Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Anita Advani vs Smt.Dimple Jatin Khanna And Ors.
2026 Latest Caselaw 3273 Bom

Citation : 2026 Latest Caselaw 3273 Bom
Judgement Date : 1 April, 2026

[Cites 13, Cited by 0]

Bombay High Court

Smt.Anita Advani vs Smt.Dimple Jatin Khanna And Ors. on 1 April, 2026

             Digitally
             signed by
  2026:BHC-AS:15469
             SHAGUFTA
SHAGUFTA     QUTBUDDIN
QUTBUDDIN    PATHAN                                                                     FA-616-2025-J
PATHAN       Date:
             2026.04.01
             18:46:04
             +0530
                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION

                                              FIRST APPEAL NO.616 OF 2025
                                                            IN
                                                S.C. SUIT NO.3109 OF 2015

                   Anita Advani,
                   Age 52 years, Flat No.504, B-Wing,
                   5th Floor, Marian House, 29th Road,           ... Appellant
                   Bandra (W), Mumbai-400 050                     Org. Plaintiff

                                 Versus
                   1. Dimple Jatin Khanna,
                      201-A, Vastu Building,
                      Military Road, Juhu,
                      Mumbai-400 049

                   2. Twinkle Rajiv Bhatia,
                      Palm Beach Apartment,
                      Ground Floor, Gandhi Gram Road,
                      Juhu, Mumbai-400049

                   3. Rajiv Hari Om Bhatia,
                      Palm Beach Apartment,
                      Ground Floor, Gandhi Gram Road,
                      Juhu, Mumbai-400049

                   4. Rinki Samir Saran,
                      201-A, Vastu Building,                  ... Respondents/
                      Military Road, Juhu,                      Org. Defendant
                      Mumbai - 400 049                          Nos. 1 to 4
                                           _______________________

                   Ms. Preeti Singh a/w Mr. Sunklan Porwal, Ms. Kajal Solanki and Mr. Ashwin
                   Pimpale i/b SSB Legal & Advisory for the Appellant


       SQ Pathan                                                                                     1/14




                    ::: Uploaded on - 01/04/2026                  ::: Downloaded on - 01/04/2026 21:34:08 :::
                                                                                 FA-616-2025-J



            Ms. Pooja Kane a/w Mr. Ishaan Choudhary and Mr. Dhir Pandit i/b IC Legal
            for the Respondents
                                _______________________

                               CORAM         : SHARMILA U. DESHMUKH, J.
                               RESERVED ON   : 26th MARCH 2026
                               PRONOUNCED ON : 1st APRIL 2026


            JUDGMENT :

1. The First Appeal is at the instance of the original Plaintiff, being

aggrieved by the order dated 15th July 2017 passed by the City Civil

Court at Dindoshi, Borivali Division, Goregaon, Mumbai, dismissing the

suit on an application filed under Order VII Rule 11(d) of the Code of

Civil Procedure (for short, `CPC').

2. The Plaintiff filed S.C. Suit No 3109 of 2015 in the City Civil Court

against the wife, daughters and son in law of the deceased Jatin Khanna

seeking a declaration that the Plaintiff was in a relationship with the

deceased in nature of marriage and is the widow of the deceased. The

Defendant No 2 filed an application under Order VII Rule 11 of CPC

seeking dismissal of the suit on the ground that the suit is barred by law

broadly on the ground that (a) the marriage between the deceased and

the Defendant No 1 was not dissolved and under Hindu Marriage Act,

there can be no marriage if one of the party had a spouse living and

FA-616-2025-J

hence there can be no declaration granted that the Plaintiff was a

widow of the deceased (b) both parties were not qualified to enter into

legal marriage as per judicial pronouncement and resultantly there can

be no declaration sought of the relationship being in nature of marriage

and (c) the Bombay High Court had quashed the complaint filed under

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

"D.V.Act") holding that the Plaintiff has failed to make out any case that

she is living in a relationship in nature of marriage with the deceased.

The application came to be opposed by the Plaintiff by filing its reply

Affidavit dated 22nd June, 2017.

3. Vide the impugned order, the application came to be allowed by

the Trial Court dismissing the suit leading to the filing of the present

Appeal.

4. Ms. Preeti Singh, Learned Counsel appearing for the Plaintiff

would draw attention of this Court to prayer clause (a) of the plaint to

contend that the relief sought was in two distinct parts i.e. declaration

that the Plaintiff was in relationship with the deceased in the nature of

marriage and that the Plaintiff is the widow of the deceased. She

submits that even if the latter part of relief of being declared as widow

cannot be sustained, there are sufficient averments in the plaint to

FA-616-2025-J

sustain the relief sought as regards the declaration of the relationship

being in nature of marriage.

5. She has taken this Court in detail through the averments of the

plaint to submit that since the year 1984, there was a breakdown of the

marriage between the deceased and the Defendant No. 1, that the

deceased was staying separately from his legally wedded wife, that it

was the Plaintiff and deceased who were living under one roof since

several years and had projected to the society at large about their

relationship being in nature of marriage. She submits that there are

specific pleadings in the plaint that the deceased and the Plaintiff have

celebrated all festivals together and that the Plaintiff had also

advanced financial help to the deceased for the purpose of renovating

their premises. She submits that there are different kinds of live in

relationship and in the present case, the deceased and the Plaintiff

were living together sharing a common residence and the estranged

wife was living separately. She submits that the relationship between

the Plaintiff and deceased was thus monogamous in character.

6. She submits that the impugned order rejects the plaint on the

ground that no fruitful purpose would be served by going ahead with

the matter for evidence, without specifying the specific bar in law. She

FA-616-2025-J

submits that the decision in the case of D. Velusamy v. D.

Patchaiammal1 will not apply, as in that case, the facts were completely

different and the Hon'ble Apex Court was considering the issue of a

claim of palimony. She would further submit that the decision in the

case of Indra Sarma v. V.K.V. Sarma2 is clearly distinguishable on facts.

7. Per contra, Ms. Kane, Learned Counsel appearing for the

Respondent would point out the pleadings in the plaint to submit that

the relief sought in the plaint was for a declaration of the relationship

being in the nature of marriage and that the Plaintiff is widow of the

deceased. She submits that it is an admitted position in the pleadings

that the deceased had a subsisting marriage, and in view thereof, no

such declaration could have been sought and provisions of Section 5

and Section 17 of the Hindu Marriage Act militate against grant of such

relief. She submits that the Trial Court has rightly considered the

decision in the case of D. Velusamy v. D. Patchaiammal (supra). She

would submit that the Hon'ble Apex Court, in the case of Dahiben v.

Arvindbhai Kalyanji Bhanusali3, has held that the Court, under Order

VII Rule 11 could determine if the assertions made in the plaint are

contrary to statutory law, or judicial dicta, for deciding whether a case

1 (2010) 10 SCC 469 2 (2013) 15 SCC 755 3 (2020) 7 SCC 366

FA-616-2025-J

for rejecting the plaint at the threshold is made out. She submits that,

as the suit was contrary to the judicial dicta, such proceedings were

required to be nipped in the bud, which is the finding of the Trial Court

in opining that no fruitful purpose would be served by going ahead with

the matter for evidence.

8. The issue which arises for consideration is, whether the suit could

have been dismissed under Order VII Rule 11(d) of the CPC as being

barred by law.

9. Vide the impugned order, the Trial Court noted the pleadings in

the plaint and considered the provisions of Section 5 and Section 7 of

Hindu Marriage Act providing for conditions of valid marriage. The Trial

Court noted the decision of the Hon'ble Apex Court in the case of D.

Velusamy v. D. Patchaiammal (supra), setting out the requirements for

granting of declaration as to relationship being in nature of marriage,

the decision of Bombay High Court in proceedings seeking quashing of

D.V. proceedings and held that in view of the specific bar in law to grant

any relief to the Plaintiff, no fruitful purpose would be served by going

ahead with the matter for evidence, and allowed the application and

disposed of the suit.

FA-616-2025-J

10. The application was filed under Order VII Rule 11 of CPC which

permits the Court to summarily dismiss the suit where the eventualities

set out therein are satisfied. The power of summary disposal under

Order VII and Rule 11 of CPC was considered by the Hon'ble Apex Court

in Dahiben v. Arvindbhai Kalyanji Bhanusali (supra), and it held that

the remedy is an independent and special remedy wherein the Court is

empowered to summarily dismiss the suit at the threshold if it is

satisfied that the action should be terminated on any of the grounds

contained in this provision. In paragraph 23.9, the Hon'ble Apex Court

recognised the power of the Court to determine if the assertions made

in the plaint are contrary to statutory law, or judicial dicta, for deciding

whether a case for rejecting the plaint at the threshold is made out.

11. Ms. Singh cited the decision of Indra Sarma v. V.K.V. Sarma

(supra), and strangely sought to distinguish the said decision. Neither

the Trial Court nor Ms. Kane had relied upon the said decision. Be that

as it may. In the said decision, the Hon'ble Apex Court discussed the

characteristics of marriage and marital relationship and analysed the

concept of relationship in nature of marriage. It held in paragraph 57 as

under:

FA-616-2025-J

"57. The appellant, admittedly, entered into a live-in relationship with the respondent knowing that he was a married person, with wife and two children, hence, the generic proposition laid down by the Privy Council in Andrahennedige Dinohamy v. Wijetunge Liyanapatabendige Balahamy - (1928) 27 LW 678 : AIR 1927 PC 185, that where a man and a woman are proved to have lived together as husband and wife, the law presumes that they are living together in consequence of a valid marriage will not apply and, hence, the relationship between the appellant and the respondent was not a relationship in the nature of a marriage, an the status of the appellant was that of a concubine. A concubine cannot maintain a relationship in the nature of marriage because such a relationship will not have exclusively and will not be monogamous in character. Reference may also be made to the judgments of this Court in Badri Prasad v. Director of Consolidation-

(1978) 3 SCC 527 and Tulsa v. Durghatiya-(2008) 4 SCC 520."

12. The decision was attempted to be distinguished by Ms. Singh on

the ground that in present case, the relationship between the Plaintiff

and the deceased was monogamous. Pertinently, the Hon'ble Apex

Court noted the decision of Gokal Chand vs Parvin Kumari 4 that

relationship by way of a bigamous marriage that is maintaining an

adulterous relationship cannot be said to be a relationship in nature of

marriage.

13. The decision of D. Velusamy vs D. Patchaiammal (supra), arose

out of proceedings under Section 125 of the Code of Criminal

Procedure, where the claim was that the Applicant was married to the

Appellant therein and that he had left her after two or three years of

living together with her in her father's house. The Family Court and the 4 AIR 1952 SCC 520

FA-616-2025-J

High Court had held that Appellant was married to the Applicant and

not to one Lakshmi as claimed by Appellant. As Lakshmi was not party

to the proceedings, the Hon'ble Apex Court did not consider the

Applicant as wife of the Appellant and examined the issue from the

aspect of D.V Act as regards relationship in nature of marriage. The

Hon'ble Apex Court specifically held that, in facts therein, it was not

called upon to decide whether in India there could be a valid claim for

palimony on the basis of contract, express or implied as no such case

was made out. The Hon'ble Apex Court crystallised the tests required to

be satisfied where a relationship in the nature of marriage is claimed, in

paragraph 31, as under:

"31. In our opinion a "relationship in the nature of marriage" is akin to

a common law marriage. Common law marriages require that although

not being formally married:

(a) The couple must hold themselves out to society as being akin to

spouses.

(b) They must be of legal age to marry.

(c) They must be otherwise qualified to enter into a legal marriage,

including being unmarried.

(d) They must have voluntarily cohabited and held themselves out

to the world as being akin to spouses for a significant period of time.

FA-616-2025-J

In our opinion a "relationship in the nature of marriage" under the 2005

Act must also fulfill the above requirements, and in addition the parties

must have lived together in a "shared household" as defined in Section

2(s) of the Act. Merely spending weekends together or a one night

stand would not make it a "domestic relationship"."

14. The Hon'ble Apex Court held in paragraph 32 that not all live in

relationships will amount to a relationship in the nature of marriage to

get the benefit of the Act of 2005. To get such benefit the conditions

mentioned above must be satisfied. It held that if a man has a "keep"

whom he maintains financially and uses mainly for sexual purpose

and/or as a servant it would not, in our opinion, be a relationship in

nature of marriage. The decision will have to be read for the tests which

have been formulated by the Hon'ble Apex Court in case where

relationship in nature of marriage is claimed. In the present case, the

relief sought is precisely of declaration that the relationship between

the Plaintiff and deceased was in nature of marriage. Having asked for

the declaration, the Plaintiff's case will have satisfy the tests laid down

in D. Velusamy v. D. Patchaiammal (supra).

15. With this background, the plaint is perused, it is pleaded that the

Plaintiff and the deceased were in a relationship akin to marriage in a

FA-616-2025-J

shared household, and that the declaration sought in prayer clause (a)

reads as under:

"(a) That this Hon'ble Court may be pleased to pass an order declaring that the Plaintiff was in a relationship with the Deceased in the nature of marriage and is the widow of the deceased, Mr. Rajesh Khanna alias Mr. Jatin Khanna."

16. The frame of the suit is that the relationship between the

deceased and the Plaintiff had the essential characteristics of marriage

and constituted a relationship in nature of marriage and upon death of

the deceased, the Plaintiff is a widow of the deceased. Ms. Singh would

attempt to dissect the composite prayer clause (a) into two parts:; one

for declaration of relationship being in nature of marriage and the other

part of declaration of being widow of the deceased. She would submit

that even if the latter declaration could not be granted, the former

relief is substantiated from the pleadings. The distinction would restrict

the suit to a declaration of relationship in nature of marriage and such

claim would be hit by the proviso to Section 34 which provides that no

such declaration shall be made where the Plaintiff being able to seek

further relief than mere declaration omits to do so. The declaration of

being a widow of deceased is the further relief which the Plaintiff seeks

and it is Ms. Singh's contention that the relief may not be granted. It

FA-616-2025-J

would also be material to note the pleadings in paragraph 39 of the

plaint, which refers to the Will of the deceased alleged to have been

fraudulently obtained by Defendant Nos. 1 and 2, and that Defendant

Nos. 1 and 2 have fraudulently obtained the Will so as to deprive the

Plaintiff of her legal rights, for which she is still entitled to as spouse of

the deceased. In paragraph 42, the Plaintiff has set out the details of

the probate petition filed by the Defendant and that the Plaintiff is in

the process of taking steps for revocation of the probate. In view of the

pleadings, it is evident that the substantive relief sought is of being

declared as widow of the deceased which is a necessary sequitur of the

declaration that the Plaintiff was in relationship with the deceased in

the nature of marriage.

17. Even accepting that the relief sought in prayer clause (a) are two

distinct reliefs, the admitted position of the subsistence of the marriage

between the deceased and Defendant No 1, the relief would be barred

by law and judicial dicta. In absence of requirements of valid marriage as

set out in the provisions of Hindu Marriage Act as the essential

conditions of valid marriage under Section 5 and Section 7 are not

satisfied, the relationship partakes the character of live in relationship.

The concept of a live-in relationship was statutorily recognized upon the

FA-616-2025-J

enactment of the D.V. Act by introducing Section 2(f), which defined

"domestic relationship" to mean a relationship between two persons

who live or have, at any point of time, lived together in a shared

household through a relationship in the nature of marriage.

18. The declaration of the relationship being in nature of marriage

would require applicability of the tests as laid down in the decision of

D. Velusamy v. D. Patchaiammal (supra). There has to be cumulative

satisfaction of the tests laid down in Paragraph 31 of the said decision

and sub paragraph (c) of Paragraph 31, which lays down the criteria that

the parties must be otherwise qualified to enter into a legal marriage,

including being unmarried, is clearly not satisfied in the present case.

The tests formulated by the Hon'ble Apex Court would indicate that the

declaration of this nature seeks equivalence with marriage and marital

relationship and must therefore also satisfy the essential tests for valid

marriage although not formally married. The distinction between

monogamous or polygamous live in relationship cannot exclude the

satisfaction of the tests laid down in D. Velusamy v. D. Patchaiammal

(supra), which is clearly not satisfied in present case.

19. The Learned Trial Court has rightly considered the decision in the

case of D. Velusamy v. D. Patchaiammal (supra) and has examined the

FA-616-2025-J

pleadings of the plaint in light of the said decision to hold that the

requirement is not satisfied in the present case and that no fruitful

purpose would be served by going ahead with the matter for evidence,

which is in consonance with the judicial pronouncement in the case of

Dahiben v. Arvindbhai Kalyanji Bhanusali (supra), and in particular

paragraph 23.9, which provides for rejection of the plaint where the

assertions made in the plaint are contrary to the judicial dicta. It is held

that in such cases, it would be futile to permit the suit to proceed for

trial and unnecessarily protract the proceedings, which is precisely what

has been done by the Trial Court in exercise of powers under Order VII

Rule 11 of the CPC.

20. In light of the above, there is no merit in the First Appeal.

Resultantly, the Appeal stands dismissed.

21. The interim application, if any, does not survive for consideration

and stands disposed of.

SHARMILA U. DESHMUKH, 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