Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Xxxxxx vs Xxxxxx
2021 Latest Caselaw 15730 Ker

Citation : 2021 Latest Caselaw 15730 Ker
Judgement Date : 30 July, 2021

Kerala High Court
Xxxxxx vs Xxxxxx on 30 July, 2021
          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                               &
        THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
  THURSDAY, THE 30TH DAY OF JULY 2021 / 8TH SRAVANA, 1943
                   MAT.APPEAL NO. 151 OF 2015
       AGAINST THE JUDGMENT IN OP 1955/2009 OF FAMILY
                   COURT,ERNAKULAM, ERNAKULAM
APPELLANT/S:

         XXX

         BY     (Party-In-Person)



RESPONDENT/S:

         XXX

         BY ADV SRI.MILLU DANDAPANI




     THIS MATRIMONIAL APPEAL HAVING BEEN FINALLY HEARD ON
15.07.2021, ALONG WITH Mat.Appeal.179/2015, THE COURT ON
30.07.2021 DELIVERED THE FOLLOWING:
           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                               &
        THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
  THURSDAY, THE 30TH DAY OF JULY 2021 / 8TH SRAVANA, 1943
                   MAT.APPEAL NO. 179 OF 2015
        AGAINST THE JUDGMENT IN OP 65/2009 OF FAMILY
                   COURT,ERNAKULAM, ERNAKULAM
APPELLANT/S:

         XXX

         BY     (Party-In-Person)



RESPONDENT/S:

         XXX

         BY ADV SRI.MILLU DANDAPANI




     THIS MATRIMONIAL APPEAL HAVING BEEN FINALLY HEARD ON
15.07.2021, ALONG WITH Mat.Appeal.151/2015, THE COURT ON
30.07.2021 DELIVERED THE FOLLOWING:
                             -:1:-
                                                       "C.R."



     A.MUHAMED MUSTAQUE & DR.KAUSER EDAPPAGATH, JJ.

                 =========================

             Mat. Appeal Nos. 151/2015 and 179/2015

                 ~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 30th day of July, 2021


                       J U D G M E N T

A.Muhamed Mustaque, J.

Prologue: In the tradition-bound society of ours, the

marital union is not a mere union of individuals but

would extend to the union of two families. There is an

expectation that spouses in such marital union would

follow the traditions, aspirations and values cherished

by the families. Marriage and family are two

interlinked structures within the society. Each society

in different parts of the world has its own ethos about

marriage and family. However, all such societies share

a common notion that the individuals' union are for

companionship, mutual respect and happiness. In an

arranged marriage that we follow traditionally in our

country, the choice for a woman is limited. They simply Mat. Appeal Nos. 151/2015 and 179/2015

follow the guidance of parents or elders. In a rich

family, they look upon professional status, wealth,

etc., as a hallmark for such union. While digressing on

this prologue, a thought comes to our mind is, are we

really missing what is required for such marital union?

Pompous and hedonist lifestyle culture brought marked

changes to our outlook. The same is also reflected in

the concept of marriage. If marriage is seen as a

symbol to project status, without reflecting the values

the individuals or society would cherish to profess, we

may miss the basic concept required for marriage. The

concept of family as a social unit is also slowly

withering away to recognize the concept of bond created

by the individuals. The individuals who were reluctant

to separate, fearing social fear, and on the ideal of

the sacrament of marriage, have no fear now to approach

the court for divorce to establish the free act of

"will". But the system of justice that is followed in

the court cannot recognize such free will of the

individual. The case in hand, in fact, depicts a story

of the struggle of a woman within the clutches of law

to give primacy of choice "not to suffer" in the

bondage of legal tie. An insatiable urge for wealth and Mat. Appeal Nos. 151/2015 and 179/2015

sex of a husband had driven a woman to distress. In

desperation for obtaining a divorce, she has forsaken

and abandoned all her monetary claims. Her cry for

divorce has been prolonged in the temple of justice for

more than a decade (12 years). She still awaits a final

bell to answer her prayers and cry. She is unable to

digest the delay involved in responding to a request

for the separation. Perhaps we are accountable for her

tears. We see this is not a solitary instance. On a

day-to-day basis, we see many many like her. Her

whimper touches our conscience. We shall advert to this

enigma while concluding this judgment.

2. Facts of the case: These appeals arise from a common

judgment allowing a petition for divorce on the ground

of cruelty and dismissal of a petition for restitution

of conjugal rights. The appellant is the husband. The

appellant married the respondent in accordance with the

custom prevalent in the Hindu-Ezhava community on

11/2/1995. In the wedlock, two children were born. The

appellant is a qualified medical doctor at the time of

marriage. The respondent-wife's father is a realtor.

The appellant's father was a well-known doctor in

Calicut. The marriage was an arranged marriage. The Mat. Appeal Nos. 151/2015 and 179/2015

respondent is said to have been given 501 gold

sovereigns at the time of marriage besides car and

flat. The appellant never practised as a medical

doctor. He engaged in the real estate business and

construction. The real estate business was not a smooth

run for the appellant. He never succeeded in the

business. A case of cruelty was put forward by the

respondent on constant harassment and demand for money.

It is the case of the respondent that the respondent's

father gave Rs.77 lakhs to the appellant on different

occasions. The respondent also stated that the entire

gold ornaments were also misappropriated by the

appellant. The respondent attributed the cause of

failure in the real estate business was due to the

profligate lifestyle of the appellant. The respondent

also stated that sexual perversion and physical

harassment as a part of the cruelty. It appears that

the appellant also doubted the chastity of the

respondent. In the petition, the appellant stated that

the respondent levelled an extramarital relationship

with the caretaker of the flat and the driver. The

appellant in the written statement denied all

allegations except attribution of extramarital Mat. Appeal Nos. 151/2015 and 179/2015

relationship with the caretaker. The evidence, in this

case, consists of oral evidence of respondent herein as

PW1 and Exts.A1 to A7. On the side of the appellant,

the appellant and his brother were examined as RW1 and

RW2. Exts.B1 to B3 and B7 to B16 were marked on the

side of the appellant. Pending a petition for divorce

filed by the respondent, the appellant filed a petition

for restitution of conjugal rights. Both the cases were

tried together. By a common judgment dated 24/10/2014,

the petition filed for divorce by the respondent was

allowed, and the petition filed for restitution of

conjugal rights by the appellant was dismissed.

3. We have to refer to the conduct of the appellant

in this proceeding. The appeal was originally filed by the appellant through a lawyer. He relinquished

vakalath. Thereafter, a notice was issued to the

appellant by this Court, and when the matter was taken

up on 14/6/2021, we passed the following order:

It appears that the appellant (party in person) made a request

to the court officer to adjourn the matter as he is unable to

attend the case online. Taking note of his request, we adjourn

this matter to 28.06.2021. Let him appear in person and argue or

make some other alternate arrangements. The matter will be taken Mat. Appeal Nos. 151/2015 and 179/2015

up on 28/6/2021 and disposed of on that date.

Thereafter, when it was taken up on 28/6/2021,

Adv.P.B.Sajith represented on behalf of the appellant

and sought an adjournment. Accordingly, the case was

again listed on 15.7.2021. On that day, none

represented on behalf of the appellant. We had the

advantage of hearing only the learned Senior Counsel,

Smt.Sumathi Dandapani appearing for the respondent. We

have perused the entire records before rendering this

judgment.

4. Finding of the family court: The family court found

that the appellant was treating the respondent as a

money-minting machine. The family court found that the

respondent tolerated harassment for the sake of marriage, and the respondent had chosen to file a

petition for divorce when harassment and cruelty

reached a level beyond toleration. The family court

particularly noted the complaints made by the father of

the appellant before the police narrating harassment

meted out to him as well as to the respondent. The

family court did not disbelieve the oral testimony of

the respondent in regard to sexual perversity. The Mat. Appeal Nos. 151/2015 and 179/2015

family court found the oral testimony of the respondent

trustworthy and unshaken during the cross-examination.

The family court also found that unsubstantiated

imputation of the illicit relationship of the

respondent with the caretaker and driver would also

amount to cruelty.

