Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh Kumar Thakur vs Sunila Thakur
2025 Latest Caselaw 3985 Jhar

Citation : 2025 Latest Caselaw 3985 Jhar
Judgement Date : 17 June, 2025

Jharkhand High Court

Dinesh Kumar Thakur vs Sunila Thakur on 17 June, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
                                               ( 2025:JHHC:16269-DB )




           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      First Appeal No. 01 of 2023

          Dinesh Kumar Thakur, aged about 38 years, son of Sri
          Mahendra Thakur, permanent resident of Kali Mandir
          Road, Bekar Bandh, PO, PS & District-Dhanbad, at
          present residing at B-1, Sector-73, Sarfabad, PO:
          Sarfabad, PS: Sector 71, Noida, District-Goutam Budha
          Nagar (Uttar Pradesh).
                                       ... ... Petitioner/Appellant
                                      Versus
          Sunila Thakur, aged about 34 years, wife of Dinesh
          Kumar Thakur, daughter of Late Sidheshwar Tiwari,
          resident of A-I, Nirmala Residency, Near Vivah Mandap,
          Babudi, PO,PS & District-Dhanbad
                                    ... ... Respondent/Respondent
                                  -------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
       HON'BLE MR. JUSTICE RAJESH KUMAR
                                  -------
     For the Appellant       : Mr. Rahul Kr. Gupta, Advocate
                               Mr. Rakesh Kumar Singh, Adv
     For the Respondent      : Mr. Ajay Kumar Sah, Advocate
                       ----------------------------

Order No. 09 : Dated 17th June, 2025

Per Sujit Narayan Prasad, J.

Prayer:

1. The instant appeal under Section 19(1) of the Family Court

Act, 1984 is directed against the order/judgment dated 21st

November, 2022 decree signed on 30th November, 2022

passed by the learned Additional Principal Judge, Additional

Family Court No. II, Dhanbad in Original Suit No. 760 of

2018, whereby and whereunder, the suit filed under Section

13 of the Hindu Marriage Act, 1955 seeking a decree of

divorce by the appellant-husband against the respondent-

wife, has been dismissed.

( 2025:JHHC:16269-DB )

Brief facts of the case:

2. The brief facts of the case, as taken note in the impugned

order, needs to be referred herein, which reads as under:

3. The case of appellant-husband, in brief, is that the appellant

has solemnized marriage with the respondent on 24-06-2012

at Katras, Dhanbad, according with Hindu Rites and

Customs. After the marriage both the appellant and

respondent had been living together as wife and husband at

Babudih, Dhanbad. However, out of the wedlock, the couple

has no child.

4. It is alleged that after marriage the respondent used to

regularly fight with the appellant-husband‟s mother and

father, which caused mental pressure upon them and for

that the appellant‟s father had to undergo By-pass surgery

in 2015. After that from 21-11-2022 the appellant-husband

brought the respondent to Bekarbandh, Dhanbad and

started living with her. But after few days the respondent-

wife started fighting and abusing with the appellant.

5. It is further stated that the respondent used to scream and

shout at the appellant and behaved very rudely and she did

not like the appellant and she has no cordial relations with

his parents and other family members. The respondent used

to abuse the appellant and his family members specially his

old mother with filthy languages. This caused immense

mental agony and pain to the appellant time and over.

( 2025:JHHC:16269-DB )

6. It is stated that this act of the respondent amounts to

cruelty and the reasonable apprehension that cohabitation

with the respondent of the plaintiff would be harmful and

injurious.

7. It is further stated that the appellant has till date on several

occasion accommodated the respondent and given her

several opportunities to improve her behavior but the

respondent is turning violent and unbearable towards the

appellant. The appellant thought that the respondent needs

time to settle in the marriage and accommodate her to the

best of his capability but the respondent started torturing

the appellant physically and mentally and tried to dove the

appellant to lose his mental status or commit suicide.

8. In the aforesaid backdrop, the plaintiff-appellant prayed to

pass an order for dissolution of marriage by way of a decree

of divorce, on the grounds, as stated above.

9. Respondent appeared and contested the suit by filing the

written statement wherein she has stated that the instant

suit for grant of a decree of divorce filed by the petitioner-

appellant is not legally maintainable either in facts or in law.

10. It is stated that after marriage both parties started living at

Dhanbad as husband and wife. It is true that the couple is

issueless but due to negligence of the appellant. It is further

stated that it is totally false to say that prior to the marriage

the petitioner-appellant has narrated entire facts and his

( 2025:JHHC:16269-DB )

family affair before the respondent as alleged but on the

other hand at that point of time the appellant and his

parents have concealed lot of fact about his nature. It is

further stated that it is not out of place to mention here that

as per filthy demand of the appellant and his family

members etc. After marriage the respondent gave full

regards and respect to her in laws and equal love and

affection to the petitioner-appellant. It is false to say that the

version of the appellant that entire marriage expenses were

mostly met by the appellant and his family members. It is

further stated that the respondent became pregnant in the

year 2017 but her in laws openly told her that they did not

require any issue and asked the respondent to destroy the

pregnancy to which this respondent politely denied. It is

false to say that the respondent made any suspicion on her

husband or humiliated him or disturbed the peace of the life

of her husband at any point of time.

11. On the basis of the pleadings of both the parties, the learned

Additional Principal Judge -II framed the issue as to whether

the plaintiff, the appellant herein [husband] is entitled for a

decree of divorce.

12. The learned principal judge, family court, after appreciating

the evidence adduced on behalf of parties, and argument

advanced on their behalf, came to the conclusion that the

petitioner-husband, the appellant herein, has not succeeded

( 2025:JHHC:16269-DB )

to prove and establish the ground of cruelty against the

defendant, as such he is not entitled to decree as claimed for

and the suit was accordingly dismissed, against which, the

instant appeal has been preferred.

Submission of the learned counsel for the appellant-husband:

13. It has been contended on behalf of the appellant that the

factual aspect which was available before the learned family

court supported by the evidences adduced on behalf of the

appellant has not properly been considered and as such, the

judgment impugned is perverse, hence, not sustainable in

the eyes of law.

14. That the learned court has not taken into consideration the

behavior of the respondent towards the appellant and his

parents that it was not cordial and she became rude,

arrogant and she developed a temperament of insulting the

appellant, which affected not only the appellant but also the

well-being of the family of the appellant.

15. Submission has been made that the impugned judgment is

vitiated on account of non-consideration of pleadings as well

as evidences adduced on behalf of parties in true

perspective.

16. Further submission has been made that the learned

additional family court has failed to appreciate that the

appellant has all along pleaded and proved that the

( 2025:JHHC:16269-DB )

respondent-wife has been throughout carrying neglecting

behavior towards the appellant and parents.

17. Submission has been made that because of ill-behavior of

the respondent, the appellant-husband had to leave the job,

which he was doing in Bansal Classes in the year 2014.

18. Furthermore, the learned additional family court did not

consider the fact that due to torturous behavior of the

respondent, the father of the appellant had to undergo by-

pass surgery in the year 2015.

19. It has been submitted that the appellant has been able to

prove the factum of cruelty towards the respondent-wife as

also the desertion but without appreciating the evidence

adduced by the appellant, the suit has been dismissed,

which requires interference by this Court.

20. It has been submitted that the issue of cruelty has not been

taken into consideration in right perspective even though the

fact about living separately has well been established.

21. Learned counsel for the appellant, based upon the aforesaid

ground, has submitted that the judgment impugned suffers

from perversity, as such, not sustainable in the eyes of law.

Submission of the learned counsel for the respondent:

22. Per contra, learned counsel appearing for the respondent-

wife, defending the impugned judgment, has submitted that

there is no error in the impugned judgment. The learned

Additional Principal Judge has considered the issue of

( 2025:JHHC:16269-DB )

cruelty and thereafter came to the conclusion that no

evidence has been adduced to establish either and as such

has dismissed the suit.

23. It has been contended that the allegation so far of

commission of cruelty is considered, the ground has been

raised before the learned Principal Judge that the

respondent-wife is not taking care of the in-laws, which is

totally false and baseless.

24. It is submitted that at the time of marriage dowry was given

as per the capacity of their parents. But after 3-4 months of

marriage the in-laws started torturing, physically and

mentally, for fulfillment of dowry.

25. Learned counsel, based upon the aforesaid ground, has

submitted that if on that pretext, the factum of cruelty has

not been found to be established, based upon which the

decree of divorce has been refused to be granted, the

impugned judgment cannot be said to suffer from error.

Analysis:

26. This Court has heard the learned counsel for the parties and

gone through the finding recorded by the learned Additional

Principal Judge in the impugned judgment.

27. The admitted fact herein is that the suit for divorce has been

filed on the ground of cruelty i.e., by filing an application

under Section 13 the Hindu Marriage Act, 1955 and

( 2025:JHHC:16269-DB )

accordingly, issues have been framed and decided against

the plaintiff-appellant.

28. The evidence has been led on behalf of both the parties. For

ready reference, the evidences led on behalf of the parties

are being referred as under:

29. P.W-Dinesh Kumar Thakur, the appelant himself, has

stated in his examination-in-chief that he was married with

respondent Sunila Thakur on 24-06-2012 at Katras,

Dhanbad as per Hindu Rites and customs. After marriage he

resided with his wife in Bikarbandh, Dhanbad and Noida.

However, out of the wedlock the couple was blessed with no

child. At the time of marriage petitioner was working as

Frenchise support Manager in Private firm Bansal Classes

Noida. It was known to the respondent and her family

members that he is single person to look after his family and

on being acquainted with all the facts the respondent and

her family members agreed to marry with him. Marriage was

solemnized without any dowry because he was against the

dowry customs. He has further stated that after marriage

respondent used to quarrel daily with his parents while

living in Dhanbad. Due to harassing by the respondent

mentally her parents fell ill and his father had to under-go

By-pass surgery in year 2015 and his mother was implanted

pacemaker in year 2014. Respondent also quarreled with

him. He was asked by the respondent to end all relationship

( 2025:JHHC:16269-DB )

with his parents. After 15 days of marriage he took his wife

in Noida but the behavior of respondent did not change and

her cruel behavior was continued towards his parent and

him. It is stated that the respondent is very rude and short

tempered lady. She used to quarrel with him on very trivial

grounds. He tried his level best to resolve the dispute but in

vain. Now all relationship as husband and wife have gone

ended due to cruel behavior of respondent. He was tortured

by the respondent for the last six years. Respondent got

pregnant in year 2017 but he was shocked when he came to

know that fetus got aborted without his permission. On

28.10.2018 the respondent and her family members abused

in filthy language and also assaulted upon him and due to

cruel behavior of respondent now there is no option left

except to give her divorce. In cross-examination, he stated

that marriage solemnized between both parties with consent

of both families. He came to house late due to which his wife

asked him the cause of delay and she suspiciously told that

he has extra marital affair with another lady. When his wife

went to her maika lastly has not been written in his affidavit

nor in his petition. His wife has filed a case for maintenance

and u/s 498A IPC against him. He cannot say the date and

day when he was assaulted upon by his wife rather she does

the same regularly. He has not produced the prescription of

doctor showing that he was beaten by his wife and scratched

( 2025:JHHC:16269-DB )

with her nail. In this regard he has not given any

information to police station or any other place. He has not

informed to his mother-in-law that he was treated with

cruelty by his wife. It is not true that he did not provide

maintenance to his wife and also did not fulfill the daily

basis need. He took drink occasionally. It is not true that he

used to assault upon his wife. Now he cannot restore the

conjugal life with his wife.

30. PW-2-Mahendra Thakur, is father of the petitioner who

supported the evidence of PW-1 in examination-in-chief. In

cross he stated that after marriage he had taken his

daughter-in-law in Noida where he resided for 20-25 days.

During the said period some altercation took place between

both the parties occasionally. From marriage since filing of

suit his daughter-in-law spent most of time in her maika.

When she came to Noida and thereafter to his house, he

cannot say the date and day. His elder son along with his

family resides with him in Dhanbad. Gall-bllader and uterus

was removed of his wife in year 1980. His wife is patient of

low blood pressure and he was patient of high blood

pressure and diabetes since year 2000. The averment made

in para-7 of his affidavit is Mistake of fact. He tried to resolve

the dispute between husband and wife. He does not want to

keep the respondent along with him as because she

demanded partition of his house. He has not submitted

( 2025:JHHC:16269-DB )

document of complaint made in Mahila Thana. Neither he

nor his son had provided maintenance to respondent. He

registered his shop in the name of elder son.

31. Pw-3-Md. Aarif, is an independent witness who supported

the evidence of PW-1 in examination-in-chief. In cross he

stated that he knows to Dinesh Thakur for last 9-10 years.

Dinesh Thakur is residing in Noida for last three years. The

distance between the houses of petitioner, the appellant

herein, and him is 12 Km. Dinesh Thakur is working in the

company in Factory in operational department. His

department is separate from the department of Dinesh

Thakur but they do the work same place. He used to go to

the house of plaintiff twice in the week. When he visited to

the house of Dinesh Thakur, he met his wife also who serves

him tea. He has not attended the marriage of the Dinesh

Thakur. The quarrel occurred between both parties was told

to him by plaintiff. He also has seen quarreling to both

parties in the night.

32. On behalf of respondent-wife also witnesses have been

examined.

33. DW-1-Sushila Thakur, is respondent herself who has stated

in the examination-in-chief that she was married with

Dinesh Thakur on 24-06-2012 as per Hindu Rites and

customs. At the time of marriage dowry was given as per

their capacity. After marriage in Sasural she resided

( 2025:JHHC:16269-DB )

peacefully only 3-4 months and thereafter due to demand of

dowry of rupees eight lakh her in-laws started torturing her

physically and mentally. In the year 2000 her brother gave

Rs. one lakh cash to the mother of petitioner-husband and

thereafter again Rs. 50,000/- was given to the account of

petitioner-husband by her younger brother Rakesh Kumar.

Compromise took place and thereafter in the month of

December 2016 she came to Noida along with husband. But

there also he was abused and tortured in drunken state by

the appellant-husband. In March 2017 she was pregnant

but in the state of pregnancy she was beaten which caused

miscarriage. In this regard she was treated in the clinic of

Dr. Asha Ray. She has further stated that on 20-08-2018 in

the night 10.30 PM after being beaten she was ousted by her

husband from his flat and she came to her maika alone from

Noida to Dhanbad. On 28th October, 2018 he came to her

sasural with her mother and Bhabhi but in sasural her in-

laws demanded rupees eight lakh as dowry and her mother

and Bhabi was there manhandled by her in laws. On 28-10-

2018 she gave written application in Mahila Thana Dhanbad

but no action was taken and then she filed the complaint

case bearing C.P. case no-210/19 which is pending in the

Court of Judicial Magistrate, 1st Class, Dhanbad. She has

also filed maintenance case against her husband. In cross-

examination, she has stated that Rs. ten lakh cash and for

( 2025:JHHC:16269-DB )

furniture Rs. 1,50,000/- was given by his brother Rajesh

Tiwari. Her brother is Asstt. Engineer in BCCL. After

marriage she had gone to Noida with her husband. It is false

to say that her husband often remained out of station for his

work. His husband used to go to his office in the morning

and returned back in the evening. It is true that she has

filed a complaint case No-210/19 against her husband and

mother-in-law Gayatri Thakur which is pending in Dhanbad.

Complain case was filed by her after receiving the notice of

divorce case. She denied the allegation of quarreling with the

parents of husband daily. She has not filed any case against

her husband in any police station or court in Noida. It is

true that at the time of abortion her husband was not

present in Dhanbad. She has not made any complain for the

incident occurred on 20-08-2018.

34. DW-2 is brother of the respondent who has supported the

evidence of DW-1 in his chief examination. In cross-

examination he stated that he borne all the expenses of the

marriage of his sister. He is employee in BCCL and his

monthly salary is RS. 50,000/-. It is not true that after being

acknowledged of this case his sisters has filed C.P. case no-

210/19. At the time of the abortion of his sister neither

appellant nor his family members were present. It is not true

that without the consent of respondent got the fetus aborted.

He has no knowledge that his sister put upon pressure to

( 2025:JHHC:16269-DB )

her husband to reside separately from the family members of

her husband. His sister was treated but he cannot say the

name of doctor. It is not true that his sister has threatened

her in laws to implicate in false case by committing suicide.

35. This Court, in order to appreciate the argument advanced on

behalf of the parties on the issue of perversity, needs to refer

herein the interpretation of the word "perverse" as has been

interpreted by the Hon'ble Apex Court which means that

there is no evidence or erroneous consideration of the

evidence. The Hon'ble Apex Court in Arulvelu and Anr. vs.

State [Represented by the Public Prosecutor] and Anr.,

(2009) 10 SCC 206 while elaborately discussing the word

perverse has held that it is, no doubt, true that if a finding of

fact is arrived at by ignoring or excluding relevant material

or by taking into consideration irrelevant material or if the

finding so outrageously defies logic as to suffer from the vice

of irrationality incurring the blame of being perverse, then,

the finding is rendered infirm in law. Relevant paragraphs,

i.e., paras-24, 25, 26 and 27 of the said judgment reads as

under:

"24. The expression "perverse" has been dealt with in a number of cases. In Gaya Din v. Hanuman Prasad [(2001) 1 SCC 501] this Court observed that the expression "perverse"

means that the findings of the subordinate authority are not supported by the evidence brought on record or they are against the law or suffer from the vice of procedural irregularity.

25. In Parry's (Calcutta) Employees' Union v. Parry & Co. Ltd. [AIR 1966 Cal 31] the Court observed that "perverse

( 2025:JHHC:16269-DB )

finding" means a finding which is not only against the weight of evidence but is altogether against the evidence itself. In Triveni Rubber & Plastics v. CCE [1994 Supp (3) SCC 665 : AIR 1994 SC 1341] the Court observed that this is not a case where it can be said that the findings of the authorities are based on no evidence or that they are so perverse that no reasonable person would have arrived at those findings.

26. In M.S. Narayanagouda v. Girijamma [AIR 1977 Kant 58] the Court observed that any order made in conscious violation of pleading and law is a perverse order. In Moffett v. Gough [(1878) 1 LR 1r 331] the Court observed that a "perverse verdict" may probably be defined as one that is not only against the weight of evidence but is altogether against the evidence. In Godfrey v. Godfrey [106 NW 814] the Court defined "perverse" as turned the wrong way, not right; distorted from the right; turned away or deviating from what is right, proper, correct, etc.

27. The expression "perverse" has been defined by various dictionaries in the following manner:

1. Oxford Advanced Learner's Dictionary of Current English, 6th Edn.

"Perverse.--Showing deliberate determination to behave in a way that most people think is wrong, unacceptable or unreasonable."

2. Longman Dictionary of Contemporary English, International Edn.

Perverse.--Deliberately departing from what is normal and reasonable.

3. The New Oxford Dictionary of English, 1998 Edn. Perverse.--Law (of a verdict) against the weight of evidence or the direction of the judge on a point of law.

4. The New Lexicon Webster's Dictionary of the English Language (Deluxe Encyclopedic Edn.) Perverse.--Purposely deviating from accepted or expected behavior or opinion; wicked or wayward; stubborn; cross or petulant.

5. Stroud's Judicial Dictionary of Words & Phrases, 4th Edn.

( 2025:JHHC:16269-DB )

"Perverse.--A perverse verdict may probably be defined as one that is not only against the weight of evidence but is altogether against the evidence.""

36. Appellant-husband has sought relief on the ground of

cruelty so first of all this Court is to consider on the point as

to what is cruelty and whether the same was proved by

appellant or not.

37. Cruelty- The concept of cruelty has been summarized in

Halsbury's Laws of England (Vol.13, 4th Edition Para 1269)

as under :-

"The general rule in all cases of cruelty is that the entire

matrimonial relationship must be considered, and that

rule is of special value when the cruelty consists not of

violent acts but of injurious reproaches, complaints,

accusations or taunts.

38. Cruelty for the purpose of Section 13(1)(ia) is to be taken as

a behaviour by one spouse towards the other, which causes

reasonable apprehension in the mind of the latter that is not

safe for him or her to continue the matrimonial relationship

with the other. Mental cruelty is a state of mind and feeling

with one of the spouses due to the behaviour or behavioural

pattern by the other. Unlike the case of physical cruelty,

mental cruelty is difficult to establish by direct evidence. It is

necessarily a matter of inference to be drawn from the facts

and circumstances of the case. A feeling of anguish

disappointment and frustration in one spouse caused by the

( 2025:JHHC:16269-DB )

conduct of the other can only be appreciated on assessing

the attending facts and circumstances in which the two

partners of matrimonial life have been living. The inference

has to be drawn from the attending facts and circumstances

taken cumulatively.

39. In case of mental cruelty it will not be a correct approach to

take an instance of misbehavior in isolation and then pose

the question whether such behaviour is sufficient by itself to

cause mental cruelty. The approach should be to take the

cumulative effect of the facts and circumstances emerging

from the evidence on record and then draw a fair inference

whether the petitioner in the divorce case has been

subjected to mental cruelty due to conduct of other.

40. It is true that the term "cruelty" has not been defined in the

Hindu Marriage Act and it will depend upon the facts and

circumstances of each case as to whether actually the

cruelty has been committed or not ?

41. It is well settled that the conduct should be so grave and

weighty as to come to the conclusion that the plaintiff

cannot reasonably be expected to live with the defendant. It

must be more serious than the ordinary wear and tear of

married life. The cumulative conduct, taking into

consideration the circumstances and background of the

parties has to be examined to reach conclusion the whether

the conduct, complained of amounts to cruelty or not?

( 2025:JHHC:16269-DB )

Ordinarily cruelty means danger to life and limb of a spouse

from other which makes it practically impossible to lead

conjugal life with other.

42. The "cruelty" has been interpreted by the Hon‟ble Apex Court

in the case of Dr. N.G. Dastane vs. Mrs. S. Dastana,

(1975) 2 SCC 326 wherein it has been laid down that the

Court has to enquire, as to whether, the conduct charge as

cruelty, is of such a character, as to cause in the mind of the

petitioner, a reasonable apprehension that, it will be harmful

or injurious for him to live with the respondent.

43. This Court deems it fit and proper to take into consideration

the meaning of „cruelty‟ as has been held by the Hon‟ble

Apex Court in Shobha Rani v. Madhukar Reddi, (1988)1

SCC 105 wherein the wife alleged that the husband and his

parents demanded dowry. The Hon‟ble Apex Court

emphasized that "cruelty" can have no fixed definition.

44. According to the Hon‟ble Apex Court, "cruelty" is the

"conduct in relation to or in respect of matrimonial conduct

in respect of matrimonial obligations". It is the conduct

which adversely affects the spouse. Such cruelty can be

either "mental" or "physical", intentional or unintentional.

For example, unintentionally waking your spouse up in the

middle of the night may be mental cruelty; intention is not

an essential element of cruelty but it may be present.

( 2025:JHHC:16269-DB )

Physical cruelty is less ambiguous and more "a question of

fact and degree."

45. The Hon‟ble Apex Court has further observed therein that

while dealing with such complaints of cruelty it is important

for the court to not search for a standard in life, since

cruelty in one case may not be cruelty in another case. What

must be considered include the kind of life the parties are

used to, "their economic and social conditions", and the

"culture and human values to which they attach

importance."

46. In V. Bhagat vs. D. Bhagat (Mrs.), (1994)1 SCC 337, the

wife alleged in her written statement that her husband was

suffering from "mental problems and paranoid disorder". The

wife's lawyer also levelled allegations of "lunacy" and

"insanity" against the husband and his family while he was

conducting a cross-examination. The Hon‟ble Apex Court

held these allegations against the husband to constitute

"cruelty".

47. In Vijaykumar Ramchandra Bhate v. Neela Vijay Kumar

Bhate, (2003)6 SCC 334 the Hon‟ble Apex Court has

observed by taking into consideration the allegations levelled

by the husband in his written statement that his wife was

"unchaste" and had indecent familiarity with a person

outside wedlock and that his wife was having an

extramarital affair. These allegations, given the context of an

( 2025:JHHC:16269-DB )

educated Indian woman, were held to constitute "cruelty"

itself.

48. The Hon‟ble Apex Court in Joydeep Majumdar v. Bharti

Jaiswal Majumdar, (2021) 3 SCC 742, has been pleased to

observe that while judging whether the conduct is cruel or

not, what has to be seen is whether that conduct, which is

sustained over a period of time, renders the life of the spouse

so miserable as to make it unreasonable to make one live

with the other. The conduct may take the form of abusive or

humiliating treatment, causing mental pain and anguish,

torturing the spouse, etc. The conduct complained of must

be "grave" and "weighty" and trivial irritations and normal

wear and tear of marriage would not constitute mental

cruelty as a ground for divorce.

49. It is, thus, evident that the Hon'ble Apex Court in the recent

judgment passed in Joydeep Majumdar v. Bharti Jaiswal

Majumdar (supra) has been pleased to lay down that while

judging whether the conduct is cruel or not, what has to be

seen is whether that conduct, which is sustained over a

period of time, renders the life of the spouse so miserable as

to make it unreasonable to make one live with the other. The

conduct may take the form of abusive or humiliating

treatment, causing mental pain and anguish, torturing the

spouse, etc. The conduct complained of must be "grave" and

"weighty" and trivial irritations and normal wear and tear of

( 2025:JHHC:16269-DB )

marriage would not constitute mental cruelty as a ground for

divorce.

50. It is settled that in order to prove cruelty appellant was

required to prove that the act of respondent-wife was of such

nature that it was improbable for him to live with defendant

and his life and limb was not safe in the company of

defendant and with a view to ascertain to untie the

matrimonial bond, it is required that marital life of the

parties is to be seen as a whole.

51. In order to come to such conclusion, this Court has

considered the evidences of the witnesses as recorded in the

impugned judgment.

52. As per evidence of witnesses it appears that that witnesses

produced on behalf of appellant-husband including himself

it is evident that after marriage was solemnized on 24-06-

2012 whereafter the respondent-wife came to her sasural

and she resided in Katras Dhanbad, Bekarbandh Dhanbad

and Noida where appellant-husband was doing job.

Witnesses have further deposed that from the very beginning

of marriage the behavior of respondent-wife towards

appellant and his family members was not good.

53. Her relations towards the parents of appellant were not

cordial. She misbehaved and shouted on a very flimsy

ground and due to cruel behaviour of respondent, the

parents of appellant had to undergo by-pass surgery. But all

( 2025:JHHC:16269-DB )

these allegations leveled against the respondent has been

denied rather she has deposed that she was subjected to

torture by the in-laws. The appellant in his testimony has

also accepted the fact that the respondent-wife has filed

complaint case, which also suggests that the respondent-

wife had complained of being tortured by her husband.

54. Further, as per the evidence available on record it appears

that there is general and omnibus allegation. Neither any

specific date has been mentioned as to when and in which

manner the family members of the appellant has been

tortured and so far allegation of insult by the respondent-

wife in public place is concerned, no independent witness

has been examined to prove this facts neither the name of

such persons or friends has been given in front of whom the

in-laws and husband has been insulted by respondent-wife.

The appellant in the petitioner has specifically stated that he

was beaten by his wife but no injury report has been

annexed to support such claim nor for which incidence he

has made any complaint before the police. Making bizarre

allegation upon the respondent-wife, the appellant-husband

has stated that due to ill-behaviour of the respondent-wife

his father has to undergo by-pass surgery of heart, however,

the father of the appellant in cross-examination has stated

that he is a patient of diabetics and blood-pressure since

1975, so this also has no leg to stand. The father of the

( 2025:JHHC:16269-DB )

appellant (PW 2) has deposed in this testimony he does not

want to keep his daughter-in-law with him. Therefore, from

the testimony of the witnesses, it is apparent that it is the

husband and father-in-law of the respondent-wife who does

not want to keep the respondent.

55. The respondent all along has denied the allegation leveled

against her rather she has consistent in deposing that she

was subjected to torture by her in-laws and husband for

fulfilling the demand of dowry for which she has filed

complaint against them and used to torture her, therefore,

she has to live at her parental house (maike).

56. Even though the respondent has stated that she is ready to

live with her husband but the appellant has refused to lead

conjugal life with her. Furthermore, the respondent-wife has

made allegation that in a drunken state her husband used

to beat her. The husband in cross-examination has admitted

the fact that occasionally he used to take drink.

57. The learned Principal Judge, Family Court has taken all

these facts into consideration and came to the conclusion

that appelant has not been able to prove his case against the

respondent of cruelty so as to grant the decree of divorce

and accordingly, dismissed the suit.

58. This Court, based upon the aforesaid discussion, is of the

view that since the appellant/petitioner has failed to

establish the element of perversity in the impugned

( 2025:JHHC:16269-DB )

judgment as per the discussion made hereinabove, as such,

this Court does not find any reason to interfere with the

order passed by the learned family court.

59. Accordingly, the instant appeal fails and is dismissed.

60. Pending interlocutory application(s), if any, also stands

disposed of.

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.)

Alankar/A.F.R.

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter