High Court Kerala High Court

James K.Avaran vs Jancy Ritamma George @ Jancy … on 5 June, 2009

Kerala High Court
James K.Avaran vs Jancy Ritamma George @ Jancy … on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 364 of 2007()


1. JAMES K.AVARAN, S/O.KUNJUVAREED,
                      ...  Petitioner

                        Vs



1. JANCY RITAMMA GEORGE @ JANCY AVARAH,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :DR.SEBASTIAN CHAMPAPPILLY

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :05/06/2009

 O R D E R
                                                          C.R.

                R.BASANT & M.C. HARI RANI,JJ

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

                   MAT.A. NO. 364 OF 2007

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

          DATED THIS THE 5TH DAY OF JUNE 2009

                          JUDGMENT

Basant,J.

What constitutes domicile under Section 2 of the Indian

Divorce Act? Who is to plead and prove that domicile of

birth/origin has been abandoned and a fresh domicile of choice

has been acquired by the spouses? Does long residence in an

alien country where one is employed with prospects of continued

residence for a further long period in connection with such

employment lead to a ready inference of change of domicile?

Should both spouses (and not either) be domiciled in India for

the Family court to assume jurisdiction in a Divorce application?

Is the expression of intention of one spouse in the course of

proceeding to acquire domicile by choice in an alien country

sufficient to divest Indian courts of their jurisdiction in

matrimonial proceedings for divorce under Section 2 of the

MAT.A.364/2007 -2-

Indian Divorce Act? These interesting questions are thrown up

for consideration in this appeal.

2. This appeal under Section 19 of the Family Courts Act is

directed against an order passed under Section 10 of the Indian

Divorce Act dissolving the marriage between the

appellant/husband and the respondent/wife on the ground of

cruelty.

3. Marriage is admitted. Separate residence is also

admitted. Allegations of mental and physical cruelty are raised

by the wife. It is alleged that the husband has been tormenting

the wife perpetually raising allegations of unchaste and

adulterous conduct. It is further alleged that physical cruelty was

also inflicted on the wife by the husband while they were residing

together raising such allegations.

4. The matrimonial discord has a long history behind it.

Sans unnecessary details, crucial skeletal facts can be narrated

thus:

5. The marriage took place on 26-11-1989. The marriage

MAT.A.364/2007 -3-

was solemnized in accordance with the Christian religious rites at

Thrissur District in Kerala. The wife was employed as a Nurse in

the Indian Army at that time. The wife went to Switzerland on

5-9-1990. The brother of the husband was employed and living

there at that time. Long later, the husband who was a lawyer

practising in Kerala also left for Switzerland and joined the wife

on 13-11-1993. Matrimonial discord developed and admittedly

separate residence commenced on 17-8-2002. There were certain

proceedings initiated before the courts at the place where the

spouses reside – in Switzerland. The wife contends that the court

had granted police protection for her peaceful separate residence

whereas the husband claims that such police protection was

granted in his favour. Be that as it may, there is no dispute that

the parties are residing separately from 17-8-2002 and that a

court in Switzerland has afforded police assistance for them to

reside separately. The wife has permanent employment as a

Nurse there whereas the husband does not appear to have any

such permanent employment. He lives on social security which is

MAT.A.364/2007 -4-

available for persons residing in Switzerland. In the proceedings

before the Switzerland Court, maintenance/support has been

ordered to be paid by the wife to him. There is, of course, the

assertion and evidence that he is employed for some

newspapers in Kerala as their local correspondent in Switzerland.

6. The wife claimed divorce under Section 10 of the Indian

Divorce Act on the ground of cruelty. As stated earlier, she

alleged that the husband has been guilty of mental cruelty

he having incessantly raised false allegations of unchaste and

adulterous behaviour. He had also assaulted her physically and

verbally. These acts of his amounted to matrimonial cruelty, it

was alleged. The claim for divorce was made on the plank of

these allegations of matrimonial cruelty.

7. The husband entered appearance and resisted the claim

for divorce. It would appear that the husband is not in principle

against the dissolution of the marriage. He denies the allegations

of cruelty but asserts unambiguously that the wife has been

MAT.A.364/2007 -5-

guilty of adultery and unchaste behaviour as also licentious

conduct even before and after the marriage. Specific

allegations to that effect are raised in the objections filed.

However, the husband asserted that he was also interested in

getting the matrimonial tie dissolved. But according to him not

the courts in India but the Courts in Switzerland alone have

jurisdiction to entertain such plea for divorce. He also wants

divorce, which is not in dispute. According to him, the parties

were not domiciled in India at the time of presentation of the

application for divorce and consequently courts in India have no

jurisdiction to entertain the claim for divorce. According to him,

the wife had approached the courts in Switzerland for a decree

for separation, and having approached the courts in Switzerland

for a decree for separation, her subsequent conduct of rushing to

India and filing an application for divorce was not justified. It is

calculated to avoid the fiscal liability for payment of support to

the dependent husband which under the law in Switzerland, the

claimant wife would be exposed to. Preliminary objection was

MAT.A.364/2007 -6-

raised against maintainability of the petition for divorce before

Indian Courts.

8. The husband denied the allegations of physical and

mental cruelty but asserted unambiguously that the wife was

guilty of adulterous and unchaste behaviour after marriage. He

raised allegations of licentious behaviour and conduct on the

part of the wife prior to marriage also.

9. We cut a long story short. We are not referring to the

acrimonious proceedings between the parties after the filing of

the application for divorce. Before the court below, the claimant

wife examined herself as PW1 and her father as PW2. The

respondent-husband examined himself as RW1. Exts.A1 to A31

were marked on the side of the claimant-wife whereas Exts.B1 to

B16 were marked on the side of the respondent-husband. We

note that Ext.B series are not marked properly by the Family

Court. Registry shall ensure that this inadequacy is rectified

immediately by the Family Court.

10. The learned Judge of the Family Court on an anxious

MAT.A.364/2007 -7-

consideration of all the relevant material came to the conclusion

that it cannot be said that the parties were not domiciled in India

on the date of presentation of the application. The contention of

the husband that the parties were domiciled in Switzerland was

not accepted by the Family Court. The Family Court did not

proceed to consider in detail the allegations of physical cruelty,

but came to the conclusion that the allegations of mental cruelty

and torture by the husband by raising unsubstantiated allegations

of adulterous, unchaste and licentious conduct are sufficient by

themselves to justify the plea for divorce on the ground of mental

matrimonial cruelty. Accordingly, the Family court proceeded to

pass the impugned order.

11. Before us, the learned counsel for the appellant-

husband and respondent-wife have advanced detailed arguments.

The learned counsel for the appellant assails the impugned order

on the following three specific grounds:

(1) The court below erred grossly in coming to the

conclusion that the parties were domiciled in India at the time

MAT.A.364/2007 -8-

when the petition was presented.

(2)The learned Judge of the Family Court did not advert

properly to the allegations of matrimonial cruelty and the finding

that cruelty to justify dissolution of marriage is proved is not

acceptable.

(3)The impugned order is bad for the reason that no

counselling has been attempted by the Family Court before

permitting the parties to lead evidence.

12. Ground No.1. Counsel points out that under Section 2

of the Indian Divorce Act, a decree for dissolution of marriage

cannot be passed “except where the parties to the marriage are

domiciled in India at the time when the petition is presented”.

We extract Section 2 of the Act for the purpose of easy reference.

“Section2: Extent of Act.-This Act extends to the

whole of India except the State of Jammu and

Kashmir.

Extent of power to grant relief generally.-

Nothing hereinafter contained shall authorise any

MAT.A.364/2007 -9-

Court to grant any relief under this Act, except where

the petitioner [or respondent] professes the Christian

religion.

and to make decrees of dissolution.- or to

make decrees of dissolution of marriage except where

the parties to the marriage are domiciled in India at

the time when the petition is presented.

or of nullity.-or to make decrees of nullity of

marriage except where the marriage has been

solemnized in India, and the petitioner is resident in

India at the time of presenting the petition

or to grant any relief under this Act other than a

decree of dissolution of marriage or of nullity of

marriage, except where the petitioner resides in India

at the time of presenting the petition.

(emphasis supplied)

13. The learned counsel for the petitioner points out that no

MAT.A.364/2007 -10-

relief whatsoever can be granted except where either the

petitioner or the respondent professes the Christian religion. No

decree for nullity can be granted unless the marriage has been

solemnized in India and the petitioner is resident in India at the

time of presenting the petition. But so far as the decrees for

dissolution are concerned,a different stipulation is made that such

petition for dissolution can be filed only when the parties to the

marriage are domiciled in India at the time of presenting the

petition.

14. The learned counsel contends that this stipulation is

made in the interest of the parties and to enable them to adduce

proper evidence before the courts. Unless parties are domiciled

in India, it would be difficult for the parties to adduce evidence

about the ground for dissolution of marriage. If they are

domiciled elsewhere, it would be hazardous to insist that they

must adduce evidence before the court at a place where they are

not residing. This is the reason why the requirement of domicile

is insisted, contends the learned counsel.

MAT.A.364/2007 -11-

15. We are unable to agree. The insistence is not that the

parties must be residents in India when the petition is presented

or at the time where the grounds for dissolution arose. The

insistence is only on domicile of the parties. The concept of

domicile is distinct and different from residence.

16. That takes us to the larger question as to what is

domicile to attract jurisdiction under Section 2 of the Indian

Divorce Act.

17. The relevant precedents have been brought to our

attention. There is no litmus test to decide the question of

domicile, when rival contestants conveniently assert contra.

After having perused all the relevant precedents and decisions

which have been placed before us, it appears to be easy to state

generally that “residence with the intention of permanent or

indefinite residence constitutes domicile”. The principle generally

so stated may not help the court to find out with felicity and ease

as to what is the domicile of either of the contestants.

18. The concept of residence, permanent residence,

MAT.A.364/2007 -12-

nationality, citizenship and domicile are definitely over lapping

concepts. These will have to be approached carefully in a

matter like this where the very jurisdiction of this court is

challenged on the ground of domicile.

19. Before proceeding to advert to the question in detail it

will only be apposite to note that every person must have a

domicile of birth/origin. It is usually easier to ascertain the

domicile of birth/origin as there could be little scope for dispute

on that concept of domicile of birth/origin. That makes our task

easy as both sides unambiguously concede that their domicile of

birth/origin is India and no other country at all. For generations

from the known past the parties are Indians, domiciled in India

following the laws of India. It is one of the accepted principles

relating to the law of domicile that the burden rests squarely

and heavily on the shoulders of the party who asserts and pleads

that he as well as his spouse have abandoned the domicile of

birth/origin and have embraced another domicile of choice. The

burden must, in these circumstances, heavily rest on the

MAT.A.364/2007 -13-

appellant-husband to show that the domicile of origin in India has

been abandoned and the domicile of choice has been acquired by

both spouses at Switzerland.

20. We shall straight away deal with the contention that

there is no specific assertion of the domicile of the parties in the

petition for divorce filed by the wife. A reading of the petition

clearly shows (and that crucial circumstance is not denied or

disputed) that the domicile of birth/origin of both parties is India.

In these circumstances, it must certainly be held that if the

appellant-husband has a case that the admitted domicile of

birth/origin has subsequently been abandoned and a domicile of

choice has been acquired, the burden is on him to plead, prove

and establish that fact. The alleged inadequacy of pleadings does

not impress us at all as sufficient circumstances indicating the

undisputed domicile of birth/origin are clearly averred in the

petition. Reliance on Order VII, Rule 1(f) of the Code of Civil

procedure and the decision in Murphy v. Murphy, A.I.R.1929

Lahore 419 cannot be of any help to the appellant in this

MAT.A.364/2007 -14-

context. We repeat that the domicile of birth/origin is clearly

brought out in the pleadings. That is admitted also. An

insistence on specific pleadings of domicile as held in the Full

Bench decision of the Lahore High Court (supra) is definitely not

there in the relevant rules and precedents applicable to Kerala.

In these circumstances we are satisfied that the maintainability

cannot be disputed on the ground of want of sufficient averments

regarding domicile in the petition.

21. The starting point of the discussion must be the

undisputed domicile of birth/origin. Is there any pleadings,

evidence or circumstances to suggest that the domicile of

birth/origin has been abandoned and a domicile of choice has

been acquired by the parties to justify the contention that they

were both domiciled in Switzerland and not in India on the date

of presentation of the petition? As held by the supreme court in

Sankaran Govindan v. Lakshmi Bharathi, AIR 1974

S.C.1764 no single circumstance can be held to be conclusive.

No litmus paper or touch stone is available to the Court to answer

MAT.A.364/2007 -15-

that question. All the relevant circumstances have to be taken

into consideration to come to a conclusion as to what is the

domicile of the parties. The Supreme Court through Justice

K.K.Mathew spoke thus in Sankaran Govindan’s case(supra).

“Domicile is a mixed question of law and fact and there is

perhaps no chapter in the law that has from such

extensive discussion received less satisfactory settlement.

This is no doubt attributable to the nature of the subject,

including as it does, inquiry into the animus of persons who

have either died without leaving any clear record of their

intentions, but allowing them to be collected by inference

from acts often equivocal, or who, being alive and

interested, have a natural tendency to give their bygone

feelings a tone and colour suggested by their present

inclinations. The traditional statement that, to establish

domicile, there must be a present intention of permanent

residence merely means that so far as the mind of the

person at the relevant time was concerned, he possessed

the requisite intention. The relevant time varies with the

nature of the inquiry. It may be past or present. If the

MAT.A.364/2007 -16-

inquiry relates to the domicile of the deceased person, it

must be ascertained whether at some period in his life he

had formed and retained a fixed and settled intention of

residence in a given country. One has to consider the

tastes, habits, conduct, actions, ambitions, health, hopes

and projects of a person because they are all considered

to be keys to his intention to make a permanent home in a

place. It is impossible to lay down any positive rule with

respect to the evidence necessary to prove intention. All

that can be said is that every conceivable event and

incident in a man’s life is a relevant and an admissible

indication of his state of mind. It may be necessary to

examine the history of his life with the most scrupulous

care, and to resort even to hearsay evidence where the

question concerns the domicile that a person now

deceased, possessed in his life-time. Nothing must be

overlooked that might possibly show the place which he

regarded as his permanent home at the relevant time. No

fact is too trifling to merit consideration. Nothing can be

neglected which can possibly indicate the bent of a

MAT.A.364/2007 -17-

person’s mind. His aspirations, whims, prejudices and

financial expectation, all must be taken into account.

Undue stress cannot be laid upon any single fact, however

impressive it may appear when viewed out of its context,

for its importance as a determining factor may well be

minimised when considered in the light of other qualifying

event. It is for this reason that it is impossible to formulate

a rule specifying the weight to be given to particular

evidence.”

22. It is in this context that we first noted that the admitted

domicile of origin/birth of both parties is India. It is true that

the wife had shifted to Switzerland on 5-9-1990 and the husband

had followed her to that country on 13-11-1993. Admittedly,

she has been employed as a Nurse there and the employment

does appear to be lucrative going by the undisputed evidence.

For the past about two decades, the wife has been there. She had

worked and studied there. She had acquired better qualification

there. She had secured a lucrative employment there. Her

MAT.A.364/2007 -18-

husband had followed her to Switzerland. But in these days

where employment opportunities abroad are many, the mere

taking up employment in a country outside India cannot certainly

be assumed lightly to lead to the conclusion that such

employment seeker has lost his claim for permanent residence

in India or that such person has abandoned the domicile of

origin/birth. Lack of employment opportunities in India and the

availability of greener pastures abroad may prompt many an

Indian to take up employment outside the country. In connection

with such employment, he will be compelled to remain abroad.

Many may be nostalgic and may entertain the desire to return to

India as quickly as possible, but the lure of lucrative employment

and the want of equivalent or comparable opportunities at home

may compel such person to postpone the date of his return. He

may opt to continue to live there and be employed there until

law and circumstances in which he is placed permit him to

continue such employment. But according to us, it would be

puerile, premature and myopic from such circumstance of

MAT.A.364/2007 -19-

continued residence in connection with ones employment alone

to assume that he has given up his claim for permanent

residence in India much less that he has abandoned the domicile

of birth/origin and has opted for a different domicile of choice.

Strong and clinching evidence must be placed before court to

prove abandonment of the domicile of origin/birth.

23. The wife as PW1 asserted that she has no intention to

permanently settle down at Switzerland or abandon her domicile

of birth in India. We have no reason not to take her seriously.

Several other circumstances are also pressed into service by the

respondent-claimant to assert that her domicile of birth/origin in

India continues and has not been abandoned notwithstanding

the fact of her long residence in Switzerland and probability of

her continued residence in Switzerland for such further period

that she can be employed there.

24. Nationality and domicile may be subtly different.

Citizenship and domicile may also not be synonymous. But in a

situation like this no court can ignore the fact that the

MAT.A.364/2007 -20-

respondent as well as the appellant herein are both holders of

Indian passports. They continue to reside in Switzerland on the

basis of visas issued to them. They have not so far acquired

citizenship in Switzerland. There is an interesting claim of half

citizenship but except to show that work permit has been issued

to the claimant wife entitling her to work in Switzerland, there is

nothing to indicate that she has abandoned Indian citizenship,

nationality or domicile. Where a person has acquired citizenship

of another country that may be a compelling indication of

abandonment of domicile of birth and acquisition of a domicile of

choice. By the same reasoning, continuance of Indian

citizenship and holding of the Indian passport must be held to be

indicative of the desire of the parties to cling on to the domicile of

birth/origin in India. The evidence shows that her parents are

living in India. Evidence confirms that she has been visiting her

parents as frequently as possible. Evidence reveals that her

name even now continues to be held in the ration card issued to

her parents. She claims and her father,PW2 asserts that

MAT.A.364/2007 -21-

ancestral property is available and the father intends to set apart

the property for her eventual return and residence in India. It is

interesting, though that is not the specific case of the claimant-

wife, that the husband asserts that the claimant-wife had

purchased properties in India in the name of her father. No one

has a case and at any rate such a case has not been

substantiated that the wife has acquired any landed property or

real estate in Switzerland. She was born here; she was educated

here; she took up employment here; she proceeded to

Switzerland to take up an employment, that employment

opportunity is still available; she continues there; she intends to

continue until such opportunity for employment is available; she

asserts that she wants to return to India; she has properties here

and there is nothing to show that she has severed her

connection with her home land. We have no hesitation in these

circumstances to hold that the available indications do not

suggest that she has so far abandoned her domicile of

birth/origin in India and has accepted any domicile of choice in

MAT.A.364/2007 -22-

Switzerland. The wife cannot by any stretch of imagination be

held to have lost her claim for domicile in India.

25. As against this, the learned counsel for the appellant

contends that the wife has initiated proceedings before the courts

in Switzerland and has made crucial and vital admissions in such

proceedings about her present domicile. We are unable to secure

authentic material about the nature of the proceedings initiated

or the nature of the specific pleadings raised.

26. From the materials available what is gatherable safely is

that the wife had alleged improper behaviour on the part of her

husband and had claimed separation and police protection to

secure her interest. Though there is a contention that such a

relief would not have been available unless the wife had admitted

domicile in Switzerland, no authentic material is placed before us

to come to such a conclusion. At any rate, nothing has been

brought to our notice to show that she had specifically asserted

before any authority in Switzerland that she has abandoned her

domicile of origin/birth and has opted for her domicile in

MAT.A.364/2007 -23-

Switzerland. Counsel points out that a statement has been filed

by her lawyer on her behalf in which the lawyer had made

statements which, according to the counsel for the appellant,

amounts to an unambiguous admission of her domicile at

Switzerland. We extract the same which is available in Ext.B5.

It reads as follows:

“She has a permanent job, is very well integrated here in

Switzerland and she has absolutely no intention to leave this

country.”

We shall assume for the sake of arguments that this is part of

her judicial pleadings though Ext.B5 shows that it is only a note

made by her counsel. But we are unable to find any crucial

admission on the question of domicile from the statement

extracted above. That a person has a permanent job or is

residing in Switzerland in connection with that job is not

synonymous with domicile. That a person has well integrated

in Switzerland which is a claim made by the lawyer in the

submissions made by him cannot also amount to any crucial

admission about the abandonment of the

MAT.A.364/2007 -24-

domicile of birth and the acquisition of a domicile of choice. The

statement that she has absolutely no intention to leave the

country cannot also be reckoned as any admission about the

domicile. She has a permanent job and the statement that she

has no intention to leave the country cannot be assumed or

reckoned as an admission to continue indefinite or permanent

residence in that country or to abandon and give up the domicile

of birth/origin. That statement made by the lawyer in the

submissions before court cannot in these circumstances be

construed as any vital admission on the question of domicile as

to offset or displace the circumstances referred above.

27. That she has sought relief from the Swiss courts to save

herself from her husband while both were residing in

Switzerland at the relevant time cannot also be held to amount

to any abandonment of the domicile of birth. She was residing

there. She needed assistance from the local authorities to enable

her to live in peace and pursue her employment. For this, she

sought separation and police assistance for peaceful residence.

MAT.A.364/2007 -25-

Indian Courts could not have granted her that relief. We are

unable to agree that, that conduct of hers – of approaching the

Swiss court to secure peaceful residence in Switzerland can be

reckoned as indication of an intention to give up her domicile of

birth and acquire a new domicile of choice.

28. We now come to the case of the husband. His parents

are no more. He has a brother here in India. The father had

properties. We have no clue as to what has happened to those

properties, though the husband asserts that he has no properties

in India. He has a permanent address in India and that appears

to be indisputable in the light of the sequence of events that has

taken place. In the vakalath filed by him, his address, (we

assume that to be his permanent address) shown is that at his

ancestral home at Irinjalakuda. He also does not have any

properties acquired in Switzerland. Nay, he cannot even claim

that he has any permanent, durable or reasonable employment in

Switzerland as it is his very contention that under law he will be

able to claim support from his wife consequent to his inferior

MAT.A.364/2007 -26-

financial status and position of dependence on his wife. He also

continues to be an Indian national having Indian citizenship. He

holds an Indian Passport and lives in Switzerland on the basis of

visa secured by him as an Indian national. He asserts that he

has given up his domicile of birth and has acquired the domicile

of his choice in Switzerland. There is nothing to show to the

satisfaction of the Court, such abandonment of the domicile of

origin and acquisition of a new domicile of choice.

29. It is true that he has asserted in the pleadings in this

case that he is not domiciled in India. Too much significance

and importance cannot be attached to such assertions made by

him after the initiation of proceedings. He is engaged in a

desparate bid to contend that the courts in India have no

jurisdiction and the Courts in Switzerland alone have jurisdiction.

Even his conduct of having filed an application for divorce before

the court in Switzerland after admitted commencement of the

instant proceedings before the Family Court (and after his

knowledge of such proceedings) knocks the bottom out of his

MAT.A.364/2007 -27-

claim for significance for his own assertion in the course of the

proceedings about abandonment of domicile of birth and

acquisition of domicile of his choice. That assertion made by him

is obviously with an intention to frustrate the claim filed by the

claimant/wife for divorce before the Indian courts and to drive

her to Switzerland Courts where the appellant/husband expects

to secure a better decree for support/maintenance as per the

personal laws applicable to citizens/persons of domicile of that

country. We are in these circumstances of the opinion that the

appellant has not succeeded in showing that even he has lost or

given up his domicile of birth and has acquired the domicile of

choice on the date of presentation of the petition as to non-suit

the claimant/wife in this proceedings.

30. The learned counsel for the respondent/wife contends

that even if it be found that the domicile of the husband is not in

India it would be hazardous to hold that the wife domiciled in

India cannot seek relief from the Indian Courts. The counsel

contends that the expression ‘parties to the marriage’ in Section

MAT.A.364/2007 -28-

2 of the Indian Divorce Act should not be read in any pedantic or

hyper technical manner. To advance the interests of justice the

expression, ‘parties to the marriage’ in Section 2 must be read

and understood to mean “either party to the marriage”, contends

counsel. Counsel argues that High Court of Madras has already

taken a view in this matter and this Court may be pleased to

adopt a similar approach to that question.

31. That question does not really arise for consideration in

the light of the conclusion that we have reached already that

both spouses continue to be domiciled in India notwithstanding

their residence abroad for a long period of time and their

probable future residence there until the opportunity for

continuing the present employment there ceases. But, we make

it clear that if we were to choose to take a view on the question,

we would have definitely concurred with the decision of the

Madras High Court dated 17-11-2008 in W.P.No.12816 of 1995

(Indira Rachel v. Union of India and another) and the views

expressed there in paragraph 5 which we extract below.

MAT.A.364/2007 -29-

“5. Though the provisions of the Act can be interpreted in

a literal manner, to conclude that both parties must be

domiciled in India at the time of presentation of the

petition, in our considered view, to effectuate the present

intention of the Act, which had come into force in the year

1869, possibly, when such contingencies were not in

contemplation, a purposive interpretation can be given to

make it reasonable and more consistent with the principles

enshrined in the Constitution. If the aforesaid provision is

construed to mean that a petition would be maintainable if

at the time of presentation of the petition either party is

domiciled in India, the difficulty projected by the petitioner

would not arise and on the other hand, object can be

achieved. Therefore, according to us, such provision

should be interpreted to mean that the Courts in India

shall be entitled to entertain petition for dissolution of

marriage where either of the parties to the marriage is

domiciled in India at the time when the petition is

presented and such provision need not be construed as if

both the parties must be domiciled in India at the time of

MAT.A.364/2007 -30-

presentation of the petition. In our considered view, such

an interpretation would bring it in consonance with the

philosophy of the Constitution. Moreover, we feel to

suggest that in order to avoid any further controversy in

the matter in different parts of the Country, the Ministry of

Law, the fist respondent, may consider the question of

making suitable amendment to the provisions in so far as

Section 2 of the Act is concerned in the light of other

provisions, if any, containing similar laws relating to

Divorce.

32. Counsel for the respondent/wife has placed before us

materials to show that suggestion of the High Court of Madras in

paragraph 5 of that decision is being pursued by the Law

Commission to avoid unnecessary hardship and difficulty, if any

court were to take a technical and literal view of the expression –

“parties” to the marriage. Singular expressions in a statute can

take in the plural and vice versa, it is trite. The expression

“the marriage” in the third part of Section 2 must be held to

refer to the marriages sought to be dissolved and the “parties to

MAT.A.364/2007 -31-

the marriage” must include the petitioning party to the marriage.

Wives residing and domiciled in India and who have not ever

moved out of India cannot be forced to undertake hazardous

trips to alien lands merely for securing divorce from their

husbands, who mischievously assert that they have taken up

domicile of choice in such alien lands. That injustice was

certainly not intended while enacting Section. The stipulation in

Section 2 of the Indian Divorce Act a pre-constitutional law

intended to ensure justice for the wife in England – to ensure that

she is not dragged to the Indian court to contest a plea for

divorce must receive a reasonable interpretation in the post

constitutional era. The text, in the new context,must receive an

interpretation with emphasis on the Indian spouses and not on

the spouses left behind in their home nation by alien soldiers or

personnel who had come to India for service in the bygone

imperial era. The expression “parties to the marriage”must

hence be held to refer only to the parties (including the singular

party) to the marriage sought to be dissolved. ‘marriage’ there

MAT.A.364/2007 -32-

refers only generally to the marriages sought to be dissolved

and not the marriage between the spouses to the given

marriage. One of the parties to the marriage domiciled in India

can hence seek divorce under Section 2 of the Indian Divorce Act.

We concur with the Madras High Court on the need to adopt a

liberal interpretation.

33. We do in these circumstances uphold the finding of the

court below that the court has jurisdiction to consider the claim of

divorce as both parties to the marriage were domiciled in India

at the relevant time; i.e; on the date of presentation of the

petition.

Ground No.2

34. We now come to ground No.2. It is perhaps crystal

clear that both parties do not want to continue the marital tie.

The respondent has filed a petition here claiming divorce whereas

the appellant also has subsequently filed a petition for divorce

before the Switzerland Courts. That the marriage continues in

its shell only and not in its substance is transparently evident

MAT.A.364/2007 -33-

from the totality of circumstances.

35. It is in this context that the plea of the wife that

physical and mental cruelty was inflicted on her has to be

considered. We shall deal with the question of physical cruelty

first though the Family Court does not appear to have considered

that question in great detail. Wife had made specific allegations

of infliction of physical cruelty consequent to allegations of

unchaste and adulterous behaviour. Her evidence on that aspect

remains virtually unchallenged. Specific contra assertions or

denials of such allegations are not decipherable in the evidence

tendered by the husband. If a prudent mind were to choose

between the rival contentions on the basis of the evidence

available, the conclusion appears to be inevitable that the

alleged physical cruelty must also be held to be clearly proved. It

would be puerile for any court to expect specific ocular

corroboration for the matrimonial physical cruelty. More often,

than not, that question has to be decided by evaluating the rival

evidence tendered by the spouses. To corroborate the evidence

MAT.A.364/2007 -34-

of the wife, we have the admitted circumstance that the husband

persists and goes on making allegations of adultery, matrimonial

infidelity as also licentious behaviour prior and subsequent to the

marriage on the part of the wife. We have also the circumstance

that the wife had been compelled and driven to courts in

Switzerland to seek separation and police protection to save

herself from the matrimonial cruelty allegedly heaped on her by

her husband. On the evidence available, the alleged physical

cruelty must also be held to be satisfactorily established.

36. On the aspect of matrimonial mental cruelty, according

to us, there is ample evidence for a conclusion beyond doubt .

The wife alleged that the husband was making reckless

allegations of pre-marital licentious behaviour and post marital

adulterous and unchaste behaviour. We find no reason not to

accept her evidence on that aspect. We have convincing support

for such evidence of hers from the objections filed by the

husband before the Family Court. He continues to make

assertions of such licentious behaviour pre-marital and post-

MAT.A.364/2007 -35-

marital on the part of the wife and significantly, it is not even

attempted to substantiate those allegations before court. Except

his vague evidence, there is absolutely nothing even to indicate,

suggest or probabilise such allegations of improper marital

conduct and behaviour on the part of the wife.

37. It is trite and it is unnecessary to go to precedents on

that aspect that unsubstantiated allegations of unchaste and

adulterous behaviour by a husband against the wife in the Indian

context do amount to matrimonial cruelty. The learned counsel

for the appellant contends that even the wife states that she was

prepared to condone such allegations raised by him and she had

invited him to join her in Switzerland after he allegedly made the

allegations initially. Therefore, such alleged act of cruelty has

been condoned by her, contends the learned counsel for the

appellant. We find absolutely no merit in this theory of

condonation of matrimonial cruelty. We will assume that she

had once condoned such alleged earlier indiscretion. But what

has come out in evidence is that after such alleged condonation

MAT.A.364/2007 -36-

also, the husband goes on making reckless allegations. The

alleged prior condonation of such past indiscretion cannot in any

way be assumed to cover all prospective allegations of such

unchaste behaviour.

38. Going by the version of the husband he was aware of

the alleged improper behaviour, pre-marital and post-marital. He

had chosen in spite of all that to continue to live with her. If he

persists and continues to make such allegations afresh after they

decide to live together ignoring such allegations, that must

certainly be held to amount to fresh acts of matrimonial cruelty.

In that view of the matter also the plea that the wife has

condoned all such matrimonial mental cruelty cannot be

sustained at all.

39. The learned counsel for the respondent submits that the

doctrine of revival applies and even assuming that the wife has

chosen to condone such reckless allegations made earlier, the

repetition of such allegations after the alleged event of

condonation must give rise to a revived cause of action. We

MAT.A.364/2007 -37-

agree with the learned counsel for the respondent.

40. We are in these circumstances unable to find any error,

discrepancy or fault in the finding of the court below that

sufficient cruelty has been established to justify a prayer for

dissolution of marriage under section 10 of the Indian Divorce

Act. The challenge on the second ground must also fail.

Ground No.3

41. It is pointed out that no attempt to conciliate was

undertaken by the Family Court. Indications galore to show that

it was the husband who did not co-operate. Even ignoring that,

the fact remains that the parties went to trial with the full

awareness that attempt at conciliation had not allegedly taken

place. They did not object to the trial progressing. Even

otherwise the mere fact that attempt for conciliation or sufficient

attempt for conciliation had not taken place cannot in law be held

to be a sufficient or valid reason to invalidate the verdict of the

Family Court in such a contested proceedings. The challenge on

MAT.A.364/2007 -38-

the third ground must also hence fall to the ground. No other

contention is urged.

42. In the result, this appeal is dismissed. No costs.

R. BASANT, JUDGE

M.C. HARI RANI, JUDGE

ks.