High Court Rajasthan High Court - Jodhpur

Girdhari Maheshwari & Anr vs Nil on 24 September, 2008

Rajasthan High Court – Jodhpur
Girdhari Maheshwari & Anr vs Nil on 24 September, 2008
                                                DBCMA NO.518/2008
                                   Girdhari Maheshwari & Anr. Vs. NIL

                                 ~1~

       IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                             AT JODHPUR

                                  :::


                             JUDGMENT

             Girdhari Maheshwari & Anr.           Vs.       NIL



                  D.B.    CIVIL    MISC.     APPEAL
                  NO.518/2008 AGAINST THE ORDER
                  DATED 15.4.2008 PASED BY SHRI T.H.
                  SAMMA,    RJHS,  LEARNED    JUDGE
                  FAMILY COURT, JODHPUR IN CIVIL
                  ORIGINAL CASE NO.154/2008.

                              

       DATE OF ORDER               24TH September, 2008

REPORTABLE

                              PRESENT

             HON'BLE MR. JUSTICE PRAKASH TATIA

               HON'BLE MR. JUSTICE C.M. TOTLA


       Mr. S. Kala, for the appellants.


       BY THE COURT: (Per Hon'ble Mr. Justice Prakash Tatia)

The facts in brief as pleaded by both the

appellants are that both the appellants fell in love with

each other and without the consent of their parent

entered into wedlock on 26.8.206 by following the

rites of Arya Samaj. They could not live together for
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~2~

a single day (or night) as immediately after their

marriage, the fact of marriage of the appellants came

in knowledge of their parents and they did not accept

this marriage. Because of above fact situation only,

the appellants stated that the “appellants do not want

to live together nor they want to continue this

marriage relation because they contacted the marriage

because of their lack of understanding”. They further

pleaded that not only they did not live together for a

single day (or night) after marriage, but they did not

meet with each other for a single moment after the

marriage. With these averments, the appellants,

husband and wife filed present petition before the

Family Court under Section 13B of the Hindu Marriage

Act, 1955 (hereinafter referred to as the Act of 1955)

for obtaining mutual consent divorce decree. They

pleaded that now both the parties- the appellants,

after obtaining the divorce decree by mutual consent,

shall live separate from each other and both the

appellants want to marry with other persons, the

person who has been chosen or suggested by their

parents or family members, therefore, both the

appellants submitted that for this their family
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~3~

members also agreed (or appellants agreed to wishes

of their parents). With these pleadings, the appellants

prayed that therefore, they are submitting this mutual

consent divorce petition under Section 13B of the Act

of 1955 and appellants prayed that their matrimonial

relation may be dissolved from today itself by

dispensation with the requirement of six months

waiting period as provided under Section 13B of the

Act of 1955, which restricts the court from passing the

decree for divorce before period of six months from

the date of presentation of petition under Section 13B

of the Act of 1955.

It appears from the copies of the divorce petition

and application submitted for dispensing from waiting

period of six months for divorce decree as required by

sub-section (2) of Section 13B and the copies of the

affidavit of parties and there relatives, which makes it

clear that the appellants submitted this petition for

divorce by mutual consent as they may have been

advised to do so by legal experts who gone through

the various judgments, which according to appellants

indicates that the requisite period of six months before
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~4~

which decree for divorce even by mutual consent can

be granted by the court, has been considered and as

per the learned counsel for the appellants, following

the policy of liberalization in the matter of grant of

divorce, the condition for waiting for six months after

presentation of petition under Section 13B of the Act

of 1955 for mutual consent divorce is held not

mandatory and this period can be dispensed with by

the court. Therefore, the appellants who sought

divorce forthwith, on the same day, from the court

under Section 13B of the Act of 1955 annexed an

application for condonation of period of six months for

grant of divorce and quoted the following authorities

in support of their prayer for condoning the period of

six months. These are the judgment referred in the

application of the appellants dated 24th March, 2008,

which was filed on the same date on which the divorce

petition was filed under Section 13B of the At of 1955.