5. Analyses of evidence and our finding on facts: The

respondent's father admittedly is an affluent

businessman. Admittedly, the business ran by the

appellant went into trouble. The respondent abandoned

her monetary claim for the obvious reason that the

appellant is not in a position to meet any of such

claims. The respondent has a case that on several

occasions, more than Rs.77 lakhs were given to the appellant by the respondent's father. It appears that

the failure in the business was not merely a business

failure in a normal course of business but attributable

to the wayward life led by the appellant. The

appellant's own father approached the police with

complaints against the appellant and his brother. These

complaints were filed for police protection. It is

appropriate to reproduce some of the relevant portions

of the complaints. In Ext.A2 complaint dated 9/2/2009, Mat. Appeal Nos. 151/2015 and 179/2015

it is stated thus:

... Son XXXXX(*) has married from Ernakulam and his family life

is in complete disarray now. He has been ill-treating his wife

and members of her family and as a result of police complaint

preferred by them before the police, he has been severly warned

by the police. Till then son XXXXX(*) was residing in his wife's

house. Thereafter he is residing along with a friend of his, the

permanent address is not known to me.

It is submitted that my son XXXXX(*) comes to my residence very

often and he is compelling me to give him more monetary

assistance which I am not able to do now because I have drained

all my bank savings to repay the debt incurred by my sons.

Because of my inability to provide him with any monetary

assistance, he is threatening me with danger to my life if I were

not oblige him by disposing of the house and the land surrounding

the house and pay substantial portion of the balance after

repaying the balance bank debt. He is also threatening me for

extracting my signature in documents for sale of the house... [(*)name of the appellant is deliberately masked by us]

6. In Ext.A3 complaint dated 30/4/2009, it is stated

thus:

My only daughter who is residing with her husband in

Trichur, together with her married son & married daughter are

helping me by arranging money to pay the loan availed by my sons Mat. Appeal Nos. 151/2015 and 179/2015

from the Federal Bank. Since they are helping me financially to

pay off the loan, my son XXXXX (*) is threatening my daughter and

her two children over the phone daily with danger to their lives.

My sons have come to know that I may get back the title deeds

from the Bank very soon, and continue to live in the house, which

they demand to be sold for they know which I will never agree...

I hope you will remember, and similar complaint submitted

by me to you in person two months back. Now there is a marriage

function in my family at Tagore Centenary Hall, Calicut on 20 th

May 2009. All my family members are expected to attend the

marriage. My daughter and her childrens are very much desirous

of attending the marriage. They are expected to come and stay

with me. Coming to know about their programme, my son XXXXX(*)

is threatening her everyday over phone filling here that if she

were to go over to Calicut and stay with me for the marriage, she

will do so with risk to her life. I must say is making our life

miserable.(sic)" [(*)name of the appellant is deliberately masked by us]

7. In the above complaint, the appellant's father

narrates shouldering the loan liability created by the

appellant and the brother on him.

8. In Ext.A4 dated 12/3/2009, the relevant paragraph

reads as follows:

Mat. Appeal Nos. 151/2015 and 179/2015

My sons have come to know that I may get back the title deeds

from the Bank and continue to live in my house, which they demand

to sell, which I refuse to do. In a recent family get-together,

my sons told them that they will get the documents from me

forcefully, even by violent methods.

9. In the backdrop of the demand for money made by the

appellant from his own father, we need not disbelieve

the case of the respondent that Rs.77 lakhs were paid

on different occasions heeding to the demand made by

the appellant to the respondent's father. The

respondent's case is that the entire gold ornaments

were taken away by the appellant and sold to discharge

his liability. The financial status of the respondent

would clearly show that substantial gold ornaments were

given at the time of marriage. The Court, while

evaluating the conduct of a spouse in matrimonial

proceedings assumes its role as that of prudent man's

analysing of the human behaviour. The 'cruelty'

reflects the character of a person. The Court,

therefore, is required to adopt social semiotic

approach to analyse the conduct in given situation.

Having analysed the conduct of the appellant, it is

quite probable that the appellant had utilized gold Mat. Appeal Nos. 151/2015 and 179/2015

ornaments for his own needs. The physical cruelty and

mental cruelty meted out to the respondent have been

narrated succinctly in the oral testimony given by the

respondent. The respondent has deposed that even during

her pregnancy, the appellant abused her. She also

deposed that the appellant committed forceful sex when

she was sick and bedridden. She also deposed that she

was subjected to the worst form of sexual perversion

and unnatural sex against her will. The respondent

deposed that the appellant even did not spare her for

sex even on the day the appellant's mother expired. She

also stated that the appellant forced her to have sex

in front of their daughter. The unshaken cross-

examination about the sexual conduct of the appellant

need not be disbelieved by this Court. There was no

serious challenge against the narration of sexual

conduct of the appellant referred to in the chief

examination. The further allegation regarding cruelty

that the respondent was forced to go along with the

appellant to the Bar against her will need not be

disbelieved. The respondent also stated that she was

forced to give a cheque to the creditors of the

appellant. It seems that the respondent was convicted Mat. Appeal Nos. 151/2015 and 179/2015

for the offences under Section 138 of NIA. We may not

be justified in adverting those aspects in this case as

it may adversely affect the prosecution of the above

case. There is no dispute to the fact of raising

imputation of adultery made by the appellant. In the

written statement itself, the appellant has stated that

the respondent is having an illicit relationship with

the caretaker of the apartment where she was residing.

The appellant raised a complaint before the Cyber Cell,

Calicut. It is stated in the proof affidavit that the

investigation revealed that the telephonic conversation

with the caretaker. However, it is to be noted that no

evidence was adduced by the appellant to place the

investigation report before the family court. The

allegations of adultery remained unsubstantiated.

10. Whether finding on facts would constitute a ground

for cruelty or not: Matrimonial relationship is all

about contentment. When there is harmony at home, that

leads to contentment in marriage. The harmony is

evolved through mutual respect and trust. Debt of the

appellant sparked the dispute between the appellant and

the respondent. It is not a case where the respondent

or her father do not want the appellant to get out of Mat. Appeal Nos. 151/2015 and 179/2015

the trouble. The respondent and father appear to have

helped the appellant in the best possible manner.

However, it turns to be a strategy for the appellant to

get more money from the respondent and her father in

the pretext of his debt. The appellant wants to make

use of fiduciary relationship to its hilt for financial

gain and bargain. The acts on the side of the appellant

instilled a fear in the respondent that the

continuation of the marital life is only for the

purpose of meeting the financial obligations created by

the husband elsewhere. What constituted mental cruelty

is succinctly explained in the judgment of the Apex

Court in Samar Ghosh V. Jaya Ghosh [(2007) 4 SCC 511].

After placing reliance on Halsbury's Laws of England

and American jurisprudence, the Apex Court laid down

parameters to evaluate constituent elements for mental

cruelty on the facts and circumstances of each case.

It is appropriate to refer to certain paragraphs of the

said judgment, which reads thus:

"No uniform standard can ever be laid down for guidance, yet we deem it appropriate to enumerate some instances of human behaviour which may be relevant in dealing with the cases of 'mental cruelty'. The Mat. Appeal Nos. 151/2015 and 179/2015

instances indicated in the succeeding paragraphs are only illustrative and not exhaustive.

(i) On consideration of complete matrimonial life of the parties, acute mental pain, agony and suffering as would not make possible for the parties to live with each other could come within the broad parameters of mental cruelty.

(ii) On comprehensive appraisal of the entire matrimonial life of the parties, it becomes abundantly clear that situation is such that the wronged party cannot reasonably be asked to put up with such conduct and continue to live with other party.

(iii) Mere coldness or lack of affection cannot amount to cruelty, frequent rudeness of language, petulance of manner, indifference and neglect may reach such a degree that it makes the married life for the other spouse absolutely intolerable.

(iv) Mental cruelty is a state of mind. The feeling of deep anguish, disappointment, frustration in one spouse caused by the conduct of other for a long time may lead to mental cruelty.

(v) A sustained course of abusive and humiliating treatment calculated to torture, discommode or render miserable life of the spouse.

(vi) Sustained unjustifiable conduct and behaviour of one spouse actually affecting physical and mental Mat. Appeal Nos. 151/2015 and 179/2015

health of the other spouse. The treatment complained of and the resultant danger or apprehension must be very grave, substantial and weighty.

(vii) Sustained reprehensible conduct, studied neglect, indifference or total departure from the normal standard of conjugal kindness causing injury to mental health or deriving sadistic pleasure can also amount to mental cruelty.

11. It is to be noted that the demand for money has to

be taken into account in the background of the fact

that the appellant never cared to provide love and care

to the respondent or his children. In the matrimonial

life of the appellant and the respondent, the

respondent never felt any security or affection or care

from the side of the appellant. This, coupled with the

fact of constant harassment demanding money, has caused

mental pain, agony and sufferings to her. We have no

hesitation in holding that the act and conduct on the

side of the appellant constituted mental cruelty.

12. Sex in married life is the reflection of the

intimacy of the spouse. The evidence of PW1 clearly

establishes that she was subjected to all sorts of

sexual perversions against her will. It is obvious

that the appellant disregarded the wishes and feelings Mat. Appeal Nos. 151/2015 and 179/2015

of the respondent. We also need not disbelieve the

respondent's version that the appellant often forced

her to have unnatural sex. The oral evidence of the

respondent is natural. We find no reason to discredit

her testimony.

13. A husband's licentious disposition disregarding

the autonomy of the wife is a marital rape, albeit such

conduct cannot be penalised, it falls in the frame of

physical and mental cruelty. Marital rape is alien to

our penal jurisprudence. 'Marital rape' is defined in

Black's Law Dictionary 8th Edition as "a husband's

sexual intercourse with his wife by force or without

her consent". Marital rape occurs when husband is

under notion that body of his wife owe to him. In

Anglo-American tradition, derived from feudal Norman

custom allows a woman subordinate to the male through

the legal status of marriage and, the individual

existence is suspended under marital unity. This is

known as coverture which was disassembled in the United

States through legislations.(1) In patriarchal system,

husband also has similar approach to woman. In modern

social jurisprudence, spouses in marriage are treated

1[https://www.britannica.com/topic/coverture viewed on 29 July 2021.] Mat. Appeal Nos. 151/2015 and 179/2015

as equal partners and husband cannot claim any superior

right over wife either with respect to her body or with

reference to individual status. Treating wife's body

as something owing to husband and committing sexual act

against her will is nothing but marital rape. Right to

respect for his or her physical and mental integrity

encompass bodily integrity, any disrespect or violation

of bodily integrity is a violation of individual

autonomy. Autonomy essentially refers to a state of

feeling or condition one believes to possess having

control over it. In matrimony, spouse possesses such

privacy as invaluable right inherent in him or her as

individual. Therefore, marital privacy is intimately

and intrinsically connected to individual autonomy and

any intrusion, physically or otherwise into such space

would diminish privacy. This essentially would

constitute cruelty. Merely for the reason that the

law does not recognise marital rape under penal law, it

does not inhibit the court from recognizing the same as

a form of cruelty to grant divorce. We, therefore, are

of the view that marital rape is a good ground to claim

divorce Mat. Appeal Nos. 151/2015 and 179/2015

14. In this case, the insatiable urge for wealth and

sex of the husband had forced the respondent to take a

decision for divorce. The appellant's licentious and

profligate conduct cannot be considered as part of

normal conjugal life. Therefore, we have no difficulty

in holding that insatiable urge for wealth and sex of a

spouse would also amount to cruelty.

15. The appellant also failed to substantiate

imputation of adultery to the respondent.

Unsubstantiated allegations of adultery would also

constitute mental cruelty. Therefore, we are of the

view that the findings of facts as above clearly

establish a ground for cruelty warranting divorce.

16. Epilogue: Men choose, and men fail. Choosing a

partner is autonomy; the choice to separate is not

autonomy. Where do we balance the individuals best

interest and the larger interest of the society?

Divorce law prevalent today alludes to a discussion and

deliberation of delicate balancing exercise as above.

Autonomy is now considered as a part of privacy and

ennobled as a fundamental right. Individuals have the

freedom to share their relationships through the Mat. Appeal Nos. 151/2015 and 179/2015

voluntary choice of a partner. But the same individuals

do not have the freedom to separate or break the

relationship of their will. Legislation on divorce

curtails their freedom through defined grounds. In such

ground canvassed, we often find ingenuity of the

lawyers that matters in deciding the fate of a

relationship than the real factors. The pleadings

canvassed on the grounds for divorce in such

proceedings are more destructive of the relationship

dismissing any chance of reunion. A spouse in a

marriage has a choice, a choice not to suffer, which is

fundamental to the autonomy guaranteed under natural

law and the Constitution. Law cannot compel a spouse to

suffer against his or her wish by denial of divorce by

the court. This is what really happens on the dismissal

of the divorce petition. This case, like many other

cases before us, depicts a sordid tale of a woman

losing a precious part of her life in a battle of fate.

