Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Namdev Khannappa Sisal And Ors vs Balabai @ Surekha Namdev Sisal And Anr
2024 Latest Caselaw 2853 Bom

Citation : 2024 Latest Caselaw 2853 Bom
Judgement Date : 31 January, 2024

Bombay High Court

Namdev Khannappa Sisal And Ors vs Balabai @ Surekha Namdev Sisal And Anr on 31 January, 2024

Author: Sharmila U. Deshmukh

Bench: Sharmila U. Deshmukh

2024:BHC-AS:4872


               sa_mandawgad                                              11crirevn273-22+



                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CRIMINAL APPELLATE JURISDICTION

                             CRIMINAL REVISION APPLICATION NO. 273 OF 2022
                                                WITH
                             CRIMINAL INTERIM APPLICATION NO.2008 OF 2022
                                                  IN
                             CRIMINAL REVISION APPLICATION NO. 273 OF 2022

                   Namdev Khannappa Sisal and Ors.                    ... Applicants.
                            Versus
                   Balabai @ Surekha Namdev Sisal and Anr.            ... Respondents.

                                                   ------
                   Mr. Anand S. Patil, Advocate for the Applicants.
                   Mr. Nitin B. Patil, Advocate for the Respondent No.1.
                                                   ------

                                         CORAM : SHARMILA U. DESHMUKH, J.

DATE : JANUARY 31, 2024

P. C.:

1. The revisional jurisdiction of this Court has been invoked

to challenge the judgment passed by the Sessions Court on 3 rd

March, 2022, rejecting the Appeal and confirming the findings of

the Judicial Magistrate, First Class.

2. The facts of the case are that the Application under

Section 12 of the Protection of Women from Domestic Violence

Act, 2005 (for short, "DV Act") was filed by the Respondent No.1-

wife under Sections 12, 18, 19, 20 and 22 seeking protection

11crirevn273-22+

orders, compensation of Rs.2,00,000/-, restraining orders and the

maintenance of Rs.5,000/- p.m. The Application came to be

resisted by the Revision-Applicant claiming that the Respondent

No.1 was not his wife and as such, there is no question of any act

of domestic violence. It was contended that the Respondent No.1

has no relationship with the Revision-Applicant and as such, she is

not entitled to compensation or maintenance.

3. The parties went to trial. The trial Court after considering

the evidence which has brought on record partly allowed the

Application and passed the protection order, order of monthly

maintenance of Rs.3,000/- and residence order directing the

Revision-Applicant to handover two rooms for the purpose of

residence of the Applicant-wife and granted compensation of

Rs.50,000/-. The Appellants filed Criminal Appeal No.6 of 2021

which came to be dismissed.

4. Heard Mr. A.S. Patil, learned counsel appearing for the

Revision-Applicants and Mr. N.B. Patil, learned counsel appearing

for the Respondent No.1.

5. Mr. A.S.Patil, learned counsel appearing for Revision-

11crirevn273-22+

Applicant would submit that the Respondent no.1-wife has failed

to prove that she is legally wedded wife of the Revision-Applicant.

He has taken this Court to the findings of the Trial Court and

would submit that negative burden has been placed upon the

Revision-Applicant to prove that no act of domestic violence has

been committed by the Revision-Applicant. He submits that he

is married to another lady and not to the Respondent no.1.

Pointing out the cross-examination, he submits that the

Respondent No.1 has admitted that apart from the wedding

invitation card as well as the statement given to the police station,

there are no documents to prove the marriage between the

Revision-Applicant and the Respondent no.1. He submits that once

there is failure to prove that the Respondent No.1 is a legally

wedded wife of the Revision-Applicant, no question of grant of any

relief arises.

6. Per contra, learned counsel appearing for the Respondent

No.1 has supported the impugned order. He submits that there are

concurrent findings of the trial Court and the Appellate Court and

in revision jurisdiction the same ought not to be interfered with.

11crirevn273-22+

7. Considered the submissions and perused the records.

8. The Application filed by the Respondent No.1-wife under

the provisions of DV Act pleads that on 24th August, 2008, the

marriage of the Revision-Applicant and the Respondent No.1 was

solemnized. It is pleaded that the Respondent no.1's father had

given certain gold ornaments and had borne 50% of the wedding

expenses by giving Rs.25,000/- in cash. It is pleaded that

subsequently, the Revision-Applicant started harassing the

Respondent No.1 and demanded sum of Rs.50,000/-. It is pleaded

that in the year 2009, when the Respondent No.1's father came to

the matrimonial house to take the Respondent No.1 to the parental

home for Ganpati festival, the Revision-Applicant had a quarrel

with the Respondent no.1's father and thereafter, forcibly removed

the gold chain wore by the Respondent No.1 and then sent her to

the parental house. It is pleaded that due to the constant demand

of dowry, the Respondent No.1's sister, her brother-in-law, and her

cousin sister-Shobha bought Rs.20,000/- and gave the same to the

Revision-Applicant No.1 and his brother.

