Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jayawant Bhimrao Kamthe vs Jayashree Jaywant Kamthe
2021 Latest Caselaw 12730 Bom

Citation : 2021 Latest Caselaw 12730 Bom
Judgement Date : 7 September, 2021

Bombay High Court
Jayawant Bhimrao Kamthe vs Jayashree Jaywant Kamthe on 7 September, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                                       1              908-FCA.3-21+CA.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                   908 FAMILY COURT APPEAL NO.3 OF 2021

                                      WITH

                       CIVIL APPLICATION NO.787 OF 2021
                                IN FCA/3/2021

                          JAYAWANT BHIMRAO KAMTHE
                                    VERSUS
                          JAYASHREE JAYWANT KAMTHE

                                     ...
          Advocate for Appellant/Applicant : Mr. Pahilwan Gautam J.
           Advocate for Respondent : Mr. Joslyn Anthony Menezes.
                                     ...

                               CORAM : RAVINDRA V. GHUGE, AND
                                       S. G. MEHARE, JJ.
                               DATE    : 07.09.2021

     PER COURT :-


1. The appellant-husband is aggrieved by the judgment and

order dated 14.12.2020, passed by the learned Family Court

vide which M.A.N.R.J.I. No.02 of 2019 filed by the respondent-

wife, under Order 9 Rule 13 of the Civil Procedure Code,

seeking setting aside of the ex-parte decree, has been allowed.

The delay of 110 days has been condoned and the ex-parte

judgment and decree dated 14.09.2018, allowing divorce

2 908-FCA.3-21+CA.odt

petition No.A-231 of 2018 filed by the petitioner-appellant-

husband, had been set aside.

2. We have considered the strenuous submissions of the

learned advocates for the appellant-husband and the

respondent-wife. With their assistance, we have perused the

appeal paper book.

3. Petition No.A-231 of 2018 was filed by the appellant

under Section 13(1)(i-a)(i-b) of the Hindu Marriage Act on

23.05.2018. In 3 months and 22 days, the learned Family

Court delivered the judgment dated 14.09.2018 allowing the

petition ex-parte and granting the decree of divorce to the

husband. The entire case rests upon the bailiff report dated

25.06.2018 wherein he has remarked that when he offered the

notice to the wife, she angrily said that as the husband has

filed a divorce proceeding, give notices to the husband and not

to her.

4. On this premise, the learned Family Court proceeded

with the matter. The husband filed an affidavit in lieu of

examination-in-chief and based on the following grounds, the

proceedings were allowed :

                                         3                908-FCA.3-21+CA.odt



            (a)     The wife desired a separate residence away

                    from her in-laws.


            (b)     After the husband returned home from duties,

                    she would not open the door.

            (c)     She wanted the husband "to dance to her tune".

            (d)     She would like to visit her parental home

frequently even after birth of two children.

(e) She desired that her husband should purchase a

residence and a four wheeler.

(f) She would insult him in the presence of friends.

(g) She would not prepare proper food for the

husband.

5. Having considered the above factors, it is noteworthy

that the marriage of the appellant and the respondent lasted

for 20 years. They have two children, a son and a daughter. A

copy of the communication from the Principal of the School, in

which the younger child i.e. the daughter was taking education

in the 10th Standard, dated 02.09.2021, is cited which indicates

4 908-FCA.3-21+CA.odt

that the husband has not deposited the academic year fees of

Rs.19,500/- for the 9th Standard and Rs.6,000/- for the 10th

Standard. The daughter is put to risk of suffering in her

academic curriculum.

6. We have perused the application Exh.28 in M.A.N.R.J.I.

No.02 of 2019 filed by the wife seeking the recalling of the ex-

parte judgment and for restoring the original proceedings so as

to be contested on its merits. It is fairly stated in paragraph

No.4 by the wife that she refused to accept the notice due to

lack of knowledge and was under an apprehension that the

person who came to deliver the notice must have been the

friend of the husband and they were likely to obtain her

signatures fraudulently over divorce papers. It was a mistake

committed by her under a misbelief. She desires to save the

marriage so that the couple could live together and the

children could be taken care of.

7. It does not call for any debate that no litigant benefits by

neglecting his or her court proceedings. In the facts and

circumstances before us, we do not find that the wife could

have drawn any advantage, muchless undue advantage by

5 908-FCA.3-21+CA.odt

refusing to accept the notice. The learned Family Court has

disposed off the proceedings in 3 months and 22 days and

restoration of the original proceedings, therefore, has not

caused an irreparable harm or manifest inconvenience or grave

prejudice to the husband. It is always desirable in law to have

a fair contest in litigation. Had it been the case that the

original proceedings were lingering for a period of 5 years or

10 years or 15 years and thereafter, the restoration of the

original proceedings would reverse the clock by 5 or 10 years.

The moment, the wife came to know that the husband has

secured an ex-parte decree, she has approached the Court. The

delay of 110 days condoned by the learned Family Court does

not call for any interference, in the light of the law laid down

by the Hon'ble Apex Court in the matters of Collector Land

Acquisition Anantnag and another Vs. MST. Katiji and others,

AIR 1987 SC 1353 and Esha Bhattacharjee v. Managing

Committee of Raghunathpur Nafar Academy and others

(2013) 12 SCC 649.

8. Both the parties had led evidence before the learned

Family Court in the restoration proceedings. The wife was

successful in convincing the Trial Court that it was on account

6 908-FCA.3-21+CA.odt

of her misbelief and lesser understanding of court matters that

she had not accepted the notice apprehending that her

signatures may be obtained by the person posing as a bailiff.

She uttered the sentence before bailiff that "she cannot accept

notice and she does not desire to grant divorce to the

husband". This indicates that she desired to save her marriage

for the sake of her children and her social status besides the

comforts of being a married woman.

9. In view of the above, we do not find that the impugned

judgment setting aside the ex-parte judgment of divorce could

be said to be perverse or erroneous in the light of the law laid

down by the Hon'ble Apex Court in the matter of Surya Dev

Rai Vs. Ram Chander Rai, (2003) 6 SCC 675 and Syed Yakoob

Vs. K. S. Radhakrishnan and others, AIR 1964 SC 477.

10. As such, this appeal fails and the same is, therefore,

dismissed. The pending Civil Application would not survive

and stands disposed off.

11. We make it clear that the original proceedings filed by

the husband would be considered by the learned Family Court

on it's own merits and the said Court would not be influenced

7 908-FCA.3-21+CA.odt

by any observations, if any, that may have been made in this

order.

(S. G. MEHARE, J.) (RAVINDRA V. GHUGE, J.)

...

vmk/-

 
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