Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govind Raju Singh vs Raju Singh
2025 Latest Caselaw 3763 Tel

Citation : 2025 Latest Caselaw 3763 Tel
Judgement Date : 10 June, 2025

Telangana High Court

Govind Raju Singh vs Raju Singh on 10 June, 2025

     THE HON'BLE SMT. JUSTICE TIRUMALA DEVI EADA

          CITY CIVIL COURT APPEAL No.182 OF 2019

JUDGMENT:

This is an appeal filed by the appellant, being aggrieved by

the judgment and decree, dated 31.08.2018 passed in O.S.No.368

of 2012 by the learned V Senior Civil Judge, City Civil Court,

Hyderabad (for short "the trial Court").

2. The appellant herein is the plaintiff and the respondents are

the defendants before the trial Court. The parties herein are

referred to as they were arrayed in the suit before the trial Court

for the sake of convenience and clarity.

3. The facts of the case before the trial Court are that

defendant No.1 got married to one Shashikala on 24.04.2002 at

Hyderabad and that he filed an FCOP No.806 of 2007 on the file of

the Family Court, Hyderabad against Shashikala and the plaintiff

herein is seeking dissolution of marriage by attributing illegal

intimacy between said Shashikala and the plaintiff herein. Based

on the evidence on record, the Family Court has passed a

judgment and decree dated 31.12.2010 disbelieving the case of

defendant No.1 about adultery but has granted the decree of

divorce since Shashikala did not wish to join defendant No.1 due ETD,J CCCA No.182_2019

to the allegations of adultery made against her and the said

judgment and decree of the Family Court became final.

4. The grievance of the plaintiff herein is that the said

allegation of adultery raised against him, attributing illegal

intimacy with Shashikala, has damaged his reputation and that

he felt insulted in the society and thus, filed suit for damages

against defendant Nos.1 and 2. It is his case that defendant No.2

has deposed in the said Family Court as PW2 supporting the case

of defendant No.1 herein. He is aggrieved by the allegations

because he was the man who performed the marriage of

Shashikala with defendant No.1 herein and thus, has filed the

suit.

5. The defendant No.1 has filed written statement before the

trial Court stating that ever since his marriage with Shashikala

she did not allow him to cohabitate with her stating that she is in

a love affair with someone else and that due to her attitude he

suffered a lot of mental agony and the plaintiff herein is the

cousin brother of Shashikala and he had illicit relationship with

Shashikala and that he has seen both of them together on some

occasions in an obscene position during the months of September

and October, 2002 and when he questioned them about their

illicit relation, Shashikala threatened him that she would file a ETD,J CCCA No.182_2019

false dowry case against him. Subsequently, he informed the

matter to his mother-in-law, after which his mother-in-law and

Shashikala assured him that Shashikala would give divorce very

soon and that on 15.10.2003, Shashikala left the company of

defendant No.1. He further averred that Shashikala filed a

maintenance case against him and also a criminal case against

him and his family members. He further averred that Shashikala

had her own brothers, therefore, the question of performing

Kanyadanam by plaintiff does not arise and it is a concocted story

by the plaintiff. He expressed his readiness to take back

Shashikala to his company before the Family Court but she

refused to join him. He denied to have made any false allegations

against the plaintiff and he alleged, on the other hand, stating

that he has suffered a lot and lost his reputation in the society

because of her behavior with the plaintiff herein.

6. Based on the above pleadings, the trial Court has framed

the following issues for trial:

"1. Whether the plaintiff is entitled to recover Rs.5,03,000/- with interest at the rate of 24% jointly and severally from the defendants No.1 and 2 towards damages as prayed for?

2. To what relief?"

ETD,J CCCA No.182_2019

7. At the time of trial, the plaintiff got examined PWs 1 to 3

and got marked Exs.A1 to A21. On behalf of the defendants, DW1

was examined but no documents are marked.

8. Based on the evidence on record, the trial Court has

dismissed the suit. Aggrieved by the said judgment and decree,

the present appeal is filed by the unsuccessful plaintiff.

9. Heard the submissions of Sri S.Srikanth, learned counsel

for the appellant. He has submitted that the judgment of the trial

Court suffers from non-application of judicial mind and that it is

contrary to law and evidence. He further submitted that the trial

Court has failed to observe that the pleadings and statements

made by defendants are false and ought to have believed the

plaintiff's evidence and ought to have decreed the suit. He further

argued that the trial Court ought to have given weight to the FSL

report under Ex.A9 before the trial Court, which clearly discloses

that on a requisition made by defendant No.1 herein, the Family

Court has sent the defendant No.1 herein, Shashikala and their

Child to DNA test and that defendant No.1 is proved to be the

biological father of their child. Thus, the allegations made by

defendant No.1 in the said divorce petition are proved to be false.

He further argued that the trial Court ought to have observed the ETD,J CCCA No.182_2019

said pleadings of defendant No.1 in the FCOP to be defamatory

against him and ought to have decreed the suit.

10. None appeared on behalf of the respondents.

11. Based on the above submissions, this Court frames the

following points for consideration:

1) Whether the plaintiff is entitled to recover damages claimed by him from the defendant Nos.1 and 2?

2) Whether the judgment and decree of the trial Court is sustainable in law and under the facts?

3) To what relief?

12. POINT NO.1:

a) Admittedly Shashikala and defendant No.1 i.e. Raju Singh

got married on 24.04.2002 and due to the differences that arose

between them an FCOP No.806 of 2007 was filed by Raju Singh.

A perusal of Ex.A1, the judgment delivered by the Family Court on

31.12.2010 discloses that the said Raju Singh has alleged

adultery against Shashikala and the plaintiff herein and it is

alleged by him that the said girl child was born out of the said

illicit intimacy. Thereafter, the Family Court has referred them to

DNA test and the expert opinion was obtained under Ex.C1 and

the said Ex.C1 is marked as Ex.A9 in the present suit.

ETD,J CCCA No.182_2019

b) A perusal of the said FSL report reveals that the said Raju

Singh is the biological father of female child of Shashikala and

that the plaintiff herein is not the biological father of the said

female child. However, the trial Court has observed the said fact

with regard to the paternity of the girl child and further has

decreed the divorce OP dissolving the marriage between

Shashikala and Raju Singh by holding that Shashikala is not

willing to join the society of her husband Raju Singh as he made

allegations of adultery against her.

c) Now the question around which the present suit revolves

around is whether the said pleadings in the family Court OP

involving the allegation of adultery against the plaintiff herein with

Shashikala amounts to defamation. The contention of the

appellant's counsel is that pleadings in Court proceedings

amounts to publication and thus, the appellant is entitled to the

relief of claiming damages against the defendants.



d)         To prove his point, the appellant counsel has relied upon a

judgment                of       Kerala          High        Court            in

Prabhakaran v. Gangadharan 1                  wherein    according    to    the

complainant the suit was filed by his wife for partition and that he

is not a party to the suit and in the written statement filed in the

2006 (3) KLT 122 ETD,J CCCA No.182_2019

said suit, it is stated that certain imputations were made against

the complainant which is susceptible to harm his reputation.

Thus, he filed a complaint against the petitioners for commission

of offence punishable under Section 500 r/w Section 34 of IPC.

Whereupon, the accused have sought to quash the proceedings

under Section 482 of Cr.P.C. before the High Court, then, the

High Court has observed that "it is the duty of the accused to

establish that they are justified in making such a statement under

any of the exceptions to Section 499 of IPC and without considering

the evidence to be adduced and defence to be set up, it is not

possible to come to a finding whether the statements contained in

the written statement are defamatory or not". Thus, the High

Court refused to quash the proceedings but in the present case,

the trial is already completed in the Family Court and the said

pleadings are now treated as defamatory statements by the

plaintiff herein, basing on which he is seeking for damages. It is

after a full-fledged trial that the trial Court has dismissed the suit

observing that the plaintiff is not entitled to claim any damages

and thus, the facts of the aforesaid decision do not apply to the

case on hand.

e) The counsel has further relied upon a judgment of Kerala

High Court in Xavier Pollayil v. Ch.Chandrabhanu and ETD,J CCCA No.182_2019

another 2, wherein it was held that "as far as the question whether

a statement made before a Court of law by way of pleadings would

attract the offence under Section 499 read with Section 500 IPC or

not is concerned, the same is already settled by various decisions

rendered by the Hon'ble Supreme Court as well as the High Courts"

and it was held that "if the pleadings filed in a Court containing

defamatory statement, it amounts to publication, if it contains,

defamatory statement".

f) The learned counsel also relied upon another decision in

Sushma Rani Vs. H.N. Nagaraja Rao 3, wherein it was held that

defamatory statements in pleadings, petitions, affidavits etc., of

the parties to the judicial proceedings constitute an offence

punishable under Section 500 of IPC unless they fall within the

exceptions enumerated in Section 499 of IPC.

g) The said facts are again elicited through the evidence of

witnesses. A perusal of the oral evidence reveals the said facts

with regard to the OP No.806 of 2007 before the family Court. To

a specific question posed by the defendants counsel as to whether

the plaintiff has mentioned the names of persons before whom

defendant No.1 defamed him and thereby he lost his personal

Crl.M.C.No.759 of 2016, dated 16.02.2024

MANU/KA/3441/2020 ETD,J CCCA No.182_2019

respect, he has answered that he has not mentioned any names of

such persons. The contention of the defendants is to the effect

that in order to resolve the disputes in family life that OP was filed

and that cannot be a ground for seeking defamation, it was a legal

proceeding through which the defendant No.1 herein had to

pursue his legal remedies in his family matter and that the said

pleadings would not amount to defamation and that the plaintiff

is not entitled to seek any damages from them. Dr.S.Goutami is

examined as PW3 through her once again FSL report with regard

to the DNA test of defendant No.1, his wife Shashikala and baby

Sanjana was brought on record as Ex.A9. Nothing much was

elicited during her cross examination to discredit her evidence.

h) PW2 is the president of Nava Yuva Yoga Rajakasanga and in

his chief examination he has stated that in a panchayath held

with the caste elders to resolve the dispute among Shashikala and

Raju Singh, Raju Singh has uttered allegations in front of all the

caste elders that the plaintiff herein has illicit relationship with

Shashikala and thus, it resulted in loss of reputation to the

plaintiff herein. Exs.A19 to A21 are filed to prove his identity as

one of the elders in Rajaka caste and that he is a member of

welfare sangh. Though PW2 has supported the case of PW1, the

only question that has to be answered by this Court is whether ETD,J CCCA No.182_2019

the pleadings made in the Family Court amount to defamation or

not.

i) Defendant No.1 got himself examined as DW1 and he

admitted all the facts with regard to the filing of O.P.No.806 of

2007 and also with regard to the maintenance case filed by

Shashikala against him. He admitted that he has not paid any

maintenance to Shashikala and Sanjana and that he was sent to

jail for four times.

j) All these facts do not aid the case of the plaintiff to prove

that he is entitled to claim damages from the defendants. The

evidence of all these witnesses throw light upon the said fact of

the family disputes between Shashikala and Raju Singh and the

filing of cases against each other and also that they were referred

to DNA analysis and the DNA report therein. The question that

has to be addressed in the present case is only with regard to the

entitlement of plaintiff to claim damages against Raju Singh for

making allegations against him in his pleadings before the family

Court.

k) In Dhulipalla Venkateswarlu v. State of A.P. rep. by its

P.P. Hyderabad and another 4, it was held that the actions in

2017 SCC OnLine Hyd 776 ETD,J CCCA No.182_2019

question were part of judicial proceedings and carried out by court

officers, not by the petitioner personally. As there was no evidence

of malicious intent and the actions were procedural in nature,

executed under judicial authority, they were deemed protected by

absolute privilege.

l) The aforesaid decision of our own High Court throws light

on the said fact that the pleadings, legal proceedings in the Court

of law do not amount to defamatory statements. One would

prosecute a case to find a remedy in his own case and pleadings

form a part of it and thus, they cannot be construed as

defamatory statements and damages cannot be awarded if

claimed in such cases. Therefore, it is held that the plaintiff is not

entitled to any damages from the defendants. Point No.1 is

answered accordingly.

13. POINT NO.2:

In view of the reasoned findings arrived at point No.1, it is

held that the judgment and decree passed by the trial Court are

found to be well reasoned and hence, they are held to be

sustainable in law and under the facts and circumstances of the

case.

ETD,J CCCA No.182_2019

14. POINT NO.3:

In the result, the appeal is dismissed upholding the

judgment and decree, dated 31.08.2018 passed in O.S.No.368 of

2012 by the learned V Senior Civil Judge, City Civil Court,

Hyderabad. No costs.

Miscellaneous Applications, if any, pending in this appeal

shall stand closed.

_________________________________ JUSTICE TIRUMALA DEVI EADA Date: 10.06.2025 ns

 
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