High Court Kerala High Court

V.G.Rajilal vs The State Of Kerala Represented on 9 April, 2010

Kerala High Court
V.G.Rajilal vs The State Of Kerala Represented on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11590 of 2010(R)


1. V.G.RAJILAL, 40 YEARS,
                      ...  Petitioner
2. SHAJIMOL, 21 YEARS,

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :09/04/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C).No. 11590 of 2010 R
              - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the ... day of April, 2010

                             JUDGMENT

Joseph Francis, J.

This Writ Petition under Articles 226 and 227 of the

Constitution of India is filed with the following prayer:

” to set aside the order dated 19.3.2010 of the

Family Court, Malappuram returning Ext.P1 filed

by the petitioners under Section 13 B of the Hindu

Marriage Act for non-production of Marriage

Certificate and direct the Family Court to receive

Ext.P1 on file and consider the same on merits.”

2. Briefly the case of the petitioner is as follows. The

petitioners belong to Thiyya Community and professing Hindu

Religion. The marriage of the petitioners were solemnized on

W.P.(C).No. 11590 of 2010

2

31.10.2008 as per the customs prevalent among members of Thiyya

community of Hindu Religion. The petitioners have decided to

dissolve their marriage mutually under Section 13B of the Hindu

Marriage Act. Accordingly, the petitioners submitted a petition dated

16.3.2010 before the Family Court, Malappuram for divorce on mutual

consent under Section 13B of the Hindu Marriage Act. Along with the

said petition, the petitioners also submitted a petition dated 16.3.2010

to dispense with the stipulation of 6 months period from presentation

of the petition under Section 13B of Hindu Marriage, for granting of

mutual divorce.

3. It is submitted that the Family Court has returned Ext.P1

petition stating that Registration of marriage is compulsory after

28.2.2008 and directed the petitioners to produce the marriage

registration certificate. Ext.P1 is the true copy of the petition dated

16.3.2010 filed by the petitioners under Section 13B of the Hindu

Marriage Act before the Family Court, Malappuram, along with the

W.P.(C).No. 11590 of 2010

3

order of Family Court, Malappuram dated 19.3.2010. Ext.P2 is true

copy of the petition filed by the petitioners dated 16.3.2010 to dispense

with the waiting period of 6 months. Aggrieved by the order of the

Family Court the petitioners filed this Writ Petition.

4. We heard the learned counsel for the petitioners and the

learned Government Pleader.

5. The learned counsel for the petitioners raised the following

contentions. The Family Court has no power or authority to return the

petition under Section 13B filed by the husband and wife, whose

marriage had been solemnized as per Hindu Customary law, stating

that the marriage registration certificate was not produced when the

petitioners filed the affidavit stating that they were married as per the

Hindu Customary law and that their marriage had not been registered.

The Kerala Registration of Marriages (Common) Rules, 2008 do not

stipulate that the marriage should be registered as a condition precedent

for making application under Section 13B of the Hindu Marriage Act.

W.P.(C).No. 11590 of 2010

4

6. The petitioners are entitled to file affidavit to the effect that

they were married as per Hindu Customary law in the absence of

certified extract of Hindu Marriage Register. The marriage of the

petitioners were complete and valid on solemnization of their marriage

under the Hindu customary law and non-registration of the marriage

of the petitioners will not make the marriage void and invalid.

7. There is no law or rule stipulating that the production of

Marriage Certificate is compulsory to maintain a petition under Section

13B of the Hindu Marriage Act. The returning of the petition filed by

the petitioners for non-producing the marriage certificate is therefore

without jurisdiction.

8. Learned counsel for the petitioners invited our attention to

the decision reported in Anitha Marginic v. Annadurai (1992

KLT 2 (Case No.2), in which it was held:

W.P.(C).No. 11590 of 2010

5

“When the factum of marriage is disputed,

evidence regarding performance of marriage

according to Hindu rites must be brought on record

to show that there had been a valid marriage. The

registration is not the sole proof of marriage in

order to become a valid marriage.”

9. In the present case, the marriage between the petitioners is

not disputed. Section 13B of the Hindu Marriage Act, 1955 was

inserted by Act 78 of 1976 and provides for divorce by mutual

consent. In order to attract the provisions of this section, the spouses

should have been living separately for a period of one year or more and

must not have been able to live together and have mutually agreed that

the marriage should be dissolved. If all the three ingredients of

Section 13B are proved by the parties, divorce cannot be refused. In

order that they must not hastily applied for divorce by mutual consent

it is provided in sub section (2) that the parties may withdraw the

W.P.(C).No. 11590 of 2010

6

petition. If the parties have not withdrawn the petition, the Court may

after six months and before 16 months pass a decree of divorce.

Before doing so, the Court must be satisfied after hearing the parties

and after making such enquiry as it thinks fit that a marriage has been

solemnized and that the averments in the petition are true.

10. In the decision reported in Padmakiran Rao v. B.

Venkateramana Rao (1996 (2) H.L.R. 271) it was held that ‘hearing’

does not necessarily mean that both the parties have to be examined.

The word ‘hearing’ is often used in a broad sense which need not

always mean personal hearing. Where the husband is living in

U.S.A., evidence in the form of an affidavit on the husband’s side can

be legitimately taken into account in view of Order 19 Rule 1 C.P.C.

unless there are suspicious circumstances or any particular reason to

think that the averments in the affidavit may not be true.

11. Rule 4 of the Hindu Marriage (Kerala) Rules, 1963

provides that every petition filed under the Hindu Marriage Act, 1955

W.P.(C).No. 11590 of 2010

7

shall be accompanied by a certified extract from the Hindu Marriage

Register maintained under Section 8 of the Act and in the absence of

the same an affidavit to that effect that the petitioner was married to

respondent.

12. Kerala Registration of Marriages (Common) Rules, 2008

came into force on 29.2.2008. Rule 6 of that Rules provides that all

marriages solemnized in the State after the commencement of the Rules

shall be registered irrespective of religion of parties. Rule 15 of that

Rules reads as follows.

Consequences of non-registration: After the

commencement of these Rules, the Government shall

not accept for any purpose, any certificate of marriage

issued by any authority other than those authorised

under these Rules or under any other statutory

provisions. However this provision is not applicable to

W.P.(C).No. 11590 of 2010

8

the marriages solemnized before the commencement of

these Rules.

13. There is no stipulation either in the Hindu Marriage Act or

the rules framed there under that the petitioners in a petition under

Section 13B of the Hindu Marriage Act should compulsorily produce

the Marriage Certificate. There is no such stipulation in the Kerala

Registration of Marriages (Common) Rules, 2008 also. It is submitted

that Rule 3 of the Hindu Marriage (Kerala) Rules, 1955 framed by this

Court stipulates that every petition filed under Hindu Marriage Act

shall be accompanied by a certified extract from the Hindu Marriage

Register maintained under Section 8 of the Act and in the absence of

the same, an affidavit to the effect that the petitioner was married to the

respondent. The said Rule does not stipulate that the production of

marriage certificate is compulsory. The petitioners have filed affidavit

to the effect that they were married as per Hindu customary law and

W.P.(C).No. 11590 of 2010

9

that the marriage is not registered. As such the Court below has no

jurisdiction to insist for the marriage registration certificate as a pre-

condition for entertaining the petition filed by the petitioners.

14. Accordingly this Writ Petition is allowed. We set aside the

order dt. 19.3.2010 of the Family Court, Malappuram returning Ext.P1

filed by the petitioners under Section 13B of Hindu Marriage Act for

non-production of the marriage certificate and direct the Family Court

to receive Ext.P1 on file and consider the same on merits and in

accordance with law.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm