High Court Punjab-Haryana High Court

Vandana vs Deepak on 29 July, 2009

Punjab-Haryana High Court
Vandana vs Deepak on 29 July, 2009
FAO No.76-M of 2008                                         1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                                    FAO No.76-M of 2008
                                    Date of decision: 29.07.2009



Vandana                                               ..Appellant


                              Versus


Deepak                                                ...Respondent



CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA



Present:-   Mr.Sanjay Majithia, Sr. Advocate,
            with Mr.J.S.Gill, Advocate,
            for the appellant.

            Mr.Kanwaljit Singh, Sr.Advocate,
            with Ms.Prachi Sharma, Advocate,
            for the respondent.

                        ---

1. Whether Reporters of Local Newspapers may
be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in
Digest?

VINOD K. SHARMA,J.(oral)

Appellant/wife has filed this appeal against the judgment and

decree dated 13.03.2008 passed by the learned Additional District Judge,
FAO No.76-M of 2008 2

(Fast Track Court) Ambala, decreeing the petition filed by the

respondent/husband under section 13 of the Hindu Marriage Act (for short

the Act) seeking a decree of divorce.

Pleaded case of the husband/respondent was that the marriage

between the parties was solemnized on 31.1.1990 at Ambala Cantt

according to Hindu rites and ceremonies. After the marriage the parties

cohabited and lived together and out of this wed-lock 4 children i.e. three

daughters and one son were born. Daughter named Ashta was born on

1.2.1991, whereas daughter Prerna was born on 24.6.93 and daughter Kripa

and son Jawanshu were born as twins on 25.3.2000. Appellant/wife was

stated to be spend-thrift. After the marriage the parties resided at the

parental house of the respondent//husband at 154 Mahesh Nagar, Ambala

Cantt for few months only. The mother of the appellant was said to be

interfering in the matrimonial life of the parties, and further that the

appellant was also towing the lines of her mother.

It was also the case of the respondent/husband that the

appellant/wife started pressurizing the respondent/husband to have a

separate residence away from his parents. Constant interference and

wasteful expenditure habits of the wife started creating tension in the

family, and ultimately the husband got separated from his parents and took a

house on rent in Arya Nagar. The case set up by respondent was that in spite

of separate residence parents of the appellant continued interfering in the

matrimonial life. The respondent/husband claimed that he had sufficient

means and therefore, was providing all comforts of life to the appellant/wife

but her demands increased day by day. When objected to, she started
FAO No.76-M of 2008 3

insulting the respondent. It was also the case of the husband that the mother

of the respondent/wife was against the marriage and she was looking for an

opportunity to let down the respondent/husband, but the respondent had

been tolerating all this with a hope, that after birth of the children there

would be sea change in the nature of the respondent. However, she did not

change even after the birth of first child rather humiliation increased to the

extent that the landlord got the house vacated. The respondent/husband kept

on changing the rented accommodation. From Arya Nagar they shifted to

the area of Janak Puri, where parties lived for about one year. Again on

account of the attitude of the appellant/wife they had to shift to another

rented accommodation. Therefrom also they had to shift because of the

attitude of the appellant.

It was on account of the act and conduct of the appellant, and

her mother’s attitude, that the respondent was compelled to convene a

panchayat comprising Shri R.S.Walia and Shri Vinod Walia in May, 1994.

In the panchayat father of the appellant apologized for the acts of the

appellant and promised that his wife i.e. the mother of the appellant would

not interfere in the matrimonial life of the respondent. It was also decided

in the panchayat that the parties would shift to parental house of the

respondent but in spite of settlement the appellant again started creating

scenes, and the visits of the mother of the appellant became a routine affair.

Both the mother and the appellant humiliated the respondent. It was also the

case of the respondent/husband that he was being pressured to claim share

in the parental property. It was on account of this that he again had to shift

to House No.182, Mahesh Nagar, Ambala Cantt. The case set up further was
FAO No.76-M of 2008 4

that his parents refused to accept the demand of the respondent, for share,

then the appellant/wife along with her mother hatched a conspiracy and got

lodged FIR No.85 dated 23.5.1996 against the respondent/husband as well

as his younger brother Neeraj for alleged commission of offences under

sections 304B/511/306/511/498A/406 IPC with Police station Mahesh

Nagar. In the FIR, the respondent and his brother were arrested and released

on bail. They also faced agony of trial for about 3 years. However, they

were finally acquitted by the learned Sessions Judge, Ambala on 15.6.1999.

On 12.6.1999 the appellant executed a writing admitting therein that she

had realized her mistake in lodging the FIR.

The case set up, therefore, was that after deserting the

respondent for more than 3 years, the appellant joined the matrimonial home

in June, 1999 in rented house at Jain Nagar, Ambala Cantt but there was no

change in her attitude and her aggression continued. The appellant used to

visit beauty parlour at least twice in a week and was wasting the money on

clothes. On account of her habits the respondent became indebted to his

various friends and whenever she was checked to curtail expenses she used

to create scenes which resulted in the landlord asking them to vacate the

premises. The respondent/husband purchased House No.137, Durga Nagar,

Ambala Cantt in his name, after raising a loan on which the appellant/wife

misbehaved with him and slapped him in the presence of Uttam Rishi and

Parvinder for not having got executed the sale deed in her name. He claimed

that he was pushed out of the house and gate was locked from inside and

not permitted entry the house. The appellant was said to have gone to Bias

without informing the respondent and that the respondent had to take
FAO No.76-M of 2008 5

shelter in the house of friends. The respondent/husband complained about

the conduct of the appellant to her mother and father, but they showed their

helplessness. The appellant and her mother were alleged to have given him

beating for not transferring the house in the name of the appellant. This all

was claimed to have been tolerated by the respondent for the sake of

children. A complaint was also made to Superintendent of Police, Ambala

and a compromise was executed on 27.10.2004.

The case further set up was that even after the compromise

there was no change in the habits and she continued insulting the

respondent husband. A demand of Rs.2 lacs was raised for opening a

boutique, but as the respondent was unable to arrange that amount as he was

paying instalments of the house loan, the behaviour of the appellant became

worst and she even refused to cook the meals. She further started locking

the gate in the evening and respondent had to take shelter in the house of

his friends. It was further pleaded that on 20.4.2005 the appellant and her

mother asked the respondent for a sum of Rs.2 lacs and on his refusal he

was pushed out of the house.

It was also pleaded that in view of the acts of the appellant the

health of the respondent deteriorated and he consumed sleeping pills to

commit suicide. He was admitted in Civil Hospital, Ambala, where neither

the appellant nor her parents came to see him. The case set up by respondent

was that the appellant was in the habit of harassing, torturing and

humiliating him and making false allegations and complaint against him. It

was pleaded that the acts of cruelty were not condoned, in any manner.

Notice of the petition was given. The petition was contested by
FAO No.76-M of 2008 6

the appellant/wife by pleading that the petition was not framed in

accordance with the law and rules. Petition was said to be mala fide one. It

was pleaded that the respondent was trying to take benefit of his own

wrong. The case set up by the appellant/wife was that the respondent after

compromising the matter before the Biradari, as well as the police gave in

writing on 30.6.1995 that he will respect the appellant in future and will pay

a sum of Rs.10,000/- per month to her as well to his children. Instead of

complying with the said compromise the petition for divorce was filed.

It was also the case of the appellant that the respondent/

husband wanted to marry again, and spoil life of another lady. Other

averments made in the petition were denied. The case set up was that the

respondent is addicted to liquor and used to come late to house under the

influence of liquor, and to create a scene which compelled the parties to

change accommodation one after the other. Factum of lodging of FIR was

admitted, but it was submitted that subsequently compromise was arrived at

and therefore, the appellant did not lead any evidence, and the respondent

and his brother were acquitted.

It was admitted that Durga Nagar house was purchased in the

name of the respondent, but it was asserted that funds for purchase of house

were made available by the father of the appellant. It was also admitted that

the house was mortgaged with the bank. It was asserted that the

respondent/husband was creating evidence to get rid of the appellant. Stand

was taken that the appellant was rightly prosecuted for causing mental and

physical cruelty to the appellant but she forgave the respondent to save the

matrimonial life for the sake of children. The prayer was made for dismissal
FAO No.76-M of 2008 7

of the petition.

In the replication, the averments made in the petition were

reiterated and those made in the written statement were denied. On the

pleadings of the parties, the following issues were framed:-

1. Whether the petitioner is entitled for a decree of divorce

on the ground of cruelty under section 13(1) of the Hindu

Marriage Act as alleged? OPP

2. Whether the petition is not maintainable? OPR

2. Relief.

In support of the assertion made in the petition the

respondent/husband appeared as his own witness and did not produce any

other witness. The appellant appeared into the witness box and closed the

evidence without leading any other evidence.

Learned matrimonial court referred to the judgment of Hon’ble

Supreme Court in the case of A Jayachandra Vs. Aneel Kaur 2005 (1)

CCC 402, wherein it has been laid down that the cruelty has to be

considered in the light of norms of marital ties of the particular society to

which the parties belong, their social values, status, environment in which

they live, and that the cruelty can be physical or mental. The act

complained of must be something more serious than the ordinary wear and

tear of married life. Cruelty is to be understood in the ordinary sense of the

term in matrimonial affairs and if the intention of the party is to cause harm,

harassment or hurt which could be inferred by nature of the conduct or

brutal act complained of, cruelty can be easily established. The absence of

intention does not make any difference, and there may be instance of cruelty
FAO No.76-M of 2008 8

by unintentional but inexcusable conduct of a party. Cruelty largely depends

upon the type of life the parties are accustomed to or their economic and

social conditions and their culture and human values to which they attach

importance. Physical violence is not absolutely essential to constitute

cruelty, and a consistent course of conduct inflicting immensurable mental

agony and torture may well constitute cruelty. Mental cruelty may consist of

verbal abuses and insults by using filthy and abusive language leading to

constant disturbance of mental peace of the other party.

On the principle of law referred to above, learned matrimonial

court held that the allegations levelled in the petition were vague which

were otherwise denied by the appellant/wife. The learned matrimonial court

held that there were allegations and counter allegations against each other

without there being any substantive proof. Allegations were general as no

specific date or instance was given in the petition or in the written

statement, the learned court, therefore, ignored the allegations of cruelty.

The learned matrimonial court was of the view, that it was

admitted fact that FIR No.85 dated 23.5.1996 was got registered against the

respondent as well as his younger brother under sections 304-B/511,

306/511 and 406/498-A IPC in which the respondent as well as his brother

were tried. It was after 2½ years of agony that the respondent and his

brother were acquitted. The appellant had supported the version of the

prosecution but in cross-examination she showed volte face which resulted

in acquittal. Learned matrimonial court, therefore, came to the conclusion

that initiation of criminal proceedings which were found to be false,

amounted to cruelty.

FAO No.76-M of 2008 9

The plea that the case was not contested in view of the

compromise Ex.P.2 was not accepted. The learned court was further pleased

to hold that if compromise Ex.P.2 is meticulously gone through it would

reveal that the appellant had stated that she had realized her mistake and

decided to withdraw the case got registered by her. The learned court further

held that in the compromise the respondent had agreed to have a separate

residence and decided that he would be residing with the appellant.

Learned matrimonial court, therefore, placed reliance on the

judgment of this court in the case of Poonam Kaur Vs. Jagjit Singh 2006

(1) MLJ 285, wherein this court has been pleased to lay down as under:-

“33. As to what constitutes condonation as envisaged under

Section 23 (1)(b) of the Act has no where been elaborated

under the Act. Condonation is a conditional waiver of the right

of the injured spouse to take matrimonial proceedings and it

does not amount to forgiveness in the ordinary parlance.

Normally condonation carries with it a rider that the injury

shall not be repeated. Condonation cannot be taken to be an

absolute and unconditional forgiveness. Therefore, in case the

matrimonial offence is repeated even after an act of

condonation on the part of the spouse, it gets revived on the

commission of subsequent act resulting in matrimonial

disharmony. The spouse who has earlier condoned the cruelty

in order to bring harmony in the matrimonial alliance cannot be

put at disadvantage due to unadjustable and cruel behaviour or

a commission of marital offence by the erring spouse.”
FAO No.76-M of 2008 10

and thus, held that the cruelty stood proved.

Learned matrimonial court also held that though irretrievably

broken down marriage is not one of the statutory grounds on which the

court could direct the dissolution of marriage but still in extreme cases the

court can direct dissolution of marriage on this ground. Reliance in this

regard was placed on the judgment of Hon’ble Supreme Court in the case of

A Jayachandra Vs. Aneel Kaur (supra), and the judgment of Hon’ble

Supreme Court in the case of Naveen Kohli Vs. Neelu Kohli 2006 (2)

CCC 226.

The learned matrimonial court decided issue No.1 in favour of

the respondent/husband, whereas issue No.2 was decided against the

appellant. Consequently, a decree of divorce was passed in favour of the

respondent/husband.

Mr.Sanjay Majithia, learned senior counsel appearing on behalf

of the appellant vehemently contended that the judgment and decree passed

by the learned court below deserves to be set aside for the simple reason

that act of cruelty in lodging of FIR stood condoned by the

respondent/husband as subsequent to his acquittal in terms of the

compromise entered into between the parties they cohabited as husband

and wife and twins were born thereafter.

Other allegations of cruelty were not accepted by the learned

matrimonial court itself and therefore, impugned order cannot be sustained.

Learned senior counsel for the appellant referred to the

agreement entered into between the parties on 12.6.1999 during the

pendency of criminal case. The compromise entered into between the parties
FAO No.76-M of 2008 11

reads as under:-

” That both the parties have agreed and decided to

cooperative with each and it has also been decided that party of

Ist part shall take separate from her parents accommodation and

shall keep the party of second part and the children with all

love and affection.

That the parents of either party shall not interfere in any

manner in the affairs of parties to this agreement.”

In pursuance to the agreement the appellant/wife did not

support the prosecution which resulted in acquittal of the respondent and his

brother. He referred to the order passed by the learned Sessions Judge,

Ambala, acquitting the respondent/husband. The operative part of which

reads as under:-

“10. Vandana (PW-1) is the complainant and wife of accused

Deepak Ailawadi. Although, in examination-in-chief she has

supported the prosecution story, yet, when she was cross-

examined on behalf of the accused, she took a summer-sault

and stated that theirs was a love marriage and her husband and

his relations never demanded any dowry from her nor her

husband ever gave her beatings and that on 22.5.1996 she was

not feeling well and therefore, she was taken to the hospital by

her neighbours that Deepak never asked her to take compose

tablets and that they both are living separately from her parents-

in-law since 1991. It is then stated by her that she gave her

earlier statement under some misunderstanding and under the
FAO No.76-M of 2008 12

pressure of the police and that she did not make any statement

before the police and her signatures were obtained on blank

papers. This witness was allowed to be cross-examined by the

learned public Prosecutor, but even then she did not support

the prosecution story. It is a well settled principle of law that

veracity of a witness is tested during cross-examination and if

during cross-examination, a witness does not support the

prosecution story, then even through/she supports the

prosecution in examination-in-chief, the prosecution cannot

take any help from the same. Therefore, in this case, as

Vandana (PW 1) has not supported the case of the prosecution

during her cross-examination, her statement is of no help to the

prosecution to prove the guilt of the accused. Manmohan Walia

(PW 5) is father of Vandana and he has not supported the

prosecution story at all, although he was allowed to be cross-

examined by the learned Public Prosecutor. It may be stated

here that other two material witnesses in the case namely

Karuna Devi, mother of Vandana and, Ranjit Singh, neighbour

of Vandana, were given up by the prosecution as having been

won over by the accused. Thus, there is noting on the file which

could connect any of the two accused with the offences for

which they have been charged.”

It is, thus, contended that the appellant/wife in order to save the

matrimonial home stood by the compromise and as already observed

above, the husband also accepted the compromise and the parties cohabited
FAO No.76-M of 2008 13

as husband and wife after compromise and twins were born. Therefore,

there can be no doubt that the act of cruelty stood condoned. Findings of the

learned matrimonial court on issue No.1, therefore, cannot be sustained.

Mr.Kanwaljit Singh, learned senior counsel appearing on

behalf of the respondent supported the judgment and decree by asserting,

that it was the cumulative effect of the acts which was required to be seen.

The evidence and pleadings of the parties proved the allegations that the

respondent/husband was treated with cruelty.

Learned senior counsel contended that specific pleadings were

made with regard to the false prosecution, by the appellant which fact was

admitted in the written statement. It is further the contention of the learned

senior counsel that specific averments with regard to the cruelty were also

levelled in the pleadings which were duly supported in evidence, therefore,

it could not be said that the allegations of cruelty were vague and were not

specific.

Learned senior counsel for the respondent further contended

that even single act of cruelty was sufficient for decree of divorce.

The factum of launching prosecution coupled with behaviour of

the appellant was sufficient to hold that the findings recorded by the

learned matrimonial court, calls for no interference. It was further

contended by the learned senior counsel for the respondent that the marriage

having been irretrievably broken down, no ground is made to interfere with

the judgment and decree.

The finding of the learned matrimonial court that the

respondent/husband was entitled to decree of divorce on the ground of
FAO No.76-M of 2008 14

irretrievably broken down marriage, also deserves to be set aside in view of

the law laid own by this court in the case of Gurdeep Singh alias Tota

Singh Vs. Jaspal Kaur 2009 (1) RCR (C) 593, wherein, after considering

the law on the point, it has been laid, that irretrievably broken down

marriage is no ground for grant of divorce.

On consideration, I find force in the contentions raised by the

learned counsel for the appellant.

Reading of the compromise and the order passed by the

criminal court, coupled with the fact that parties started residing as

husband and wife and twins were born, leaves no manner of doubt that the

act of cruelty complained stood condoned, and therefore, could not be a

ground to grant divorce. The other allegations levelled qua cruelty were not

proved on record. Instances referred to by respondent/husband as pleaded,

show that these were not specific and lacked material particulars,

furthermore these were not proved by the respondent by leading

independent evidence. In the pleadings he named certain persons in whose

presence he was said to have been humiliated, but none was produced to

support his version. Except for his bald statement, no evidence was brought

on record, in support of the allegations.

Learned matrimonial court, therefore, rightly held that the

allegations with regard to the habit of wasteful expenditure, and her living

levish life, and that in order to lead such life she was demanding money

repeatedly from the respondent, and that she was playing in the hands of her

mother, who was interfering in their matrimonial home, and further that he

was slapped and given beating by the appellant were not proved. These
FAO No.76-M of 2008 15

were specifically denied. Similarly, assertions made by the wife were also

rejected for want of evidence.

As observed above, divorce could not be granted on an act of

cruelty which stood condoned. Finding by the learned matrimonial court on

issue No.1, is, therefore, reversed.

Resultantly, this appeal is allowed. The judgment and decree

passed by the learned matrimonial court is set aside, and the petition filed by

the respondent/husband under section 13 of the Act is ordered to be

dismissed, but with no order as to costs.

29.07. 2009                                  ( VINOD K. SHARMA )
rp                                                JUDGE