Citation : 2011 Latest Caselaw 175 Del
Judgement Date : 13 January, 2011
IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 24.9.2010
Judgment delivered on: 13.01.2011
FAO No. 46/1995
Smt. Vimal Kanta ......Appellant
Through: Mr. Rajat Navet, Advocate.
Vs.
Shri J.M. Kohli ......Respondent.
Through: Ms. Geeta Luthra, Sr. Advocate
with Mr. Abhishek Aggarwal, Adv.
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR
1. Whether the Reporters of local papers may
be allowed to see the judgment? Yes
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported
in the Digest? Yes
KAILASH GAMBHIR, J.
*
1. The appellant at this old age of 80 years is before
this court in appeal to challenge the judgment and decree of
divorce passed by the learned trial court vide order dated
30.9.94 on the ground of desertion envisaged under Section
13 (1)(ib) of the Hindu Marriage Act, 1955, thereby
dissolving the marriage between the parties.
2. A conspectus of facts of the present appeal is that
the marriage between the parties was solemnized on
20.6.1953 as per Hindu rites and ceremonies and a female
child was born out of this wedlock on 14.7.1954, who has
been living throughout with her mother i.e. the appellant
herein. The respondent husband had filed a divorce petition
on the grounds of cruelty and desertion as long back as
12.10.1982. The appellant had contested the said petition
with all the zeal at her command and both the parties
entered the trial with accusations and cross accusations.
The respondent examined himself and 10 other witnesses
so as to prove the allegations of cruelty as well as desertion
while the appellant on the other hand examined herself and
three other witnesses to prove her defence. Based on the
pleadings and documentary evidence adduced by the
parties, the learned trial court dismissed the petition of the
respondent so far the ground of cruelty was concerned but
decreed the divorce petition on the ground of desertion
under Section 13 (1) (ib) of Hindu Marriage Act.
3. Feeling aggrieved with the same, the appellant
preferred the present appeal on 13.2.95, which was taken
up by this court on 23.2.1995. Since there was some delay
on the part of the appellant in preferring the present appeal,
and possibly taking advantage of the same, the respondent
got remarried on 30.12.94 and a female child was also born
out of the said remarriage on 31.7.2000. Before finally
hearing this matter, a lot of persuasive efforts were made
not only by this Court but also by the predecessor judges of
this court to bring about an amicable settlement between
them but all such efforts turned futile as both the parties
remained totally reluctant and rigid to budge from the
hostile positions taken by them. In most of the hearings, the
appellant remained present with her elderly daughter of
56 years while the respondent, an old man of 83 years,
remained present with his comparatively young wife of 47
years, contesting the present appeal with great fervour.
4. So far the allegations of cruelty leveled by the
respondent against the appellant are concerned, this court
need not go into the same as already the learned trial court
has held that the ground could not be satisfactorily
established by the respondent husband as envisaged under
Section 13(1) (ia) of the HMA. So far the challenge to the
decree granted by the learned trial court on the ground of
desertion is concerned, the main argument advanced by the
counsel for the appellant was that the basic ingredients of
desertion were not proved by the respondent husband. The
contention raised by the counsel for the appellant was that
once the respondent husband has failed to prove the acts of
cruelty on the part of the appellant wife, then the
respondent leaving the matrimonial home due to the cruel
acts of the appellant wife could not have arisen. Counsel
thus alleged that the respondent husband failed to prove
and establish on record that there was any intention on the
part of the appellant wife to bring cohabitation permanently
to an end. Counsel also submitted that the respondent
husband in his own statement admitted the fact of his
continuous visits to the house at Munirka till September,
1982, besides the fact that he had opened a bank account in
the name of the appellant on 25.1.1980 and of attending a
Kriya ceremony with the appellant after 24.12.1979. To the
same effect was the deposition of RW-2 Mr. R.S. Dohare
who also deposed in his evidence that the respondent used
to visit Munirka even after 24.12.1979. Counsel also
submitted that even the testimony of the appellant testifying
that the respondent husband even used to stay overnight
after 24.12.1979 remained unrebutted. Counsel also
submitted that the learned trial court failed to properly
appreciate the dictum of law laid down by the Apex Court in
Bipin Chander Vs. Prabhawati AIR 1957 SC 176.
5. Based on these submissions, counsel for the
appellant submitted that the respondent failed to prove the
ground of desertion or even the constructive desertion on
the part of the appellant wife. In support of his arguments,
counsel for the appellant placed reliance on the judgment of
the Division Bench of this court in Kiran Sharma Vs.
Shradha Nand 44 (1991) DLT 90.
6. Refuting the said submissions of the counsel for
the appellant, Ms. Geeta Luthra, learned Senior Advocate
appearing for the respondent fully supported the judgment
of the learned trial court. Counsel submitted that the
judgment of the learned trial court is a well reasoned
judgment and the appellant has failed to point out any
illegality or infirmity in the same. Counsel for the
respondent also submitted that the respondent was thrown
out of the Munirka house on 24.12.1979 and this fact was
duly proved on record by the respondent through an
affidavit of the appellant dated 24.12.1979 wherein she
clearly stated that she along with her daughter asked the
respondent to live separately from them temporarily.
Besides the said affidavit, the respondent has also proved on
record an endorsement on the carbon copy of the said
affidavit as Ex.R-1 which endorsement would further
strengthen the plea of the respondent that he had left the
Munirka house as per the desire of the appellant and her
daughter. Counsel thus submitted that on the said very date
i.e. 24.12.1979, not only there was a separation between the
parties but also there was a clear intention on the part of
the appellant wife to bring the cohabitation permanently to
an end. Counsel thus submitted that the appellant has no
case to assail the findings of the learned trial court and the
same be accordingly upheld.
7. I have heard learned counsel for the parties at
considerable length and gone through the records.
8. It is an unfortunate case of a geezer whose
marriage turned ruinous right at the very beginning. As per
the respondent, after solemnization of the marriage of the
parties on 20.6.1953, the appellant did not stay with him
even for a day as the locality where the respondent was
residing was not to her liking (Kashmiri Gate). The
respondent along with his parents arranged a house in Patel
Nagar and shifted there in August 1953. Again presence of
the parents of the respondent was objected to by the
appellant, who then shifted to their old house in December
1953. Both the parties again shifted in a quarter at Lodhi
Road in February 1954 which was allotted in the name of
the brother of the appellant who was then unmarried , and
the said quarter was near to the parental house of the
appellant. A female child was born out of the said wedlock
on 14.9.1954 and in March 1955 the parties again shifted
back to their old house at Kashmiri Gate. In July 1955, the
appellant was taken away by her parents on the pretext of
her participation in the engagement ceremony of her
younger brother when some jewellery items were also
alleged to have been borrowed by the parents of the
appellant from the parents of the respondent. Since
thereafter a crisscross legal battle started between the
parties. The respondent had filed a declaratory suit on
20/21.3.1957 to claim that the contents of the locker being
maintained in the name of the mother of the appellant
belonged to the respondent. The respondent had also filed a
suit for restitution of conjugal rights under Section 9 of the
Hindu Marriage Act in March 1957. The appellant on the
other hand had filed a suit for maintenance u/s 488 Cr.P.C,
1898 (the old Act) in March 1957. The respondent had also
filed another suit to seek judicial separation under Section
10 of the Hindu Marriage Act in 1960. The respondent had
also preferred an appeal after his case seeking restitution of
conjugal rights was dismissed on 28.2.62. It is in this appeal,
with the intervention of the presiding judges, both the
parties were persuaded to stay together and thereafter the
appellant had agreed to join the matrimonial home on the
condition that the respondent should continue to pay the
maintenance amount of Rs.300 per month till she starts
getting a salary. Even despite the said compromise, the
appellant did not join back the matrimonial home and it was
only in the year 1966 that the appellant had agreed to join
back the company of the respondent while he was residing
at a newly built house at Punjabi Bagh. After the year 1966
both the parties lived together till 24.12.1979 and in this
manner both the parties could stay together only for a
period of thirteen years since their marriage of 29 years
till the filing of the petition for divorce on 1982. The
narration of aforesaid background as set out by the
respondent in his divorce petition is necessary to highlight
the fact that both the parties were never at peace and their
relations became strained right from the very inception of
their marriage and the only silver lining in their relationship
was birth of a female child on 14.9.1954. How much
trauma and misery the child must have suffered right from
the day of coming in her senses watching her parents fight
such fierce legal battle cannot even be imagined. However,
now 16 years have passed since the filing of the present
appeal and the court is confronted to adjudicate upon a
mordant situation where the marriage is dead but the
parties are fighting the battle, so deadly, for the last 28
years.
9. The appellant has filed the present appeal on
the ground that the findings of the learned trial court with
regard to desertion are perverse. The question as to what
precisely constitutes "desertion" has been elaborately
discussed in a catena of judgments of the Hon'ble Supreme
Court as well as various High Courts and also in several
English cases. "Desertion" in a sense means the intentional
permanent abandonment of a spouse by the other, without
consent and without reasonable cause. It is a settled legal
position that desertion is not a physical withdrawal from
a place, but from a state of things, from which one can
easily draw a conclusion that it is not a physical separation
alone but there is a complete withdrawal on the part of the
deserting spouse to bring cohabitation permanently to an
end between them. The learned trial court referred to the
judgment of the Apex Court in Bipin Chander's case
(Supra) where the concept of desertion has been defined in
the following words:
"For the offence of desertion, so far as the deserting spouse is concerned, two essential conditions must be there, namely (1) the factum of separation, and (2) the intention to bring cohabitation permanently to an end (animus deserendi). Similarly two elements are essential so far as the deserted spouse is concerned: (1) the absence of consent, and (2) absence of conduct giving reasonable cause to the spouse leaving the matrimonial home to form the necessary intention aforesaid. The petitioner for divorce bears the burden of proving those elements in the two spouses respectively."
10. The above legal position was reiterated by the
Apex Court in the Constitution Bench decision in Lachman
UtamChand Kirpalani vs. Meena Alias Mota (1964) 4
SCR 331 and other subsequent judgments. Hence to
establish desertion the two essential elements to be proved
by the petitioner are the factum of separation and animus
deserendi. In the facts of the case at hand, it is the case of
the respondent husband that he was forced to leave the
company of the respondent on 24.12.79. It is not in dispute
between the parties that the parties lived separately
thereafter. The factum of separation is thus not disputed.
Coming to the second ingredient of animus deserendi, it is to
be seen whether the intention of the deserting spouse was to
bring the cohabitation permanently to end. The affidavit PW
2/3 proved on record is an affidavit dated 24.12.1979 where
the appellant has admitted that she asked the respondent to
live separately temporarily. It is important to reproduce the
same here:
"1. That I am living with my husband, Shri J.M.Kohli, A.S.W. C.P.W.D., New Delhi and my daughter, Renu Kohli at C-1/F, D.D.A Flats, Munirka.
2. That I and my daughter have asked Shri J.M.Kohli to live separately from us temporarily since inspite of the best efforts by us we could not live peacefully together. Therefore, Shri Kohli would shift and would live separately from us temporarily. I have no complaint against him."
The signatures on the above affidavit have been
admitted by the appellant and the veracity of the above
document cannot be questioned in the face of the above
admission. It is also important to mention that in the
document Ex R 1 proved on record, there is a handwritten
endorsement by the respondent that he is vacating the said
premises as per the desire of the appellant. It would be
pertinent to reproduce the same here:
"I am vacating C-1/F DDA Flats today the 24.12.79 as desired by Mrs. Vimla Kohli and Miss Renu for the betterment of all. I shall be paying maintenance/pay monthly personally each month and shall help them as and when required on intimation to me on my office telephone No.611475. The unpaid monthly instalment of C-1/F, Munirka till today to be paid to D.D.A. shall be paid by me."
sd/ J.M.Kohli.
24.12.79"
11. It is evident from the above said affidavit that the
cohabitation between the parties ended on 24.12.1979. It is
the contention of the appellant that it was a temporary
separation and cannot be taken to mean that the intention of
the appellant was to bring the cohabitation to end
permanently. It is a settled legal position that the factum of
separation and animus deserendi are not to always co exist
and that the animus can be inferred from the subsequent
conduct of the deserting spouse. Here it would be pertinent
to refer to the judgment of the Apex Court in the case of
Bipin Chander (supra) where it was held that:
"Desertion is a matter of inference to be drawn from the facts and circumstances of each case. The inference may be drawn from certain facts which may not in another case be capable of leading to the same inference; that is to say, the facts have to be viewed as to the purpose which is revealed by those acts or by conduct and expression of intention, both anterior and subsequent to the actual acts of separation. If, in fact, there has been a separation the essential question always is whether that act could be attributable to an animus deserendi. The offence of desertion commences when the fact of separation and the animus deserendi co-exist. But it is not necessary that they should commence at the same time. The de facto separation may have commenced without the necessary animus deserendi coincide in point of time.."
Therefore, though the parties separated on 24.12.1979
temporarily but the animus for bringing the cohabitation to
end was later developed and can be inferred from the
subsequent events in the present case as the appellant made
no efforts for reconciliation or did any act to restore the
wrecked relationship. Also in the case of Savitri Pandey vs.
Prem Chandra Pandey (2002) 2 SCC 73 after referring
to judgments in Bipin Chander and Lachman Utamchand ,
the Apex Court held that :
"8. "Desertion", for the purpose of seeking divorce under the Act, means the intentional permanent forsaking and abandonment of one spouse by the other without that other's consent and without reasonable cause. In other words it is a total repudiation of the obligations of marriage. Desertion is not the withdrawal from a place but from a state of things. Desertion, therefore, means withdrawing from the matrimonial obligations, ie.., not permitting of allowing and facilitating the cohabitation between the parties. The proof desertion has to be considered by taking into consideration the concept of marriage which in law legalises the sexual relationship between man and woman in the society for the perpetuation of race, permitting lawful indulgence in passion to prevent licentiousness and procreation of children. Desertion is not a single act complete in itself, it is a continuous course of conduct to be determined under the facts and circumstances of each case.
12. Clearly in the present case, the appellant is the
deserting spouse and her intention can be inferred from her
conduct. The very fact that the appellant did not make any
efforts to restore the matrimonial relations would show that
she did not want to live with the respondent husband after
she separated from him temporarily and hence that lent an
element of permanence to the temporary separation. This
fact is also strengthened by her cross examination where
she admitted that since the day she was living separately
from the respondent, she never made any effort for
reconciliation because there was no such opportunity. Also,
PW 6, Sh.Atma Ram Birdhi in his examination stated that
when the respondent had met with an accident, and even
otherwise when he stayed in the rented premises of PW 6,
the appellant never visited him. It is thus clearly borne out
from the above that there was animus deserendi on the part
of the appellant and she had deserted the respondent
without reasonable cause.
13. Coming to the other argument of the counsel for the
appellant that the respondent visited the house at Munirka
even after 24.12.1979 and that there was no desertion
before filing of the petition, it is an admitted fact that the
respondent husband used to visit the Munirka house to meet
his daughter. Much stress was laid by counsel for the
appellant on the evidence of RW 2 Shri R.S Dohare, where
he stated that the respondent used to live with the appellant
whenever he visited her in the flat. Also, the fact that the
appellant admitted that he gave an application for opening
of a bank account in the name of the appellant on 25.1.1980
and that he attended the Kirya ceremony of a relative of the
appellant on 7.2.1981 would go on to prove that there was
no desertion even after 24.12.1979, the counsel contended.
It is not the case of the appellant that there was any
resumption of cohabitation between the parties after
24.12.1979. The visits, as admitted by the respondent were
to meet his daughter. Even otherwise, the visits of the
respondent cannot be taken to mean that they both lived as
husband and wife. Such casual visits, unless otherwise
proved, cannot be taken as if the parties had restored their
marital relations. Paradoxically, however both the events,
that is opening of the bank account and attending the Kriya
ceremony go on to show that the respondent was fulfilling
his duties as a husband and was still willing to live with the
appellant and their daughter but it is the appellant who did
not respond to his efforts. Here it would be useful to refer to
the judgment of the Apex Court in the case of Adhyatma
Bhattar Alwar vs. Adhyatma Bhattar Sri Devi (2002) 1
SCC 308 where it was held that :
"The clause lays down the rule that desertion to amount to a matrimonial offence must be for a continuous period of not less than two years immediately proceeding the presentation of the petition. This clause has to be read with the Explanation. The Explanation has widened the definition of desertion to include 'willful neglect' of the petitioning spouse by the respondent. It status that to amount to a matrimonial offence desertion must be without reasonable cause and without the consent or against the wish of the petitioner. From the Explanation it is abundantly clear that the legislature intended to give to the expression a wide import which includes willful neglect of the petitioner by the other party to the marriage.
Hence, it would be clear from the law settled by the
Apex Court that the explanation to Section 13 talks about
willful neglect of the petitioner by the respondent in case of
desertion. In the present case as well the appellant never
bothered about the whereabouts of the respondent husband
and hence such conduct of the appellant further strengthens
the case of the respondent to claim divorce on the ground of
desertion.
14. The court in the case of Adhyatma Bhattar (supra)
further observed:
11. This Court in the case of Smt. Rohini Kumari v. Narendra Singh,: [1972]2SCR657 , while considering the case of judicial separation on the ground of desertion under Section 10(1)(a) of the Act read with the Explanation, held:
"...The two elements present on the side of the deserted spouse should be absence of consent and absence of conduct reasonably causing the deserting spouse to form his or her intention to bring cohabitation to an end. The requirement that the deserting spouse must intend to bring cohabitation to an end must be understood to be subject to the qualification that if without just cause or excuse a man persists in doing things which he knows his wife probably will not tolerate and which no ordinary woman would tolerate and then she leaves, he has deserted her whatever his desire or intention may have been. The doctrine of "constructive desertion" is discussed at page 229. It is stated that desertion is not to be tested by merely ascertaining which party left the matrimonial home first. If one spouse is forced by the conduct of the other to leave home it may be that the spouse responsible for the driving out is guilty of desertion. There is no substantial difference between the case of a man who intends to cease cohabitation and leaves the wife and the case of a man who with the same intention compels his wife by his conduct to leave him.
In Lachman Utamchand Kirpalani v. Meena alias Mota, this Court had occasion to consider the true meaning the ambit of Section 10(1)(a) of the Act read with the Explanation. Reference was made in the majority judgment to the earlier decision in Bipin Chander Jaisinghbhai Shah v. Prabhawati, in which all the English decisions as also the statement contained in authoritative text books were considered. After referring to the two essential conditions, namely, the factum of physical separation and the animus deserendi which meant the intention to bring the cohabitation permanently to an end as also the two elements so
far as the deserted spouse was concerned i.e.(1) the absence of consent and (2) absence of conduct giving reasonable cause to the spouse leaving the matrimonial home to form the intention aforesaid, it was observed while examining how desertion might come to an end:
"In the first place, there must be conduct on the part of the deserted spouse which affords just and reasonable cause for the deserting spouse not to seek reconciliation and which absolves her from her continuing obligation to return to the matrimonial home. In this one has to be regard to the conduct of the deserted spouse. But there is one other matter which is also of equal importance, that is, that the conduct of the deserted spouse should have had such an impact on the mind of the deserting spouse that in fact it causes her to continue to live apart and thus continue the desertion. But where however, on the facts it is clear that the conduct of the deserted spouse has had no such effect on the mind of the deserting spouse there is no rule of law that desertion terminates by reason of the conduct of the deserted spouse."
(Emphasis supplied)
Hence in the face of the above settled law, it is evident that
the conduct of the respondent in visiting the appellant at
Munirka would not dislodge the fact of desertion.
15. The counsel for the appellant also placed reliance
on the judgment of the division bench of this court in the
case of Kiran Sharma (supra) to support his argument
that as cruelty could not be established by the respondent
hence the circumstances which compelled him to leave the
house could not be established which would infer that the
respondent left the house on his own will. The contention of
the counsel is devoid of any merit as the law is clear that
there has to be an absence of consent of the deserted
spouse. In the endorsement to the affidavit reproduced
above, it is distinctly stated that the respondent is vacating
the Munirka house as per the desire of the appellant. This is
enough to show the absence of consent on the part of the
respondent husband. In this regard the learned trial court
has relied upon the testimony of PW 6, and rightly so, where
he stated that the respondent husband was his tenant from
April, 1980 to Feb 1982 at Safdarjung Enclave and that
when he occupied the tenanted premises, he had only one
box, bedding, some utensils and one coat. Before April 1980
the respondent resided in village Katmarna Sarai. The
respondent had also proved the rent receipts on record. Had
the respondent left the house on his own will he would have
at least made arrangements to live decently beforehand as
he had his own house in Punjabi Bagh which was on rent.
The circumstances clearly show that the respondent was
turned out of the house as otherwise he would not have only
meager things when he came to occupy the tenanted
premises. The other essential with regard to the deserted
spouse as held by a plethora of judgments reproduced above
is the absence of conduct which would reasonably cause the
deserting spouse to form his/her intention to bring
cohabitation to an end. In the facts of the present case, in
the affidavit PW2/3 reproduced above, the appellant has
clearly deposed that she has no complaint from the
respondent husband. Had the respondent husband been
cruel to the appellant, it was for her to show that the
husband had left the house on his own accord and is taking
advantage of his wrongs as envisaged under section 23
which would thus create a bar for the respondent to seek a
decree of divorce on the ground of desertion. However no
such plea has been raised by the appellant in this regard in
the pleadings or in the evidence. The judgment in the case of
Kiran Sharma thus would not be applicable to the facts of
the case at hand as there the husband left the matrimonial
home as he had illicit relations with another woman which
the wife could successfully establish that the husband was
trying to take advantage of his wrong in claming the decree
of divorce on the ground of desertion.
16. Before parting with the judgment, this court is
constrained to observe that this is an unfortunate case
where the parties have spent more than half of their lives in
the alleys of the courts. Marriage is a union where the
husband and wife spend their entire life building a bond of
trust, love and friendship which would be their support
during the last years of their lives. Having the other spouse
by the side at the fag end, to cherish the moments of their
times spent together, is an asset which clearly the parties
were devoid of in the present case. The parties were
involved in mud slinging at each other for so many years
that they did not realize that they would not have the time to
start their lives afresh. At this juncture of 80 years, the
appellant wanted the decree of divorce to be set aside which
made me inquisitive to know the reason behind it. Was it
because that the appellant wanted to be a legally wedded
wife till her last breath with the pride of the red vermillion
adorning her or was it because she had her eyes on the
enrichments that would ensue if she still has the status of
the wife of the respondent or was it because there was
nothing but pure vengeance to settle the score with the
respondent that propelled the appellant to fight this arduous
legal battle when practically her marital life turned
catastrophic long back. However, the answer to this is still
shrouded in mystery. In any case, the irresistible conclusion
is that it is a dead and ominous marriage, and adjudicating
it has led this court to have a grave concern over the time
taken to decide matrimonial cases. This court would not shy
away from observing that the years which should have been
spent by the parties to start on a clean slate have been
spent with the lawyers and in the court rooms. When parties
approach the portals of law for dissolving their matrimony,
it should be the endeavour of the courts to expeditiously
decide these matters so that parties can get on with carving
out their future plans. But more often the situation arises,
like in the present case, that the grueling litigative voyage
leaves the parties helpless and hapless. The vicious circle of
litigation has contributed to the demise of their hopes,
promises and dreams. This case has indeed left me with a
bitter aftertaste.
17. In the light of the foregoing, this court is of the view
that the respondent has successfully proved the ground of
desertion. Hence, in the totality of the facts and
circumstances this court does not find any illegality or
perversity in the findings arrived at by the learned court
below and the same are accordingly upheld. The appeal is
hereby dismissed.
January 13, 2011 KAILASH GAMBHIR, 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!