That fate was not chosen by her; that is imposed on her

vis-a-vis legal heteronomy. Legislature's power through

legal paternalism for the public good cannot be

questioned or doubted. Autonomy and paternalism suggest

a fine balance that must be with an objective to Mat. Appeal Nos. 151/2015 and 179/2015

protect the interest of the individual whose choice is

restricted. Enumerated grounds of divorce such as

cruelty, adultery, desertion etc., to grant divorce are

having a trace of heteronomy. Law on divorce was

enacted, reflecting deeper values of the culture of the

society at that time. In those times, the social

philosophy behind marriage does not recognize the

dissolubility of the marriage except in extreme

circumstances. Legal heteronomy and individual autonomy

is a delicate balancing exercise in a legal

relationship. In a changed scenario of marriage in the

society, shifting from the social philosophy to

individual philosophy, we are afraid whether the

present divorce law on enumerated grounds would stand

to the test of constitutionality. Fine balancing of

individual choice and individual's best interest is

missing in such law. We desist from making further

comments on the same as the issue has to be examined in

appropriate cases. However, we have suggestions for

change which we put forth here.

17. "Do people have free will" is perhaps the most

difficult question to be answered in the context of

marriage in society. Human by nature is fallible and Mat. Appeal Nos. 151/2015 and 179/2015

susceptible to weakness of his or her own decisions.

These decisions, though they appear to be calculative,

are often expressed in emotionally challenging

situations. Individuals best interests are interests

related to many factors. Though men may feel that they

are free to choose what they want, their choice is

conditioned by the circumstances surrounding them. The

very existence of humans on this earth is conditioned

and determined by the behaviour of others. Marriage and

family are not free from such patterns of behaviour in

society. The history of mainstream sociological

behaviour in relation to marriage and family do not

absolve and allow the individuals to retreat on their

will even though marriage is considered as a legally

recognized social contract between two individuals. The

individuals have to be safeguarded against misguided

factors while taking the decision on his or her own

will. The role of legislation thus is only to provide

or lay down measures to determine the path for

appropriate decisions by the individuals. Paternalistic

intervention through legislation must be limited to

help and aid parties in taking a decision for their own

good. Therefore, the framework of divorce law must be Mat. Appeal Nos. 151/2015 and 179/2015

with an objective to help individuals to take a

decision on their own affairs. This framework must

promote a platform at different levels to enable

individuals to exercise free choice.

18. The State believes a sustained family constitutes

happiness in the larger society and the ultimate

happiness of the State. Therefore, the paternalistic

intervention of the State on public good is

justifiable. State necessarily can regulate divorce.

The forum provided under law to decide upon the fate of

a relationship must be conceded with a power to enable

parties to decide on the best possible choice governing

their own affairs by themselves and not by wresting the

power on a fictional ground to decide on their fate. The court should not wield any power to decide on the

choice of the individual. The court should articulate

its power in a scientific temper to help individuals to

make decisions on their own affairs. Modern-day

mediation, medical help like psychological and

psychiatric, involvement by families and friends etc.,

would progressively help the parties to take a decision

of their own choice.

Mat. Appeal Nos. 151/2015 and 179/2015

19. Dissolubility of marriage may bring myriad losses

to a spouse on such separation. While law allowing an

individual to act on his or her choice, the law cannot

ignore loss of such spouse who suffered in the

matrimony or in separation. Husband or wife is likely

to be exposed to vulnerability on exercise of such

option for separation by one of the spouse.

Vulnerability alludes to a situation of a spouse who

will be disadvantaged consequent upon such separation

and causation demands empowerment of such spouse.

Sometimes the spouse who seeks the divorce might be

responsible for disruption of the relationship. The

law has to safeguard the spouse as against any loss

suffered in relationship or on such separation.

Therefore, our law also should equip to deal with

marital damages and compensation. We need to have a law

dealing with human problems with a humane mind to

respond.

20. There cannot be any difficulty in having a common

code of law to all communities, at least for marriage

and divorce on the above line. Individuals are free to

perform their marriage in accordance with personal law,

but they cannot be absolved from compulsory Mat. Appeal Nos. 151/2015 and 179/2015

solemnization of the marriage under secular law.

Marriage and divorce must be under the secular law;

that is the need of the hour. Time has come to revamp

the marriage law in our country.

     In    the    light     of    the      above,    the    appeals    are

dismissed. No order as to costs.


                                                          Sd/-



                                         A.MUHAMED MUSTAQUE, JUDGE

                                                          Sd/-

                                         DR.KAUSER EDAPPAGATH, JUDGE



ms
 

 
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