9. It is further pleaded that in January, 2010, the

11crirevn273-22+

Respondent No.1 was driven out of the matrimonial house and due

to the assault, she was forced to take medical treatment. It is

pleaded that later on, the Respondent No.1 came to know that on

31st July, 2010, the Revision-Applicant No.1 has married one

Laxmibai and police complaint was lodged. It is pleaded that the

Respondent No.1 does not have any source of income, whereas the

Revision-Applicant is having landed property of about two acres

and house property having 19 rooms which are given on rent. It is

pleaded that the Revision-Applicant earns an income of

Rs.2,00,000/- from agricultural lands and is also working in

Monograph Company and earning monthly salary of Rs.10,000/-.

10. In support of her submissions, she has produced

voluminous documentary records. As regards the property, she has

produced the 7/12 extract as well as assessment extract of

Grampanchayat. In support of the contention that she is the legally

wedded wife of the Revision-Applicant, she has examined one

Kammanna Borgave and Arti Mahadeo Nandrekar and has also

produced the statement given by the Revision-Applicant to the

police station and also copy of the Aadhar Card. She has also

11crirevn273-22+

produced the certified copy of the marriage invitation card which

was produced in Regular Civil Suit No.687 of 2010 and other

documents.

11. The trial Court considered that the Revision-Applicant

No.1 has admitted in his statement to the police station that he is

married to the Respondent No.1. The trial Court also considered

that the witness examined by the Respondent No.1 has deposed

that they were present for the wedding ceremony. In the cross-

examination it appears that the witness admitted that he does not

remember the date of marriage. Even if, the witness does not

recollect the date of marriage, it needs to be noted that there is no

admission elicited in the cross-examination which would support

the case of the Revision-Applicant. It also needs to be noted that

PW-2 is an illiterate person and as such, not much importance can

be given to his deposition in the cross-examination, that he does

not recollect the date of the marriage.

12. Considering the documentary as well as oral evidence

brought on record, the Court has rightly appreciated the evidence.

No infirmity can be found in the finding of the trial Court that the

11crirevn273-22+

Respondent No.1 is the legally wedded wife of the Revision-

Applicant.

13. Apart from that, the definition of 'domestic relationship'

found in Section 2(f) of the DV Act, would indicate that it means a

relationship between two persons, who are related even through a

relationship in the nature of marriage. Considering the wide

definition of 'domestic relationship', it cannot be said that the

provisions of the D.V. Act are inapplicable. There is no material

produced before this Court to show that any evidence has been

adduced to indicate that the Respondent No.1 was not residing

with the Revision-Applicant after the marriage. As such, the trial

Court and the Appellate Court has rightly held that the provisions

of the D.V. Act are applicable.

14. As regards the act of domestic violence, the pleadings in

the Application would show that the monetary demand was made

and as such, the same falls within the definition of 'Domestic

Violence' as defined under Section 3 of the DV Act. The trial Court

has held that the refusal of the relationship between the parties

has resulted in an emotional abuse of the Respondent No.1, which

11crirevn273-22+

falls within the definition of 'domestic violence'. The trial Court

has also considered the act of second marriage of the Revision-

Applicant to be an act of 'domestic violence'. I find no reason to

take a different view of the matter.

15. Apart from the said submission, no other submission has

been advanced as regards the quantum of the maintenance or the

residence relief which has been granted by the Court. The thrust

of the submission was, there was no relationship between the

parties which the oral as well as documentary evidence prove

otherwise.

16. Having regard to the discussion above, the concurrent

findings of the Courts below do not suffer from any illegality so as

to warrant interference in revisional jurisdiction by this Court.

Revision Application is devoid of merits and stands dismissed. In

view of the dismissal of the Revision Application, Interim

Application does not survive and stands disposed of.

( Sharmila U. Deshmukh, J.)

Signed by: Sanjay A. Mandawgad

Designation: PA To Honourable Judge Date: 01/02/2024 16:33:05

 
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