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

Page No.# 1/7 vs Smt Gitanjali Mahanta
2025 Latest Caselaw 6324 Gua

Citation : 2025 Latest Caselaw 6324 Gua
Judgement Date : 26 August, 2025

Gauhati High Court

Page No.# 1/7 vs Smt Gitanjali Mahanta on 26 August, 2025

Author: Michael Zothankhuma
Bench: Michael Zothankhuma
                                                                   Page No.# 1/7

GAHC010008392017




                                                            2025:GAU-
AS:11379-DB

                            THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                              Case No. : Mat.App./42/2018

          DRI JYOTI PRAN KUMAR
          S/O SRI DEBEN CH. KUMAR, R/O GOTANAGAR, GUWAHATI, P.S.
          JALUKBARI, DIST. KAMRUP (M), ASSAM, GUWAHATI 12



          VERSUS

          SMT GITANJALI MAHANTA
          D/O LATE JOGEN MAHANTA, R/O BORDADHI SATRA, P.O. GERUA, P.S.
          HAJO, DIST. KAMRUP (R), ASSAM, PIN 781102



For the Appellant      :     Mr. A. Dhar, Adv.

For the Respondent :

                                     -BEFORE-
                  HON'BLE MR. JUSTICE MICHAEL ZOTHANKHUMA
                    HON'BLE MR. JUSTICE KAUSHIK GOSWAMI

Date of hearing             : 26/08/2025.

Date of Judgement           : 26/08/2025


                           JUDGEMENT AND ORDER (ORAL)

(Michael Zothankhuma, J) Page No.# 2/7

1. Heard Mr. A. Dhar, learned counsel for the appellant-husband. No one

appears for the respondent-wife even-though, this Court had observed in the last

order that the matter would be heard ex-parte if no one appeared for the respondent

on the next date.

2. The appellant-husband has put to challenge the impugned judgement dated

27/10/2017 passed by the Court of Principal Judge, Family Court-II, Kamrup(M),

Guwahati, dismissing FC(C) Case No. 287/2013, by which the appellant-husband had

prayed for grant of a decree of divorce under section 13 of the Hindu Marriage Act,

1955.

3. The appellant's counsel submits that the appellant had married the

respondent-wife on 04/02/2003 as per the Hindu rights and rituals. Though both of

them thereafter started their conjugal life in the house of the appellant, the

respondent -wife left the matrimonial home at the instance of the respondent's

parents - Aunt on 25/06/2007. No child was born out of their marriage as it was never

consummated.

4. The respondent-wife thereafter instituted a criminal case against the

appellant on the ground of the appellant demanding dowry and subjecting her to

mental and physical torture. Though reconciliation attempts were made, the same

proved futile.

5. The appellant's counsel submits that the filing of a criminal case under Page No.# 3/7

Section 498(A)/325/307/323 IPC against the appellant amounted to physical and

mental cruelty. He further submits that as the respondent-wife had left the

matrimonial home in the year 2007, there has been an irretrievable break-down of

marriage and there was no scope of reviving the marriage after 18 years of

separation. He submits that the rejection of the appellant's petition by the learned

Family Court was perverse and the basis for rejecting the appellant's application for

dissolution of marriage was in violation of the decision of the Supreme Court in the

case of Rani Narasimha Sastry Vs. Rani Suneela Rani [2019 SCC OnLine SC

1595] and in the case of K. Srinivas Rao Vs. D.A. Deepa [(2013) 5 SCC 226].

6. We have heard the learned counsel for the appellant.

7. As can be seen from the records, the appellant-husband and the

respondent-wife were married on 04/02/2003 and the respondent had apparently left

the matrimonial home on 25/06/2007. The appellant thereafter had filed a petition for

a Decree of Divorce under section 13 of the Hindu Marriage Act, 1955, due to which

the Family Court framed the following issues :-

"1. Whether the respondent has treated the petitioner with cruelty?

2. Whether the petitioner is entitled to get a decree of divorce as prayed for?

3. To what relief/reliefs, the parties are entitled?

Thereafter, this Court framed additional issue :-

Whether the respondent deserted the petitioner for a continuous period not less than two years immediately preceding the presentation of the instant petition?

Page No.# 4/7

8. The learned trial Court thereafter decided issue no.1, by holding that the

appellant failed to adduce any cogent evidence to prove that the respondent-wife had

treated the appellant with cruelty.

9. With regard to issue no.2, the learned trial Court came to a finding that the

institution of a criminal case by the respondent-wife against the appellant-husband for

physical assault for which the appellant was convicted, appeared to support the fact

that the respondent-wife was compelled to leave her matrimonial home. The learned

Trial Court further held that a perusal of the evidence of witnesses did not reveal any

sincere effort by the appellant-husband to bring back the respondent wife to the

matrimonial home. As such, the learned Trial Court came to a finding that the

appellant-husband failed to prove that the respondent -wife had deserted him. The

learned Trial Court thus held that the appellant-husband was not entitled to get a

decree of divorce. It also held that the prayer for permanent alimony of Rs. 50 lakhs

submitted by the respondent-wife through a separate petition, stood rejected, in view

of the prayer of the appellant-husband being rejected.

10. As can be seen from the records, the respondent-wife had filed a criminal

case against the appellant under section 498(A)/325/307/323 IPC, which was

registered as G.R. Case No.4087/2007 in the Court of the Judicial Magistrate First

Class (JMFC), Kamrup. The learned Trial Court thereafter convicted the appellant

under section 323 IPC and sentenced him to undergo simple imprisonment for 3

(three) months. However, the learned trial Court did not find the appellant guilty under Page No.# 5/7

section 498(A)/325/307 IPC.

11. The decision of the learned Judicial Magistrate, First Class in GR Case No.

4087/2007 was put to challenge in Criminal Appeal No. 86/2010. Criminal Appeal No.

86/2010 was thereafter dismissed by the Sessions Judge, Kamrup(M), Guwahati.

However, the Session Court held that instead of awarding imprisonment in the instant

case, imposition of fine would be in the interest of justice. Accordingly, the sentence

part of the order of conviction passed by the learned JMFC, Guwahati, sentencing the

appellant to undergo simple imprisonment for 3 (three) months was modified by

directing him to pay a fine of Rs. 1000/-, in default, simple imprisonment for 2 (two)

months.

12. The judgement dated 25/02/2011 passed by the learned Sessions Judge,

Kamrup (M), Guwahati, in criminal case No. 86/2010 was put to challenge in Criminal

Revision P. No. 178/2011 before this Court. This Court thereafter modified the

impugned judgement dated 25/02/2011 passed in Criminal Appeal No. 86/2010, by

releasing the appellant on probation under section 4 of the Probation of Offenders Act,

1958, while upholding the conviction of the appellant.

13. As can be seen from the facts of the case, due to the criminal case filed by

the respondent-wife, the appellant has been made to undergo criminal proceedings in

various Courts since the year 2007 till disposal of Criminal Revision Petition No.

178/2011 in August, 2012.

14. In the case of Rani Narasimha Sastry (Supra), the Supreme Court held Page No.# 6/7

that it cannot be accepted that no cruelty was meted out to the husband, when he

has been made to undergo trial in which he is acquitted, on the allegation of

committing an offence under section 498(A) IPC, leveled by his wife. In the case of K.

Srinivas Rao (Supra), the Supreme Court held that the filing of a case under section

498(A) IPC by the wife against the husband, which was subsequently withdrawn,

amounted to causing mental cruelty to the husband. It also held that just because the

husband and wife did not stay together, did not mean that the parties did not cause

cruelty to each other. Staying together under the same roof is not a pre-condition for

mental cruelty. In a given case, while staying away, a spouse can cause mental cruelty

to the other spouse by his / her conduct, even while he or she is not staying under the

same roof.

15. Though the learned Family Court had come to a finding that the appellant-

husband did not make any sincere effort to bring back the respondent wife to the

matrimonial home, on the flip side, it cannot be denied that the respondent-wife also

did not appear to make any attempt to go back to the matrimonial home. Instead the

respondent-wife had filed a criminal case against the appellant-husband under

sections 498(A)/325/307/323 IPC. Though the appellant-husband was acquitted of the

offences under section 498(A)/325/307 IPC, the appellant was convicted under section

323 IPC. The initiation of a criminal case against the appellant-husband would, in our

mind, also constitute mental cruelty even though they did not live under the same

roof. Further, the couple having stayed separate for the last 18 years, we are of the Page No.# 7/7

view that the appellant had made out a case of mental cruelty. We are accordingly of

the view that the appellant is entitled to be granted a decree of divorce in terms of

section 13 of the Hindu Marriage Act, 1955, as the impugned judgment passed by the

learned Family Court is not in consonance with the decisions of the Hon'ble Supreme

Court quoted above. Consequently, the impugned judgment dated 27/10/2017 passed

by the Court of Principal Judge, Family Court, Kamrup (M), Guwahati, in FC(C) Case

No. 287.2013 and the decree passed, is hereby set aside.

16. The prayer for the appellant-husband for grant of divorce decree is allowed.

17. Decree to be drawn up accordingly.

18. Send back the TCR.

19. The above being said, it is noticed that the prayer of the respondent-wife for

granting of permanent alimony by way of a separate petition submitted during the

proceedings of FC(C) Case No. 287/2013, had been rejected due to the dismissal of

the appellant's case by the learned Trial Court. However, as the appellant's prayer has

now been allowed in appeal, the respondent-wife is given the liberty to file a separate

application for grant of permanent alimony, if so advised, before the concerned Family

Court.

                        JUDGE                           JUDGE

Comparing Assistant
 

 
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