Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. A.P. vs Smt M.P.
2016 Latest Caselaw 35 Del

Citation : 2016 Latest Caselaw 35 Del
Judgement Date : 5 January, 2016

Delhi High Court
Sh. A.P. vs Smt M.P. on 5 January, 2016
Author: Vipin Sanghi
$~9.
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+                                              Date of Decision: 05.01.2016

%     MAT.APP. 7/2014
      SH A. P.                                           ..... Appellant
                            Through:   Mr. Pawan Sharma, Advocate along
                                       with appellant in person.
                   versus

      SMT M. P.                                          ..... Respondent
                            Through:

      CORAM:
      HON'BLE MR. JUSTICE VIPIN SANGHI

VIPIN SANGHI, J. (OPEN COURT)

1.    The aforesaid appeal is directed against the judgment & decree passed
by the learned ADJ-01 (West), Delhi in HMA No.40/2009 [a petition
preferred under Section 13(1)(ia), (ib) and 2(i) of the Hindu Marriage Act,
1955 (HMA) for dissolution of marriage]. The learned ADJ has allowed the
petition preferred by the respondent/ wife. A decree of divorce was passed
in favour of the respondent/ wife.

2.    Learned counsel for the appellant was heard on 10.12.2015. After
some arguments, since the Court expressed the view that there is no merit in
the appeal, learned counsel for the appellant made his statement that he does
not wish to press the appeal. Consequently, the appellant was required to
remain personally present in Court to withdraw the appeal. On the next
date, i.e. 15.12.2015, the following order came to be passed, and the matter




MAT.APP. 7/2014                                                    Page 1 of 6
 was adjourned for today:

      "      Learned counsel for the petitioner states that the
      petitioner has gone to Himachal Pradesh. On the last date, the
      counsel had argued the matter and on it being pointed out that
      he had himself started living with another women and begotten
      a child from the said women, and the present appeal appears to
      be an exercise not only in futility but aimed at harassing the
      respondent wife and, consequently, an abuse of process of the
      court, the appellants counsel had stated that he does not wish to
      press the appeal.

            Let the appellant remain present in court on the next
      date. List on 05.01.2016. "
3.    Today, the appellant is present with his counsel and the appellant does
not wish to withdraw the appeal. Rather, learned counsel for the appellant
has pressed the appeal and he has been heard.

4.    Learned counsel for the appellant has submitted that even according
to the respondent, she had resided with the appellant till 2002, whereafter
she left the matrimonial home only on account of some misunderstanding.
She stated that she does not wish to live with the appellant. Learned counsel
submits that the aforesaid cannot afford justification for the respondent/ wife
to either claim that the appellant had acted with cruelty towards the
respondent/ wife, or that the appellant had deserted the respondent/ wife.

5.    I have heard learned counsel for the appellant and perused the record
and also perused the impugned judgment dated 31.08.2013 passed in HMA
No.40/2009.

6.    A perusal of the impugned judgment itself shows that the respondent/




MAT.APP. 7/2014                                                     Page 2 of 6
 wife had brought on record cogent evidence - which has also been relied
upon by the learned ADJ, to the effect that the appellant/ husband had
started living with one Ms. P, and he also begotten a child with the said Ms.
P, who was born at RBI PMT Hospital, Kingsway Camp, New Delhi.

7.    PW-2 Dr. Mukesh Kumar Singla, CMO, RBI PMT Hospital,
Kingsway Camp, New Delhi, brought the original summoned record, which
showed at entry No.255/14 that a birth of male child was recorded on
09.05.2007. The mother of the child was shown as Ms. P, and against the
name of the father of the child, the name of the appellant with his residential
address was recorded. He had also produced the birth certificate of the said
child on record.

8.    The respondent/ wife had also produced Sh. Animesh Kumar,
Assistant Public Health Inspector, Narela Zone, Delhi, who brought the
original summoned record. As per this record, the mother Ms. P and the
father - who is the appellant, gave birth to a male child. This child was born
at Lilawati Clinic, Khera Kalan, Narela. The original record was seen and
returned and the copy was marked as Ex.PW-3/A.

9.    On the basis of the aforesaid record, the learned ADJ concluded that it
was conclusively established that the appellant had started living with Ms. P
and their conjugal relationship had led to the birth of a male child on
09.05.2007. Though the learned ADJ preferred not to give a clear cut
finding on the allegation that the appellant had got married to Ms. P in 2009
without the consent of the respondent/ wife - because Ms. P was not a party
to the case and was not produced as a witness, yet the learned ADJ held that




MAT.APP. 7/2014                                                     Page 3 of 6
 the aforesaid conduct of the appellant/ husband in begetting a child with Ms.
P tantamount to cruelty to the respondent/ wife.

10.   The submission of learned counsel for the appellant that since
December 2002, the respondent/ wife had deserted the appellant/ husband
without any just cause, certainly cannot afford justification to the appellant/
husband to conduct himself in the manner that he has done. If he had any
grievance with regard to the alleged desertion by the respondent/ wife, it was
for him to seek appropriate legal remedy by either seeking restitution of
conjugal rights, or to himself seek a decree of divorce on the basis of the
alleged desertion by the respondent/ wife. However, he could not have
started living with another woman and begotten a child with her. Such
conduct of the respondent/ husband would cause immense mental cruelty to
any wife, who cannot be expected to share her husband with another
woman. Such conduct tantamounts to betrayal by the husband of the faith
that binds the couple, without which the institution of marriage would be as
good as dead. Moreover, such conduct gives rise to an independent ground
for dissolution of marriage by a decree of divorce under clause (i) of Section
13(1) of the HMA.

11.   On the last occasion when the appeal was heard, i.e. on 10.12.2015,
this aspect had been pointed out to learned counsel for the appellant and on
that premise, he had made his statement that he wishes to withdraw the
appeal.   In fact, the Court was shocked to see that the appellant was
seriously seeking to press the appeal in the face of his aforesaid conduct. It
had been conveyed to the appellant's counsel that the appeal appeared to
have been preferred only with a view to harass the respondent/ wife. It had




MAT.APP. 7/2014                                                     Page 4 of 6
 been made clear to the counsel that the present appeal is an abuse of the
process of Court and pressing of the appeal would invite exemplary costs, if
ultimately, the Court does not agree with his submissions.

12.   Today again, before the hearing started, it was made clear to the
appellant as well as his counsel that in case the Court does not find merit in
the submissions of the appellant, he would be subjected to exemplary costs
for wasting the time of the Court by pressing a frivolous appeal. Despite the
aforesaid notice, the appellant and his counsel have chosen to proceed with
the matter.

13.   It is frivolous cases like the present which result in unnecessary
wastage of time of the Court. No doubt, a litigant who has right of appeal is
entitled to exhaust the said right. However, the Court is not bound to, in
every matter, admit the appeal and if on initial evaluation of the appeal, it
appears that the same is absolutely meritless, the same may be disposed of
summarily at the stage of admission itself.

14.   In these circumstances, I am inclined to dismiss the present appeal
with exemplary costs of Rs.5 Lakhs to be paid to the Delhi Legal Services
Authority (DLSA). The appellant, admittedly, owns a 50 sq. yards plot,
which would be his share in a joint holding in respect of an agricultural land
situated at Village Malehra, Tehsil Barsar, District Hamirpur, Himachal
Pradesh. The appellant shall stand restrained from dealing with the said
property till the costs are realized from him.

15.   A copy of this order be sent to the Tehsildar, Village Malehra, Tehsil
Barsar, District Hamirpur, Himachal Pradesh, for strict compliance.




MAT.APP. 7/2014                                                     Page 5 of 6
 16.       A copy of this order shall also be sent to the DLSA. In case the costs
are not paid within six weeks, the DLSA shall inform the Registry, and
thereafter, the matter shall be placed before the Court for further directions.

17.       The appeal stands disposed of in the aforesaid terms.




                                                            VIPIN SANGHI, J.

JANUARY 05, 2016 B.S. Rohella

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter