil Court or a Family Court or any other Criminal Court conducting

any legal proceeding which has the power under Section 26 to do so.

38. It is held that it is possible to obtain these reliefs even in a

petition filed for divorce between the same parties under the provisions

of Hindu Marriage Act, 1955. The rights created and remedies provided

for the breaches thereof under Domestic Violence Act have been

viewed by the Parliament as basically of civil nature and, therefore, by

specific provisions, authority has been conferred even upon the Civil

Courts, in addition to Criminal Courts, under Section 26 of the

Domestic Violence Act, to deal with an application filed for seeking

various remedies provided under Section 18 to 22 of the Domestic

Violence Act. It is held that making of Criminal and Civil Courts

simultaneously as appropriate to obtain the reliefs provided under the

bdp

fca-31.20.doc

Domestic Violence Act is a certain pointer to the fact that the character

of the proceeding is not dependent upon the nature of the tribunal

which is invested with the authority to grant relief, but upon the nature

of the right violated and the kind of relief that may be had. The rights

created and remedies provided for in the Domestic Violence Act are

basically of civil nature.

39. In paragraphs 34 and 35 of the said judgment, the full bench of

this Court held that the applicability of provisions of the Criminal

Procedure Code and providing of criminal consequences for breaches

are only indicative of the intention of the Parliament to make various

civil remedies available under the Domestic Violence Act more

effective and meaningful. Parliament thought in its wisdom that mere

giving of remedies of civil nature or an order of injunction or

prohibition for that matter, may not be sufficient to enable the

aggrieved person realise the benefits of civil remedies. It is held that as

an effective tool in the hands of the Court and the aggrieved person, the

procedure to be followed generally is criminal and breach of protection

order and directions issued in such order constitute two separate and

distinct offences. They have no bearing upon and do not determine the

bdp

fca-31.20.doc

basic character of the proceeding initiated under Section 12(1) of the

Domestic Violence Act which is by and large of the civil nature. These

provisions are best, are the effective instruments by which to make

available speedily the remedies under the Domestic Violence Act to the

aggrieved person and enable her to enjoy the fruits of the remedies.

40. The full bench also adverted to the judgment of Division Bench

of this Court in case of Sukumar Pawanlal Gandhi v/s Bhakti Sushil

Gandhi, 2016 SCC OnLine Bom 12942 following the view taken by

the Hon'ble Supreme Court in case of Kunaprareddy alias Nookala

Shanka Balaji v/s. Kunapareddy Swarna Kumari, (2016) 11 SCC 774

and held that the proceedings under Section 12(1) of the Domestic

Violence Act are predominantly of civil nature and it opined that the

power under Section 482 of Criminal Procedure Code would not be

available for quashing of an application under sub-Section (1) of

Section 12 seeking reliefs under Sections 17 to 22 of the Domestic

Violence Act. However, it gave a clarification that because Sections 31

and 33 create distinct offences, power under Section 482 of Criminal

Procedure Code could also be exercised for quashing of the

prosecution under Sections 31 and 33 of the Domestic Violence Act.

bdp

fca-31.20.doc

41. Section 31 of the Domestic Violence Act provides for penalty for

breach of protection order and interim application order by the

respondent. Such offences shall be as far as practicable be tried by the

Magistrate who has passed the order, the breach of which has been

alleged to have been caused by the accused. Section 33 of the Domestic

Violence Act provides that if any protection officer fails or refuses to

discharge his duties as directed by the Magistrate in the protection

order without any sufficient cause, he shall be punished with

imprisonment of either of one year, or with fine which may extend to

twenty thousand rupees, or with both.

42. A perusal of the relief granted by the Family Court in favour of

the respondent on the application filed by the respondent under the

provisions of the Domestic Violence Act clearly indicates that neither

any of the reliefs falling under Sections 31 or 33 were sought nor were

granted by the Family Court. All the reliefs sought by the respondent

and granted by the Family Court were under the provisions of Sections

19 to 22 of the Domestic Violence Act, which were of the civil nature

and did not attract any offence punishable under criminal law. The

bdp

fca-31.20.doc

learned Counsel for the respondent who raised an issue of

maintainability of the Family Court Appeal insofar challenge to the

order passed by the Family Court granting various reliefs in the

application filed by the respondent under the provisions of the

Domestic Violence Act could not point out any relief granted by the

Family Court attracting any punishment for any alleged offence

committed by the appellant, which could be tried by any Criminal

Court.

43. Both the parties proceeded on the premise before this Court in

the application filed under Section 24 of the Code of Civil Procedure

and thereafter before the Family Court upon transfer of the proceedings

from the Judicial Magistrate, First Class to the Family Court as civil

proceedings failing within the jurisdiction of the Family Court under

Section 7 of the Family Courts Act, 1984. In our view, there is thus no

merit in the preliminary objection raised by the respondent for

maintainability of the appeal filed by the appellant-husband impugning

the reliefs granted by the Family Court in the application filed by the

respondent under the provisions of the Domestic Violence Act on

subsequent transfer to Family Court for adjudication along with the

bdp

fca-31.20.doc

petition for divorce filed by the respondent. The principles laid down

by the full bench of this Court in case of Nandkishor Pralhad

Vyawahare (supra) applies to the facts of this case. We are respectfully

bound by the said judgment.

44. A learned single Judge of this Court in case of Mr. Santosh

Machindra Mulik v/s. Mrs. Mohini Mithu Choudhari dealt with an

application for seeking transfer of a criminal proceedings filed under

Section 12 of the Domestic Violence Act pending before the Court of

Judicial Magistrate, First Class, Pune to the Family Court at Pune to be

tried along with the pending Divorce petition within the parties. It is

held that since from the domestic violence proceeding that may be

heard along with the matrimonial proceeding before the Family Court,

an appeal would lie to this Court, and in that sense, no party can be said

to be loosing his right of appeal, what is lost is a further right of

revision. That, however, is no ground to deny transfer of proceedings

on the basis of principle of justice. The Family Court in this case has

rendered a finding that some of the evidence before the Family Court

in the proceedings was common and was relied upon by both the

parties while addressing the Family Court on the different issues

bdp

fca-31.20.doc

framed by the Family Court in the two proceedings.

45. It was not the case of the respondent that against the proceedings

filed by the respondent under the provisions of the Domestic Violence

Act by the learned Judicial Magistrate, First Class, there was no

remedy available to the appellant against the said order. Even if the

appellant would have filed separate criminal revision application

against the part of the order passed by the Family Court arising out of

the same facts, the appellant could always apply for obtaining an

administrative order from the Hon'ble Chief Justice for clubbing both

the matter together. There is no substance in the submission of the

learned Counsel for the respondent that for part of the order passed by

the Family Court in a composite order, the appellant could not have

filed Family Court Appeal under Section 19 of the Family Courts Act,

insofar as the reliefs under the Domestic Violence Act, the appellant

ought to have filed a criminal revision application.

46. The learned counsel for respondent is clearly unreconciled to the

fact that pursuant to the order of clubbing of both the proceedings in

question a common trial ensued and was taken to logical conclusion by

bdp

fca-31.20.doc

the Family Court. The learned counsel is still harbouring a belief that

impugned order passed by the learned judge of Family Court should be

bifurcated into orders one passed under the provisions of Special

Marriage Act and other under the provisions of Domestic Violence Act

having clothed in the capacity of a magistrate. Of crucial importance

here is that, we reiterate at the cost of repetition, all the reliefs canvased

and sought by the respondent and granted by the learned judge of

Family Court under the provisions of Sections 19 to 22 of the

Domestic Violence Act are predominantly of the civil nature sans

character of criminality.

47. The moment both the proceedings came to be clubbed by judicial

order of this Court and directed to be tried together, the jurisdiction of

the Family Court became abundantly clear over the proceedings under

the Domestic Violence Act. Resultantly, the order passed in the

proceedings became the orders passed by the learned judge of the

Family Court for all purposes and therefore, it would be a fallacy and

myopic to term part of the order pertaining to the reliefs under

Domestic Violence Act as an order amenable to revisional jurisdiction.

This would amount to nothing but a self serving interpretation. The

bdp

fca-31.20.doc

proceedings under the provisions of Domestic Violence Act having

subsumed with the proceedings of Special Marriage Act by virtue of

the order of clubbing and consequently final orders flowing therefrom,

needless to say acquired the characters of orders passed by the learned

judge of Family Court and nothing else. Backed by these reasonings

the remedy against these orders is nothing but Appeal. This is our view

at its simplest.

48. We therefore pass the following order :-

(a) Since, reliefs granted by the Family Court in the application filed by the respondent under the provisions of the Domestic Violence Act were of civil nature, this Family Court Appeal challenging the said common order including in the proceedings arising out of the provisions of Domestic Violence Act is maintainable.

(b) It is made clear that this Court has not expressed any views on the merits of the Family Court Appeal filed by the appellant and the same would be considered by this Court at the stage of hearing of the Family Court Appeal.

49. Place the matter on board for directions on 17th March, 2021.

  (V.G. BISHT, J.)                                (R.D. DHANUKA, J.)





 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter