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

Smt. Roopa W/O. Sanjeev Sanikoppa vs Shri. Sanjeev S/O. Basavaraj Sanikoppa
2024 Latest Caselaw 27467 Kant

Citation : 2024 Latest Caselaw 27467 Kant
Judgement Date : 15 November, 2024

Karnataka High Court

Smt. Roopa W/O. Sanjeev Sanikoppa vs Shri. Sanjeev S/O. Basavaraj Sanikoppa on 15 November, 2024

Author: H.T.Narendra Prasad

Bench: H.T.Narendra Prasad

                                                 -1-
                                                         NC: 2024:KHC-D:16748-DB
                                                       MFA No. 100089 of 2018
                                                   C/W MFA No. 100090 of 2018



                                 IN THE HIGH COURT OF KARNATAKA,

                                          DHARWAD BENCH

                           DATED THIS THE 15TH DAY OF NOVEMBER, 2024

                                              PRESENT
                          THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
                                                AND
                            THE HON'BLE MR. JUSTICE VENKATESH NAIK T


                     MISCELLANEOUS FIRST APPEAL NO. 100089 OF 2018 (FC)
                                                C/W
                       MISCELLANEOUS FIRST APPEAL NO. 100090 OF 2018
                                              (FC-DIV)

                   IN MFA NO. 100089 OF 2018

                   BETWEEN:

                   SMT. ROOPA W/O. SANJEEV SANIKOPPA,
                   AGE: 35 YEARS, OCC: PRIVATE SERVICE,
                   D/O. RACHAPPA MURGI,
                   R/O. "AMAR KUNJ", ANANDASHRAMA ROAD,
                   NEAR HALKERIMATH, MASARI, GADAG-582101.

Digitally signed                                                      ...APPELLANT
by MANJANNA E
Location: HIGH     (BY SRI. K. L. PATIL AND SMT. PADMAJA TADAPATRI, ADVOCATES)
COURT OF
KARNATAKA
DHARWAD            AND:
BENCH
Date: 2024.11.25
10:53:17 +0530     SHRI. SANJEEV S/O. BASAVARAJ SANIKOPPA,
                   AGE: 40 YEARS, OCC: ENGINEER,
                   R/O. ITAGI, TQ: KHANAPUR, DIST: BELGAUM,
                   NOW AT: R/O. INFOSIS LTD., PLOT NO.24/3, FEZ 12
                   MANNAHALLI, TQ: MULSHI, DIST: PUNA-412115.
                                                                   ...RESPONDENT
                   (BY SRI. S. L. MATTI, ADV. FOR B. S. KUKANAGOUDAR, ADVOCATE)

                          THIS MFA IS FILED U/S.19(1) OF FAMILY COURTS ACT, 1984,
                   PRAYING TO CALL FOR THE RECORDS AND ALLOW THIS APPEAL BY
                   SETTING ASIDE THE ORDER DATED 08.12.2017 PASSED BY THE
                                -2-
                                        NC: 2024:KHC-D:16748-DB
                                      MFA No. 100089 of 2018
                                  C/W MFA No. 100090 of 2018



HON'BLE    PRINCIPAL   JUDGE   FAMILY   COURT   GADAG     IN   M.C
NO.63/2015      AND     DISMISS      THE    CLAIM    OF        THE
RESPONDENT/HUSBAND FOR RESTITUTION OF CONJUGAL RIGHTS
IN THE ENDS OF JUSTICE.


IN MFA NO. 100090 OF 2018

BETWEEN:

SMT. ROOPA W/O. SANJEEV SANIKOPPA,
AGE: 35 YEARS, OCC: HOUSE HOLD WORK,
D/O. RACHAPPA MURGI, "AMAR KUNJ"
R/O. ANANDASHRAMA ROAD,
NEAR HALKERIMATH, MASARI,
GADAG-582101.

                                                   ...APPELLANT
(BY SRI. K. L. PATIL AND SMT. PADMAJA TADAPATRI, ADVOCATES)

AND:

SHRI. SANJEEV S/O. BASAVARAJ SANIKOPPA,
AGE: 42 YEARS, OCC: ENGINEER INFOSIS,
R/O. INFOSIS LTD., PLOT NO. 24/3, FEZ 12,
MANNAHALLI, TQ: MULSHI, DIST: PUNA-411004.
                                                ...RESPONDENT
(BY SRI. S. L. MATTI, ADV. FOR B. S. KUKANAGOUDAR, ADVOCATE)

       THIS MFA IS FILED U/S.19(1) OF FAMILY COURTS ACT, 1984,
PRAYING TO CALL FOR THE RECORDS AND ALLOW THIS APPEAL BY
SETTING ASIDE THE ORDER DATED 08.12.2017 PASSED BY THE
HON'BLE    PRINCIPAL   JUDGE   FAMILY   COURT   GADAG     IN   M.C
NO.78/2014 AND GRANT DECREE OF DIVORCE IN THE ENDS OF
JUSTICE.

       THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
            AND
            THE HON'BLE MR. JUSTICE VENKATESH NAIK T
                               -3-
                                       NC: 2024:KHC-D:16748-DB
                                       MFA No. 100089 of 2018
                                   C/W MFA No. 100090 of 2018




                        ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE VENKATESH NAIK T)

These appeals are filed by the appellant-wife under

Section 19(1) of the Family Courts Act, 1984 challenging

the judgment passed by the Principal Judge Family Court,

Gadag (for short 'Family Court') in MC No.63/2015 and MC

No.78/2014 dated 08.12.2017 whereby, the Family Court

has dismissed the petition filed by the appellant-wife in MC

No.78/2014 under Section 13(1)(i-b) of the Hindu

Marriage Act, 1955 (for short 'the Act') and allowed the

petition filed by the respondent-husband in MC

No.63/2015 filed under Section 9 of the Act.

2. For the sake of convenience, the parties are

referred to according to their ranks before the Family

Court henceforth.

3. Brief facts of the case:

4. The marriage of the appellant-wife and

respondent-husband was solemnized on 25.02.2007 at

NC: 2024:KHC-D:16748-DB

Panchacharya Mangalya Mandira, Gadag. Both of them

belong to Hindu Lingayat community and their marriage

was solemnized as per the customs and rites of their

community. During the wedlock of their marriage, the

appellant-wife gave birth to a male child named as Nitin

on 14.09.2008. Respondent-husband led happy married

life for very short period and there after on account of

torture, mental harassment, dowry demand and cruel

activities towards appellant-wife, she came back along

with her son to her parents' house from Pune during

March-2013. Thereafter, nearly for a period of one year

the respondent-husband neither changed his attitude nor

he came to take the appellant-wife and son to lead happy

marital life. On the contrary, he further tortured and gave

mental cruelty to the appellant-wife and her parents by

sending obscene messages through mobile phones. Left

with no choice, the appellant-wife filed the petition seeking

decree of divorce before the Family Court and further she

filed a miscellaneous petition seeking maintenance. The

respondent-husband also filed a petition for restitution of

NC: 2024:KHC-D:16748-DB

conjugal rights. The Family Court by common judgment

dated 08.12.2017 has allowed the petition filed by the

respondent-husband and dismissed the petition filed by

appellant-wife. Being aggrieved by the judgment passed

by the Family Court, the appellant-wife has filed these

appeals.

5. Learned counsel for the appellant-wife has

contended that the Family Court has not considered the

oral and documentary evidence on record in a proper

perspective manner. In fact the respondent-husband

during the subsistence of marriage was abusing the

appellant and sending threatening messages as can be

seen from Ex.P6 which clearly establishes the mental

harassment, torture and cruel attitude of the respondent-

husband. This portion of the important evidence placed on

record coupled with corroborative documentary evidence

at Ex.P9 and oral evidence, clearly establishes the

ingredients of cruelty made by the respondent-husband.

But, the Family court has not considered this aspect.

NC: 2024:KHC-D:16748-DB

Further, the respondent-husband was addicted to

consuming alcohol that too in the presence of the child

and was harassed and ill treating the wife which reached

to the extent of in-tolerability by the appellant-wife. This

piece of evidence was also not discarded by the Family

Court. Further the Family Court has not appreciated the

irretrievable break down of marital status of the appellant-

wife and respondent-husband. On all these grounds he

prayed to allow the appeal.

6. Learned counsel appearing for the respondent-

husband vehemently contended that the appellant-wife

has failed to prove the ingredient of cruelty as required

under Section 13(1)(i-a) of the Act. Therefore, the Family

Court has rightly dismissed the petition filed by the

appellant-wife and rightly ordered for restitution of

conjugal rights. Hence, he prayed to dismiss the appeal

filed by the appellant-wife, confirming the order with

regard to restitution of conjugal rights.

NC: 2024:KHC-D:16748-DB

7. In order to establish the contention of

appellant, the appellant-wife herself examined as PW.1

and examined one witness Sri. Rachappa Muragi as PW2

and in support of evidence she relied upon Ex.P1 to P9

documents. For the defence, the respondent-husband

himself examined as RW1 and RW2, 3, 4 and in support of

evidence, he relied upon Ex.R1 to R104 documents.

8. Having heard the learned counsel for the

parties, and on perusal of the appeal papers, the only

point that would arise for our consideration in this appeal

is;

"Whether the quantum of compensation awarded by the Tribunal is just and reasonable or does it call for enhancement or reduction?"

9. In order to prove her case, the appellant

examined on oath as PW1. In her chief examination she

has reiterated the averments made in the petition. She

has stated that, her marriage was solemnized with the

NC: 2024:KHC-D:16748-DB

respondent on 25.02.2007 at Panchcharya Mangal Mandira

Gadag. After the marriage she joined the company of her

husband-respondent. She stayed with her husband for

five years thereafter, she came back to her parental

house. Out of the marriage wedlock, she gave birth to

male child by name Nitin on 14.09.2008. The respondent

has been working as Software Engineer in Satyam

Company at Hyderabad. Thereafter, the respondent went

to abroad i.e., Belgium. Later he came back. In the year

2009 the respondent working company was closed, hence

he became unemployed. In the year 2010 respondent got

employed at Chennai. Hence, the appellant and

respondent were residing at Chennai in a rented house.

During this period, the respondent used to harass the

appellant to bring money from her parental house, he

used to abuse her, assaulted her, he also addicted to

consuming alcohol. In this regard the appellant requested

him not to abuse her or assault her and also requested

him to away from bad vices but, he did not heed her

request. Thereafter, respondent picked up quarrel with

NC: 2024:KHC-D:16748-DB

her, assaulted her, tortured her physically and mentally.

In the meanwhile, the appellant conceived, during such

period the respondent under intoxication condition

assaulted on her abdomen hence, abortion took place.

Later, the respondent brought her from Hyderabad to

Gadag in the railway station, left her and her son and went

away. In this way the respondent harassed her physically

and mentally.

10. In support of her contentions, the appellant got

examined her father as PW2, who in turn reiterated the

oral evidence of PW1 and corroborates her oral testimony.

11. To rebut the oral evidence of PW1 and PW2, the

respondent himself examined on oath as RW1, by

admitting marital relationship and son born out of their

wedlock. However, denied the allegations that respondent

harassed the appellant on the pretext of bringing more

amount from the parents of the appellant. He has stated

that he was interested to join the company of appellant

but, the appellant denied to join the matrimonial company

- 10 -

NC: 2024:KHC-D:16748-DB

and during the year 2014 she filed petition for divorce and

petition for maintenance, without there being no grounds.

She also filed suit for declaration and injunction in

O.S.No.317/2014. Apart from these proceedings the

appellant also filed criminal case against the respondent.

Thereby, the appellant is not ready to join the company of

respondent. All efforts made by the husband were went in

vein, hence, he had filed petition for restitution of conjugal

rights, in order to lead marital life with appellant. In

support of oral evidence of RW1 he also got examined

three more witnesses as RW2 to RW4, who reiterated the

oral evidence of RW1.

12. From perusal of the oral and documentary

evidence on record it clearly establishes that, the

respondent-husband was abusing the appellant-wife in a

vulgar language. Further from the contents of Ex.P6 it

appears that for the period from 26.09.2013 to

09.06.2014 the husband sends some messages to the

appellant-wife, which clearly establishes the mental

- 11 -

NC: 2024:KHC-D:16748-DB

harassment, torture and cruel attitude of the respondent-

husband towards appellant-wife. This portion of the

evidence placed on record coupled with corroborative

documentary evidence at Ex.P9 and oral evidence of

appellant-wife which clearly established the ingredients of

cruelty. But, the Family Court has not considered this

aspect. Further in the oral evidence of PW1 and PW2, they

have clearly stated that during the subsistence of the

marriage, the respondent was addicted to alcohol and that

too in the presence of child, he used to consume alcohol

and was harassing, ill-treating the appellant-wife.

Obviously this aspect of ill-treating the wife and no wife

could tolerate this aspect. However, this piece of evidence

also not considered by the Family Court. The Family Court

has given a clear go-by to the oral evidence and exhibited

documents furnished by the appellant, hence, the finding

of the Family Court requires some interference.

13. In view of the above, we are of the opinion that

the finding given by the Family Court liable to be set aside

- 12 -

NC: 2024:KHC-D:16748-DB

and the appeal filed by the appellant-wife under Section

13(1)(i-b) of the Act is deserves to be allowed.

Accordingly, we pass the following:

ORDER

i) The Appeal filed by the appellant-wife in MFA No.100089/2018 is allowed.

ii) The appeal filed by the appellant-wife in MFA No.100090/2018 is allowed and M.C. No.63/2015 filed by the husband is dismissed.

             iii)   Consequently,         the    marriage
     solemnized       between         appellant-wife    and

respondent-husband on 25.02.2007 is hereby dissolved.

iv) So far as permanent alimony is concerned, the appellant-wife has filed an affidavit stating that she has not claiming any maintenance or permanent alimony from her husband for herself and her child.

v) The child by name 'Nitin' is aged about 16 years and hence, the respondent-

husband granted visiting rights.

- 13 -

NC: 2024:KHC-D:16748-DB

vi) The respondent-husband is at liberty to visit the child once in fifteen (15) days preferably by Sunday in near by place where the child is residing, till he attains majority.

            vii)   The   mother           of   the   child   i.e.,
      appellant-wife     shall     facilitate        when    the

respondent-husband visiting the child.

Sd/-

(H.T.NARENDRA PRASAD) JUDGE

Sd/-

(VENKATESH NAIK T) JUDGE

SMM/ct-an

 
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