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

Mrs. Harini Kanbham Keshava Moorthy vs Prasanth Kumar Vatti
2025 Latest Caselaw 336 Tel

Citation : 2025 Latest Caselaw 336 Tel
Judgement Date : 11 July, 2025

Telangana High Court

Mrs. Harini Kanbham Keshava Moorthy vs Prasanth Kumar Vatti on 11 July, 2025

          *THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                                 AND
           THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                            IA.No.1 of 2025
                                IN/AND
               + FAMILY COURT APPEAL No.195 OF 2024


% 11--07--2025
# Smt. Harini Kanbham Keshava Moorthy
                                                       ... Appellant
vs.
$ Sri. Prasanth Kumar Vatti
                                                       ... Respondent


!Counsel for the Appellant: Sri B.Subash
^Counsel for Respondent: Sri A.Praneeth, learned counsel representing
                          Sri P.Lakshma Reddy.
<Gist :
>Head Note :
? Cases referred:

1. Indian Kanoon - http://indiankanoon.org/doc/1774813
2. Civil Appeal No.2112 of 2018 dt. 15.02.2018 of Supreme Court of India
3. Indian Kanoon - http://Indiankanoon.org/doc/84341//
4. 1991 SCC (2) 637
5. Indian Kanoon - http://indiankanoon.org/doc/2120073
6. Indian Kanoon - http://indiankanoon.org/doc/25503900/
7. Indian Kanoon - http://indiankanoon.org/doc/913472/
8. 1979 AIR Andhra Pradesh 169
9. 2019 AIR Kerala 85 : 2019 (2) DMC 605
10. 2014 (1) DMC 325
11. 2015 (1) ALT 251 : 2015 (1) Andh LD 7
12. 2024 (2) Andh LD 859
13. 2024 NCBHC-NAG 1601
14. 2025 NCKERHC 17403
                                  2/28                   MB,J & BRMR,J
                                                    IA.No.1_2025 IN/AND
                                                      in FCA_195_2024




       IN THE HIGH COURT FOR THE STATE OF TELANGANA
                             HYDERABAD
                                ****
                            IA.No.1 of 2025
                               IN/AND
             + FAMILY COURT APPEAL No.195 OF 2024

Between:
Smt. Harini Kanbham Keshava Moorthy
                                                ... Appellant
And
Sri. Prasanth Kumar Vatti
                                                ... Respondent
JUDGMENT PRONOUNCED ON: 11.07.2025


       THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                                 AND
           THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO


1.    Whether His Lordship wishes to
      see the fair copy of the Judgment?        :      Yes


2.    Whether the copies of judgment may be
      Marked to Law Reporters/Journals?         :      Yes


3.    Whether Reporters of Local newspapers
      may be allowed to see the Judgments?      :      No




                                        _____________________
                                        B.R.MADHUSUDHAN RAO,J
                                      3/28                        MB,J & BRMR,J
                                                             IA.No.1_2025 IN/AND
                                                               in FCA_195_2024




       THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                                     AND
        THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO
                               I.A.No.1 of 2025
                                    IN/AND
                        F.C.A.NO.195 OF 2024

JUDGMENT:

(per Justice B.R.Madhusudhan Rao)

1. The present Appeal is filed by the appellant/petitioner

aggrieved by the order passed by the learned Judge, Family Court,

Ranga Reddy District at L.B.Nagar in FCOP.No.2536 of 2018, dated

28.05.2024.

2.1. Appellant is the petitioner/wife and the respondent is the

husband. The case of the appellant is that her marriage with the

respondent was performed on 11.12.2013 at APSRTC

Kalyanamandapam, Baghlingampally, Hyderabad, on the same day

the respondent failed to perform sexual intercourse. On

13.12.2013, they left for Honeymoon to Kerala, unfortunately

during the 9 days trip, there was no sexual intercourse between

them since the respondent is having erectile dysfunction.

Respondent did not attempt to participate in the sexual intercourse

with the petitioner. Appellant and the respondent went for second

Honeymoon for 15 days to Kashmir, there also the respondent

could not perform sexual activities.

                                 4/28                      MB,J & BRMR,J
                                                      IA.No.1_2025 IN/AND
                                                        in FCA_195_2024




2.2. Appellant has joined the respondent in USA in the month of

March, 2015. Appellant came to know that erection deficiency is

not cured and surgery is also failed. In the month of April, 2015,

appellant and respondent approached the Hospital but the Doctors

opined that nothing could be done. Lab Report show that there is

extremely low level of Follicle Stimulating Harmone (FSH) and

Testosterone.

2.3. Respondent has suffered a lot because of the pain and pus of

the lumps grown near to testicles and the appellant has served the

respondent like that of his mother during her stay with him

between March, 2015 to 2018. In the year 2017, after verifying all

the reports and the investigations done by the Doctors, it is

confirmed that the respondent is not fit for marital life and there is

no possibility of having children. Respondent left USA in the year

2018 by leaving the appellant there at. Appellant suffered

unbearable torture because of the incidents and she became

helpless and lost her health, life, money and facing trauma.

Respondent is not performing sexual intercourse due to erectile

dysfunction and prayed to grant divorce on the ground of nullity of

marriage, cruelty and permanent alimony of Rs.90 Lakhs.

3.1. Respondent filed his counter and contended that he knows

the appellant from November, 2007 when they joined in Cognizant 5/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

as employees, both are in relationship from July, 2008. Appellant

used to visit the respondent's house between April, 2010 to

December, 2010 for physical intimacy. Parties have called off their

relationship in the month of December, 2010 and continued as

Friends. Relationship was again rekindled after the respondent

moved to America in the month of March, 2012. Thereafter,

marriage proposals have taken place. Respondent came down to

India on 07.05.2013 to fix the marriage.

3.2. The marriage is a love marriage. The appellant was planning

to leave Sales Force company in which she was working from June,

2010 and she had shares of that company at Etrade USA

Brokerage Firm, since she was planning to leave the company, sold

the shares and asked the respondent to hold the shares money in

his Bank of America Account. Amount transfered to the

respondent Bank is $ 31464.41 USD from Etrade Bank on

11.03.2013. Out of the said amount, the respondent has

transferred $ 18600 to his E-trade Account. The respondent has

sent different amounts to the appellant. In total the respondent

has transferred Rs.28,71,067/- between April, 2013 to December,

2014 which are made to the appellant's ICICI Bank Account.

                                 6/28                        MB,J & BRMR,J
                                                        IA.No.1_2025 IN/AND
                                                          in FCA_195_2024




3.3. After successful first night, they have participated in

Vratham and left to Honeymoon on 13.12.2013. They had sex in

Munnar, Thekkady, Kumarakgoam Water Resort for two times.

After returning from the Honeymoon, they stayed at appellant

house where they had sex. There was no issue with the

respondent in participating in sexual activities.

3.4. Respondent came down to India in June, 2014 for

petitioner's birthday and both of them went to second Honeymoon

to Manali, Ladakh, Kargil, Kashmir, Srinagar where they had sex.

Respondent left America again in July, 2014.

3.5. Dr.G.Chandra Sekhar Rao is a Homeopathy Family Doctor,

who treated the respondent for cracks in the heel and also for

Rheumatiod Arthritis in 2006 and 2011. John C Lincoln is a

Hospital in Phoenix and Dr.Antonino Cammarata has performed

surgery on 21.12.2014 for the lump of the respondent on his upper

thigh. The lump reoccurred in July 2015, December 2015,

February 2016 and April 2016. Respondent has consulted

Dr. Neeraj Singh who confirmed it to be a Fistula and operation

was set on October, 2016, thereafter there was no occurrence of

Fistula so far.

                                  7/28                     MB,J & BRMR,J
                                                      IA.No.1_2025 IN/AND
                                                        in FCA_195_2024




3.6. Respondent did have few problems at times in maintaining

erection and he consulted Dr.Mark Hong, Urologist, he suggested

to use Cialis 20 Mg and initially started with only three tablets.

After using the same, the respondent was able to perform sex

normally and the same was confirmed by the appellant to Dr. Mark

Hong during next visit. The petitioner used to torture the

respondent as he was not having job at America.

3.7. Respondent unable to bear the torture of the appellant,

agreed for the divorce but she has taken a U turn. Appellant came

to America in the month of March, 2015, and she secured a job in

May, 2016. Respondent used to pay rent, electricity, internet,

health insurance charges till he lost his job in January, 2018.

From February, 2018 to May, 2018, expenses were shared 50-50.

3.8. Appellant and the respondent went to San Diego, Sedona

and Las Vegas between June, 2015 to December, 2015.

Appellant's mother came to America in August, 2017 and stayed in

the respondent's Flat till December, 2017. Respondent has lost his

job in the month of January, 2018 and he finally gave up the hope

in his relationship, booked a ticket to India and left the Country on

30.05.2018. Appellant knew the respondent since 2007 and

married the respondent for the sake of his money. Respondent has 8/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

no employment and he is depending on his parents, he is not in a

position to pay Rs.90 Lakhs and prayed to dismiss the O.P.

4. Appellant is examined as PW.1, got marked Exs.P1 to P17

and respondent is examined as RW.1, got marked Exs.R1 to R7.

The learned Trial Court after going through the evidence and

documents, dismissed the O.P. filed by the appellant for divorce.

5.1. Learned counsel for the appellant submits that the Trial

Court has not framed any specific triable issues based on the

pleadings and ignored the true intention of the proviso of Section

12 of the Hindu Marriage Act, 1955. The Trial Court ought to have

framed the point of Section 12 (1) (a) and (c) and discarded the

evidence on record particularly Exs.P4 to P9 on an assumption

that the appellant has not proved the impotency of the respondent.

5.2. He further submits that the Trial Court failed to appreciate

the question of fact and law that once the respondent admitted his

impotency in clear terms in his counter and in his cross, the

burden lies on him to prove the said fact and the respondent has

not placed any document to substantiate his contention. As per

Exs.P4 to P8, it is Perianal Fistula and abscess which is adjacent

to the left testicle in the groin. If the appellant had sexual

intercourse with the respondent definitely she would have 9/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

conceived for a single time during the entire period. The Trial

Court completely ignored Exs.P4 and P5 and also ignored Ex.P8.

Respondent has played fraud on the appellant at the time of

marriage.

5.3. The learned Trial Court has not considered the amended

proviso of Section 12 of Act 68 of 1976. Appellant has filed

IA.No.1702 of 2023 disputing the contents of the report issued by

Gandhi Hospital with a prayer to cross-examine the witness but

the same was dismissed by the Trial Court vide order dated

29.12.2023. Counsel to substantiate his contentions has relied on

the decisions reported in 1) Narbada Devi Gupta Vs. Birendra

Kumar Jaiswal and another 1, 2) G.Saraswathi and Anr. Vs.

Rathinammal and others 2, 3) Director (Studies) and Ors. Vs.

Vaibhav Singh Chauhan 3, 4) Maharashtra State Financial vs.

Jaycee Drugs and Pharmaceuticals 4, 5) Chief Information Commr.

and Another Vs. State of Manipur and Another 5, 6) Neeraj Garg Vs.

Sarita Rani and Ors. etc 6, 7) M.A.Murthy Vs. State of Karnataka

and Ors. 7, 8) Smt. Suvarna Vs. G.M.Achary 8, 9) Pramod E.K, Vs.

Indian Kanoon - http://indiankanoon.org/doc/1774813

Civil Appeal No.2112 of 2018 dt. 15.02.2018 of Supreme Court of India

Indian Kanoon - http://Indiankanoon.org/doc/84341//

1991 SCC (2) 637

Indian Kanoon - http://indiankanoon.org/doc/2120073

Indian Kanoon - http://indiankanoon.org/doc/25503900/

Indian Kanoon - http://indiankanoon.org/doc/913472/

1979 AIR Andhra Pradesh 169 10/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

Louna V.C. 9, 10) Subash @ Prakash Vs. Priyanka 10, 11) Vijay

Nagini Vs. Ram Naren Mothe 11, 12) Vuyyuru Kokkilagadda Anusha

Rao Vs. Vuyyuru Ravi Teja 12, 13) Sau.Pooja Vs. Shrikant

Rameshwarrao Kale 13, 14) Mahadevan Vs. Bijula A.P. 14 and prayed

to set aside the order and decree dated 28.05.2024 in FCOP

No.2536 of 2018.

6. Learned counsel for the respondent submits that the Trial

Court has appreciated the evidence adduced by the parties and

rightly dismissed the OP filed by the appellant for divorce and for

permanent alimony, no interference is called for and prayed to

dismiss the Appeal.

7. During the pendency of the FCA, appellant has filed IA.No.1

of 2025 under Order 41 Rule 27 r/w Order 42 and 151 of Civil

Procedure Code to receive additional documents in FCA for fair

adjudication of matter on merits.

8. Appellant has filed his written arguments in support of his

contention and respondent counsel has filed his synopsis and list

of dates.

2019 AIR Kerala 85 : 2019 (2) DMC 605

2014 (1) DMC 325

2015 (1) ALT 251 : 2015 (1) Andh LD 7

2024 (2) Andh LD 859

2024 NCBHC-NAG 1601

2025 NCKERHC 17403 11/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

9. Heard learned counsel on record and perused the material.

10. Now the points for determination are:

(i) Whether the trial Court has properly framed the points for consideration while deciding the O.P ?

(ii) Whether the order of the trial Court suffers from any perversity or illegality, if so, it requires interference of this Court or not?

11. Before answering the point, it is appropriate to decide

I.A.No.1 of 2025 which is filed by the appellant to receive additional

documents in support of the FCA.

12.1. Appellant contended in the affidavit that she came to know

that multiple financial cases have been filed by the Bank of

America against the respondent in the years 2022-23 before

Superior Court of Arizona, Maricopa Country, USA wherein the

appellant is also impleaded as defendant on being the spouse

during the relevant period in the United States thereby making her

liable for illegal transactions under the applicable law of Arizona

and informed her counsel on 23.04.2025, which documents are

filed along with the application. The documents annexed to the

application came into existence only after filing the divorce petition

and the present Appeal and relied on the decisions in Union of

India Vs. Ibrahim Uddin: (2012) 8 SCC 148 and K.Venkataramaiah

Vs. A.Seetharama Reddy : AIR 1963 SC 1526.

                                  12/28                         MB,J & BRMR,J
                                                          IA.No.1_2025 IN/AND
                                                            in FCA_195_2024




12.2. Respondent filed his counter contending that the documents

annexed to the application cannot be taken on record and they are

not relevant to the case on hand.

12.3. Document No.1 is dated 01.06.2023, which is summon

issued by the Superior Court of the State of Arizona, dated

01.06.2003 vide case No.CV2023-008281, the plaintiff therein is

Bank of America, N.A., Vs. Prashanth Kumar Vatti and J. Deo

Vatti, as spouse, as defendants, which is the accounts summary

during the period from 10th November to 9th December, 2018.

Document No.2 is the summon issued to the respondent, dated

29.12.2022 vide case No.CV2022017213. Document No.3 is also a

summon issued to the respondent, dated 29.12.2022 vide case

No.CV2022017190. O.P. came to be filed by the appellant on

13.10.2018 and it was numbered on 16.10.2018. Respondent has

filed his counter in the main O.P. on 16.05.2019. It is to be noted

here that the appellant was cross-examined as PW.1 on

06.07.2023 and the respondent was cross-examined as RW.1 by

the appellant's counsel on 07.11.2023.

12.4. Documents filed by the appellant annexed to I.A.No.1 of

2025 goes to show that Bank of America has filed certain cases

against the respondent for recovery of amounts.

                                13/28                      MB,J & BRMR,J
                                                     IA.No.1_2025 IN/AND
                                                       in FCA_195_2024




12.5. Order XLI Rule 27(1)(aa) says "the party seeking to produce

additional evidence, establishes that notwithstanding the exercise

of due diligence, such evidence was not within his knowledge or

could not, after the exercise of due diligence, be produced by him

at the time when the decree appealed against was passed, or"

12.6. Appellant has informed her counsel on 23.04.2025 about the

pending cases against the respondent and handed over the

documents on 27.04.2025. No proper explanation is offered by the

appellant to receive the above said documents in support of her

contentions in the Appeal and she failed to establish due diligence

for not filing the documents before the trial Court. Since 2023 she

kept silent and the orders in FCOP.No.2536 of 2018 came to be

passed on 28.05.2024. The decisions cited by the appellant

counsel stated supra do not assist the case of the appellant.

12.7. The documents annexed to I.A.No.1 of 2025 are not material

for disposing of the FCA. Appellant has not made out any case to

receive the documents in support of her contention. I.A.No.1 of

2025 lack merits and the same is dismissed.

                                   14/28                      MB,J & BRMR,J
                                                        IA.No.1_2025 IN/AND
                                                          in FCA_195_2024




13. It is apt to refer the provision of law quoted by the appellant

in FCOP.No.2536 of 2018 and the prayer made thereon is as

under:

Petition filed under Section 11(IV) & 13(1)(ia) of Hindu Marriage Act, 1955.

"Prayer:

Keeping in view of all the above submissions by the Petitioner herein prayed before this Hon'ble Court to dissolve the marriage between Petitioner and Respondent by passing the decree of Divorce on the grounds of Cruelty and Nullity of Marriage and permanent Alimony of Rs.90 Lakhs from the respondent".

14. Learned counsel for the appellant submits that the Trial

Court failed to frame relevant point for determination as per

Section 17 of the Family Court Act, 1984. On reading of Section

17 of Family Court Act, 1984 which says that judgment of a Family

Court shall contain a concise statement of the case, the points for

determination, the decisions thereon and the reasons for such

decision.

15. Appellant's counsel submits that the O.P filed by the

appellant is to declare the marriage as nullity and voidable due to

non consummation of marriage under Section 12(1)(a) and as per

Section 12(1)(c).

                                   15/28                        MB,J & BRMR,J
                                                          IA.No.1_2025 IN/AND
                                                            in FCA_195_2024




16. On reading of Section 12(1)(a) of Hindu Marriage Act, 1955,

which says that the marriage has not been consummated owing to

the impotence of the respondent.

17.1 Counsel submits that the respondent has played fraud on

the appellant by suppressing the material facts prior to the

marriage, that the respondent was suffering with Rheumatoid

Arthritis, which attacked Erectile Dysfunction, which falls within

the frame work of 12(1)(c) and amounts to cruelty under Section

13(1)(ia) of the Hindu Marriage Act, 1955.

17.2. The points framed by the Trial Court while disposing of

FCOP.No.2536 of 2018, dated 28.05.2024 are as under:

(1) Whether the petitioner is entitled for seeking declaration of her marriage with the respondent as a nullity on the grounds of impotency of respondent as claimed? (2) Alternatively, whether the petitioner is entitled for seeking dissolution of marriage on the ground of cruelty of the respondent as claimed?

(3) Whether the petitioner is entitled for seeking permanent alimony of Rs.90,00,000/- from the respondent as claimed?

(4) To what relief?

18.1. There is no dispute with regard to Ex.P1/Wedding card,

Ex.P2/Wedding photographs, Ex.P3/Marriage certificate. Ex.P4 is

the Lab reports of the respondent issued by Sonora Quest Lab.

                               16/28                      MB,J & BRMR,J
                                                    IA.No.1_2025 IN/AND
                                                      in FCA_195_2024




18.2. Ex.P5 is the prescription of the respondent issued by

Dr.Mark Hong Yoon, dated 13.03.2015, wherein the respondent

was recommended to use Tadalafil [erectile dysfunction] common

brand names as Cialis 20 mg tablet. Tadalafil is used to treat male

sexual function problems (impotence or erectile dysfunction-ed). It

has to be taken once a day and attempt sexual activity at any time

between the dose.

18.3. Appellant has joined the respondent in the month of March,

2015 and that she was there with the respondent till 2017 and

came down to India in the year 2018.

18.4. It is the contention of the respondent that he and the

appellant participated in sex many times without problem after

consulting Dr.Mark Hong, Urologist. Ex.P6 is the report issued by

Vijaya Diagnostic Centre pertaining to the respondent, dated

10.05.2013 given by Dr.G.Chandrasekhar Rao, Physician. The

clinical diagnosis are semen analysis, color doppler scrotum. The

report goes to show that sperm count is 70 millions/ml and the

impression is Normospermia (biological reference > 20 million/ml).

18.5.1. Ex.P7 is the surgical procedure note issued by Dr.Antonino

S. Cammarata, dated 31.12.2014. The Findings are "Left perineal 17/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

wound with central necrosis and foul-smelling pus, measurements

were 5 x 3 x 2 cm."

18.5.2. As per Ex.P7 the patient history is "This patient is a 29 y.o

male presenting to the emergency department with a chief complaint

of moderate rectal pain onset 2 days ago. There is an abscess

associated on the outside of the patient's rectum. Tylenol moderately

alleviated the pain, but the abscess has not reduced in size. He

denies any Hx of similar abscesses appearing, but reports of a Hx of

internal hemorrhoids. The patient has no other symptom complaints

at this time."

"Reason for Consultation:-

I was asked by Patrick O'Brien, PA to provide a consultation on this patient regarding perineal pain.

HPI:

Patient is a 29 y.o. male with 3 day onset of L perianal pain and swelling. +previous Hx of this 4 years ago which spontaneously drained and resolved. No melena or hematochezia. No sob/cp. +fever. No sick contacts or trauma."

18.6. Ex.P8 is patient Tracking Board, consultation and

Fistulatoma procedure by Dr.Neeraj Singh.

History of Present illness (Neeraj Singh MD: 3/8/2016 3:38 PM) The patient is a 30 year old male, patient presents today for a follow up visit for hemmorholds. Mr. Vatti is a 30-year-old gentleman who presented with complaint of recurrent ? rectal abscess. He has this recurrent abscess for last many years and he says it started when he had the first surgery by Dr. 18/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

Cammaretta. ? Subsequent to that he has recurrent episodes and the abscess will come and drained and will go away. ? the last episode started about a month ago when he had an abscess which is drained and now he has ? a small opening ?? He denies any diarrhea, constipation weight loss, loss of appetite ? or any changes in the bowel habits. ? No complaint of abdominal pain or rectal painat this time. ? He denies any ? Significant family history of colon or rectal cancer.

Problem List/Past Medical (Dr.System Manager, MD, FACS:3/8/2016 1:39 PM) Erectile dysfunction Rheumatoid Arthritis

18.7. Ex.P9 is the Medical certificate issued by the Dr.G.Chandra

Sekhara Rao, B.H.M.S., M.D. (Homoeo), dated 06.03.2015 that

respondent is suffering from seronegative arthritis and that

medicines are given for three months as he is in USA.

18.8. Ex.P10 is the bunch of the Emails between the respondent

and the appellant (19 pages) which shows the purchase of different

items from different platforms. Ex.P11 is the E-Trade Financial

Statement of the appellant, dated 03.06.2013. Ex.P12 is the Email,

dated 13.10.2013 sent by the respondent to the appellant about

the Financial Transactions between the parties. Ex.P13 is the

Email sent by the respondent to the appellant, dated 10.08.2015

stating that he will book flight tickets for September 1st to

Hyderabad for both of them and that will be in August 15th, after

going to Hyderabad, he will file for divorce and requested the

appellant to do the same.

                                    19/28                      MB,J & BRMR,J
                                                         IA.No.1_2025 IN/AND
                                                           in FCA_195_2024




18.9. Ex.P14 is the mail sent by the appellant to the respondent,

dated 18.02.2018 wherein she mentioned that

"Hi as you lost your work status you are asking me to file H4 for you. I do not want to do it for two reasons:

1) you are and have nver been a husband.

You do not have the capacity to be one.

2) You are involved in some business or trade which I don't know and this according to me is not right. You seem to hv lost ur job bcos of this I am anyways going to court to take annulment and compensation for your cheating me. I don't see a reason to have you as my dependent."

18.10. Ex.P15 is the mail sent by the respondent to the appellant

dated 05.03.2018 which states "As per our discussion, I would need

your 1797 approval document to convert my status from H1B to H4.

During this time I won't be doing any business. I would ensure that

my stay on H4 would not affect you in anyway. During this time I

would continue to do job trials. If I do not get a job by end of July, I

will either leave USA or convert to F1 visa status"

18.11. Ex.P16 is the copy of Historical USD to INR Exchange Rate

for 2013-14 and Historical CRM stock price in USD for 2013-2014.

Ex.P17 is Section 65-B certificate.

                                   20/28                        MB,J & BRMR,J
                                                          IA.No.1_2025 IN/AND
                                                            in FCA_195_2024




19. Ex.R1 is the Bank Statement of Respondent in Bank of

America Phoenix Branch. Exs.R2 to R5 are the Bank statement

showing the transferred payments/shares/for buying Honda Car

by the respondent in favour of the petitioner. Ex.R6 sale of CRM

shares in the year 2013 for a profit of $ 2470.6. Ex.R7 is the

House rent paid by the respondent.

20.1 During the pendency of the FCOP.No.2536 of 2018,

appellant has filed I.A.No.124 of 2021 directing the respondent to

undergo potency test. Respondent reported no counter, thereby

the application came to be allowed. The Superintendent of Gandhi

Hospital, Secunderabad conducted the potency test on the

respondent and forwarded the report dated 15.04.2021 to the

Court.

20.2 Appellant has filed another application in I.A.No.1702 of

2023 to summon the Superintendent of Gandhi Hospital,

Secunderabad to cross-examine and for marking the report dated

15.04.2021.

20.3 The Trial Court vide order dated 29.12.2023 dismissed

I.A.No.1702 of 2023 [summon the witness]. It is observed in the

above said order that the report dated 15.04.2021 was forwarded

to the Court stating that there was nothing to suggest that the 21/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

respondent cannot perform sexual intercourse and that the

petitioner is at liberty to get the report dated 15.04.2021 marked

by taking necessary steps and that no application is filed by her to

get the document marked. The Trial Court further observed that

I.A.No.1702 of 2023 is filed when the case stands posted for

arguments.

21.1. Mere production and marking of a document as exhibit by

the Court cannot be held to be a due proof of its contents. Its

execution has to be proved by admissible evidence i.e., by the

evidence of those persons, who can vouchsafe for the truth of the

facts in issue : Narbada Devi Gupta1 : The principles laid down by

the Apex Court is that a reasoned order be passed in every case

which must contain the narration of the bare facts of the case of

the parties to the lis, the issues arising in the case, the

submissions urged by the parties, the legal principles applicable to

the issue involved and the reasons in support of the findings on all

the issues in support of its contention : G.Saraswathi2 : A Judge is

supposed to keep his personal views in the background and not

inject them in the judgment : Director (Studies)3 : Maharashtra

State Financial4 case pertains to Money Decree : Where statute

provides for something to be done in particular manner it can be 22/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

done in that manner alone and all other modes of performance are

necessarily forbidden : Chief Information Commr.5

21.2. Neeraj Garg6 is with regard to expunging certain

observations made against the appellant who is a practicing

advocate before the High Court : M.A.Murthy7 is with regard to

challenging the selection of respondent No.4 and placing

respondent No.5 in the waiting list : The petitioner/wife was virgin

as per the evidence of PW.3, who is a Post-Graduate Diploma in

MD and obtained Diploma in DGO. The Court disbelieved the

evidence of the respondent/husband that his marriage is

consummated : Smt. Suvarna8 : Section 14 of the Family Courts

Act vis-à-vis Indian Evidence Act, 1872 and held that Family Court

Act will prevail : Pramod E.K9 : No opportunity was granted to

husband to cross-examine three witnesses of the respondent/wife,

proper enquiry was not conducted by the Family Court, thereby the

matter was remanded back to the Trial Court for fresh decision :

Subash @ Prakash10.

21.3. Respondent/wife was married to the petitioner/husband by

suppressing material fact viz., suffering from Bipolar Mental

disorder and also the relationship maintained by her with Praveen

Kumar prior to and after marriage : Vijay Nagini11 : Vuyyuru 23/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

Kokkilagadda Anusha Rao12 relates to Section 13(B) of Family

Court Act : Concealment of pre-existing disease Ptosis including

post surgical deformity of Nocturnal Lagopthalmos - held such

concealment constitute suppression of a material fact and could

have affect the respondent's decision to consent to the marriage :

Sau.Pooja13 : Wife was suffering from Epileptic psychosis, the

evidence of Medical Expert confirming the condition. The High

Court held that suppression of such critical medical information

amounts to cruelty : Mahadevan14. The decisions cited by the

appellant counsel stated supra do not assist the case of the

appellant in view of the fact that the facts differ.

22.1. Appellant has admitted in her cross-examination that the

respondent has taken room at Krishna Nagar, Yusufguda and she

called off the relationship in the year 2010 to be continued as

friends. Witness voluntarily stated that they remained as friends

till their marriage and that there was an objection for her marriage

with the respondent by her mother regarding caste and she has

sold her shares, she do not have account in USA.

22.2. Appellant further deposed that they went to Honeymoon to

Kerala for nine days and after returning they stayed together for a

period of one month. Second Honeymoon is to Kashmir for 11 days 24/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

i.e., Manali, Ladhak, Kargil, Kashmir and Srinagar, they had no

sexual intercourse at any point of time in these places. Appellant

stayed with the respondent at Vanasthalipuram for one month four

days.

22.3. Appellant went to America in the month of March, 2015,

they have consulted a Doctor at America by name Dr.Mark Hong

Yoon, Urologist and he has prescribed Cialis to the respondent and

that the respondent has used the above said medicine in front of

her. Appellant stated that she did not share the bed after using the

medicines and it did not work. In the month of August, 2015 they

have decided to file divorce but the respondent has requested her

further time to heal himself as he cannot travel with that condition,

the respondent has problem with leakage of pus in left testicles so

that he cannot sit or walk, second problem is jaw locks so that he

is unable to open his mouth beyond one centimetre, unable to

bend, unable to lift his hands and patches on his legs and both

lived in the same Flat at USA by sharing everything and that she

was on dependent visa on the respondent visa. Appellant's mother

visited USA in the year 2017, the respondent was fired in the year

2018. In the month of August, 2015, police came and took the

respondent and they advised the appellant to stay separately for

one day and that with great faith and trust on the respondent with 25/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

six years friendship, she realized mentally to file divorce. Appellant

has denied the suggestion that she is not entitled to claim

Rs.90,00,000/- towards permanent alimony and that the

respondent was capable of performing sex in the first Honeymoon

at Kerala and second Honeymoon at Kashmir and after using the

medicines at America they participated in sex.

23.1. Respondent deposed in his cross-examination that he

underwent Medical test at Vijaya Diagnostics on the

recommendation of Dr.Chandra Shekar and has also underwent

test on 26.03.2023 in Quest Diagnostics. In the month of

December, 2014, he went for lump surgery near left upper thigh at

JCL Deer Valley Hospital, Phoenix and he also underwent surgery

for fistula on 08.03.2016 at VSC 27th AV Hospital, and that he had

reported that he has Erectile dysfunction as per the existing

medical illness. Witness adds that the problem of ED is not

ongoing as it happened between March and April 2015.

23.2. Respondent further deposed that he was not working from

11.01.2018 to October, 2019 and he left USA on 30.05.2018,

appellant was in USA during that time. Appellant stayed in USA

from June, 2018 to October, 2019. Appellant has joined him in

USA in the year 2015 on dependent visa in the first quarter and 26/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

that he underwent test on 13.03.2015 by Dr.Yoon Mark Hong for

Erection dysfunction and Doctor has advised him to take Cialis 20

mg tablet, he did not go for any Arthritis test from 2013 to 2016

and he had a fight with the appellant on 14.09.2015 and also on

04.07.2017 and the parties have contemplated of taking divorce

during the fights from 2015 to 2017, he has not submitted any

document regarding the reduction of using Cialis 20 mg to 5 mg by

Dr. Mark Hong. His salary is higher during 2015 to 2018 and that

the appellant had contributed 50% of all expenses from December,

2017 to May, 2018. Respondent denied the suggestion that the

allegations made by him on the appellant are false and incorrect.

24. Divorce sought by the appellant in the O.P. is that the

respondent is impotent which falls under nullity of marriage and

for cruelty. The contention of the appellant is that, the fact of

impotency of the respondent was not known to her at the time of

marriage and she came to know only after thorough verification of

the reports from the Doctor in 2017.

25.1. As admitted by the appellant that her first Honeymoon was

on 13.12.2013 to Kerala and thereafter respondent left USA on

16.01.2014. The respondent came back to India on June, 2014,

the appellant and the respondent went for second Honeymoon to 27/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

Kashmir. The respondent has underwent surgery at John

C.Lincoln Hospital in USA in the month of December, 2014 and

thereafter appellant has joined the respondent in USA in the

month of March, 2015. Appellant was in USA till 2018.

25.2. The respondent has admitted that he has Erectile

dysfunction but after using the tablets prescribed by the Doctor

that came to be subsided and he had sexual intercourse with his

wife. The documents filed by the appellant under Ex.P6 goes to

show that the sperm count of the respondent is 70 millions/ml and

the impression is Normospermia.

25.3. The potency test report dated 15.04.2021 of Gandhi

Hospital, Secunderabad states that there was nothing to suggest

that the respondent herein cannot perform sexual intercourse,

which observation is made by the Trial Court in I.A.No.1702 of

2023 in FCOP.No.2536 of 2018, dated 29.12.2023. Appellant has

not taken any steps to mark the said report, dated 15.04.2021 in

view of the fact that the report was against her.

25.4. Appellant has admitted that she has received

Rs.28,71,067/- from the respondent, but she went on to say that

the money belongs to her.

                                28/28                      MB,J & BRMR,J
                                                     IA.No.1_2025 IN/AND
                                                       in FCA_195_2024




26. Respondent has stated in Ex.P13 dated 10.08.2015 that he

will file divorce but the same could not be materialized. The mail

sent by the appellant to the respondent under Ex.P14 supports the

contention of the respondent that he lost his job, which is fortified

by Ex.P15.

27.1. If really the marriage has not been consummated owing to

the impotency of the respondent on the date of marriage,

Honeymoon to Kerala and Kashmir, definitely the appellant would

have informed her parents or to her in-laws about the incapacity of

the respondent in performing material obligations, which is not

done by her and joined the respondent in March-2015.

27.2. Appellant has admitted that she called off her relationship

with the respondent in the year 2010 and continued to be friends

and they remained as friends till their marriage. There is no

evidence to prove that the respondent has played fraud and

married the appellant.

28. Except the testimony of the appellant, there is no evidence

on record to show that the respondent was incompetent in

performing the marital obligations. Furthermore she has not

examined any independent witness to support her contentions. It

is to be noted here that no suggestion is put to the respondent 29/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

during the course of his cross-examination that the parties have

not performed sex at any point of time after the marriage and that

the respondent is incompetent to do so.

29.1. The marriage of the parties took place on 11.12.2013 and

they went to Honeymoon on two occasions i.e., at Kerala and

Kashmir, appellant was in USA from March, 2015 till 2017 and

filed O.P. for divorce on 13.10.2018 after 5 years of the marriage.

Appellant cannot turn around and say that the respondent is

impotent but the Medical Report (Ex.P6) and Potency Test Report

dated 15.04.2021 of the respondent speaks otherwise.

29.2. Appellant failed to prove the inability of the respondent to

engage in sexual intercourse which existed at the time of marriage

and continued as such till filing the O.P.

30. As stated supra, the Trial Court has framed comprehensive

points and disposed off the O.P. in consonance with Section 17 of

the Family Courts Act, 1984.

31. The Trial Court has meticulously dealt with the contentions

raised by the appellant in point Nos.1 to 3 from paragraph Nos.12

to 22. We are of the view that the appellant has not made out any

case to annul her marriage on the ground that the respondent is 30/28 MB,J & BRMR,J IA.No.1_2025 IN/AND in FCA_195_2024

impotent and not capable of performing sex, underwent

harassment in the hands of respondent and also failed to prove

that she is entitled for permanent alimony of Rs.90,00,000/-. We

are not inclined to interfere with the judgment passed by the Trial

Court, we answer the points framed by us accordingly.

32. There are no merits in the Appeal, deserves no consideration

and the same is liable to be dismissed and is accordingly

dismissed.

33. FCA.No.195 of 2024 is dismissed.

All connected applications, if any, shall stand closed.

Interim orders, if any, stands vacated.

___________________________________ MOUSHUMI BHATTACHARYA, J

______________________________ B.R.MADHUSUDHAN RAO, J 11th JULY, 2025.

PLV

 
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