1. 1995(2) CCC 164 (P&H) Lalit Kumar @ Manga
Vs. Sushma Sharma.

2. 2008(1) Femi – Juris CC 134 (Mad.) K.
Thiruvengadam & Anr Vs. Nil.

3. AIR 1999 A.P. 91. In Re: Grandhi Venkata
Chitti Abbai & Anr.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~5~

4. II (1998) DMC 694 (DB) Kerala High court,
Manoja Kumari Vs. Bhasi.

5. 1997(1) CCC 392 (P&H) Smt. Krishna Kumari
Vs. Ashwani Kumar.

The appellants submitted an affidavit of Smt.

Kamla Devi – the mother of the appellant no.2 (wife)

and mother-in-law of the appellant no.1 (husband),

who reiterated in her affidavit what appellants stated

in their divorce petition and in affidavits and she

submitted that she (mother of the appellant no2) fixed

the marriage of the appellant no.2 on 18th April, 2008

and she already got the invitation card printed and

also distributed the invitation card, therefore, she

prayed that the divorce may be granted on the same

day obviously by dispensing with the requirement of

waiting period of two months under Section 13B of

the Act of 1955. In place of any of the parent of the

appellant no.1, one Bhagwan Birla, the relative of the

appellant no.1 submitted a brief affidavit stating

therein that appellant no.l1 contacted marriage with

appellant no.2 as per the procedure (rites) of Arya

Samaj on 26.8.2006 and their living together is not

possible and, therefore, decree for divorce may be
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~6~

granted. A joint motion application as required by

sub-section (2) of Section 13B of the Act of 1955 was

also submitted alongwith the main petition for divorce

under Section 13B of the Act of 1955 by both the

parties. The trial court vide order dated 15th April,

2008 after referring the judgments relied upon by the

appellants, which are referred in their application for

condonation of delay of six months period before

passing the decree for divorce, rejected the

appellants’ application vide impugned order dated

15.4.2008, hence, this appeal has been preferred by

the appellants.

Learned counsel for the appellants submitted

that requirement of waiting period of six months as

provided under sub-section (2) of Section 13B of the

Act of 1955 is not mandatory as held by the various

High Courts and further submitted that in view of the

fact that marriage of the appellant no.2 has already

been fixed and wedding cards have already been got

printed and then distributed, therefore, the divorce

decree may be granted forthwith by dispensing with

the “formality” of waiting period of six months under
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~7~

Section 13B(3) of the Act of 1955. In view of the

very peculiar facts of the case, we would like to look

again into the law on marriage in Hindu community as

both the parties are governed by the Hindu law.

Before coming into force the Hindu Marriage Act,

1955, the subject of Hindu marriage the Hindus was

governed by their personal law. The concept of divorce

was not there in old Shastric Hindu Law. The view of

some of the authors on subject of marriage are

relevant, which we would like to refer hereunder:

S.K. Mitra in “Mitra on Hindu Law” Second

Edition says that, the concept of Hindu Marriage has

been described as a:

“religious ceremony which results in a
sacred and a holy union of man and wife,
by which the wife is completely
transplanted in the household of her
husband, a new birth as a partner of her
husband, becoming a part and parcel of the
body of her husband. It has primordial
importance in the contemplation of law.

On the one hand, it signifies the spiritual
union of man and woman, as husband and
wife and on the other hand, it conceives of
the basic principle of mutuality bringing
two parties together with the forces of
social milieu, developing since the age-old
times of civilization. Several obligations,
corresponding duties and relative
injunctions seems to evolve out so as to
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~8~

hold this tie together and further support
and supplement its existence and principles
of morality have obviously their interplay in
this generic field. That subserves all the
social virtues of personal love, mutual
respect and best of the co-operation. The
aims and objective of this institution is to
achieve, by co-habitation of man and
woman, the supreme values of Dharma
(i.e., duty according to law and relation),
Arth (economic effort and achievement),
Kam (love and procreation) and Purusharth
(i.e. best and noble actions and deeds).
These are the material determinants of the
concept of marriage enjoins and obliges
both husband and wife to live together
under the same roof and by common effort
to achieve the goods of both. Marriage,
thus, means mutuality and respects
reciprocity.”

“The bond of husband and wife enjoins
upon them the respective obligations and
duties, loyality, love chastity and care are
all the parts of the same bond on the social
plane, that answer the character either of
the husband or the wife. Negative
injunctions are also ingrained in this
relationship. The Hindu wife was enjoined
to share the life and love, joys and sorrow,
troubles and tribulations of her husband, to
render selfless service, unstinted devotion
and profound dedication to her husband
(Vaddeboyina Tulasamma vs. Sesha Reddi,
AIR
1977 SC 1944.”

“In the Vedic period, the sacredness of
marriage tie was repeatedly declared;
family ideal was decidedly high and it was
often realized and after rendering about
sacredness of marriage tie from Vedic
period.”

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~9~

In Mayne’s Hindu Law and Usage 14th Edition,

the author says that:

“the wife on her marriage was at once
given an honoured position in the house.
She was mistress in her husband’s home
and where she was the wife of the eldest
son of the family, she exercised authority
over her husband’s brothers and his
unmarried sisters. She was associated in
all the religious offerings and rituals with
her husband. As the old writers put it, “a
woman is half her husband and completes
him”. Manu, in impressive verses,
exhorted men to honour and respect
women. “Women must be honoured and
adorned by their fathers, brothers,
husbands, and brother-in-law who desire
their own welfare. Where women are
honoured, there is the gods are pleased;
but where they are not honoured, no
sacred rite yields rewards”. “The husband
receives his wife from the gods, he must
always support her while she is faithful”.
“Let mutual fidelity continue until death.
This may be considered as the summary of
the highest law for husband and wife”.
Disputes between husband and wife were
not allowed to be litigated either in the
customary tribunals or in the king’s courts.
Neither bailment nor contracting of debt,
neither bearing testimony for one another
nor partition of property was allowed
between them.”

The concept of divorce was foreign to Hindu

Marriage and after coming into force the Hindu

Marriage Act, 1955, the sacramental nature of

marriage may not have changed totally but certainly
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 10 ~

new Act on subject of Hindu Marriage has affected it.

In Acharaya Shuklendra’s “Hindu Law” for Modern Law

Publications, 1st Edition published by A.L. Dawara it is

said that:

“after the enactment of the Hindu Marriage
Act all though the Hindu Marriage is ceased
to be wholly sacramental, section 7 of the
said Act (Act of 1955) still provides that a
Hindu Marriage shall be solemnized in
accordance with the customary rights and
ceremonies of either party thereto. Sub-
section (2) of Section 7 further prescribes
that where such rights and ceremonies
include the “Saptapadi” the taking of seven
steps by the bridegroom and the bride
jointly before the sacred fire, the marriage
becomes complete and binding when the
seventh step is taken. Thus, Section 7 of
the Hindu Marriage Act as has retained and
has provided for continuance of the
performance of the customary rites and
make the same binding…..”

Section 8 of the Hindu Marriage Act provides for

provisions for registration of Hindu marriages under

the Act of 1955. However, when the marriage had not

been solemnized as provided by Section 7 of the Act of

Hindu Marriage Act, registration under Section 8 by

itself will not result in making the marriage complete

and binding between the parties and held in Krishna

Pal Vs. Ashok Kumar 1982 HLR 478 (Cal.). However,
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 11 ~

essential for valid marriage is the following the

customary rights and ceremonies of either party to the

marriage and “Saptapadi” necessary and essential

ceremony for a valid marriage only in case where it is

necessary customary rights of party.

It appears from the Hindu Marriage Act, 1955

that customary rights and ceremonies have been

given due regard for a valid marriage among Hindus’,

but the parties to marriage started following the rites

and ceremonies for performing marriage, but without

there being same faith in the customary rites or in

religious ceremonies and shockingly having no faith in

institution of marriage much less to treating the

marriage as sacrosanct relation between the husband

and wife. Therefore, the word “marriage” is searching

its own definition.

The fact of this case may be shocking for some

persons, but at least they are relevant for

consideration while considering the subject having

foundation, the human relation. The appellants are

major. The so called love developed between them,

which persuaded them to take a irreversible step to
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 12 ~

marry and for that purpose, they opted to marry

according to Arya Samaj rites, but without the consent

and knowledge of their partents. It appears that one

of the essential ceremony of Kanyadan or offering

blessing to the weds by the parents of marring

persons is not as much essential as in other traditional

marriages. Nothing has been pleaded by the

appellants that before marring on 26.8.2006 for how

many years, months or even days they were knowing

each other. We may presume that they must not

have married without knowing each other. They must

have married in Arya Samaj because they could know

that their parents will not agree for their marriage and

they must have taken some time to take step for

marriage against the wish of their parents. Then from

the day on which, they married without knowledge of

their parents, they were separated by their family

members. From the facts mentioned in the petition,

it is not clear under what circumstances, they

accepted this position of living separately from each

other from the day of their marriage. Whether it was

as per wish of their family members and was under

compulsion? The appellants pleaded that appellant
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 13 ~

no.1 was busy in his business and appellant no.2

started living with her mother and father and they did

not meet thereafter with each other and straightway

they filed this mutual consent divorce petition. It

what appellants pleading is true then both the

appellants, who loved each other and contracted

scared marriage separated by their parents from the

day of their marriage without there being any dispute

between them. Since there is no contesting party, the

court will have to accept what the two persons –

appellants are saying in their petition! It may be the

strong impression of the appellants that courts are

bound to accept all improbable because two parties to

litigation said so. The court can examine the parties

under Order 10 CPC even in a matter where the

defendant admits the claim of the plaintiff for grant of

decree in favour of the plaintiff himself or in favour of

the plaintiff and defendant both.

Since from the day of marriage, appellants did

not live together and even did not met with each

other, therefore, they were claimed the opportunity to

reconcile for living together. If there are allegations of
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 14 ~

immorality in terms of sub-clause (i) of sub-section

(1) of Section 13 or allegations of committing cruelty

by spouse upon party to marriage or the spouse has

deserted the other party to marriage or one of the

party to marriage (Hindu) ceased to be Hindu by

conversion to another religion or one is of incurably of

unsound mind or was suffering continuously or

intermittently from mental disorder and the other

party cannot be expected to live with the respondent

or the respondent is suffering from the virulent and

incurable form of leprosy or venereal disease in a

communicable form or has renounced the world by

entering any religious order or has not been heard of

as being alive for a period of seven years; or more;

then in such grievous cases, the court is required to

make efforts for re-conciliation before passing the

decree for divorce, but cases under Section 13B of the

Act of 1955, the couple is required to only satisfy the

court that the husband and wife lived separately for a

period of one year or more and that they have not

been able to live together and that they have mutually

agreed that marriage should be dissolved. In a grave

case of grave immorality, in a case of total cruelty, in
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 15 ~

a case of total desertion, in a case when one of the

party to the marriage is of unsound mind, incurable

or suffering from mental disorder or diseases referred

above, yet there cannot be divorce as one part has

veto power against grant of divorce forthwith. In a

case like present where on one days two young

persons – a boy and girl decided to marry and married

and then did not live together even on the day and

night of the marriage and separated by others from

the day of marriage and never contacted or allowed to

contact each other and without any effort for rec-

conciliation by the court they decide to separate, the

court is required to grant decree for divorce!

Normally, a blink may be sufficient for love but

the marriages are not solemnized instantly even in the

case of love marriages. If the parties to marriage are

matured and capable to take decision and decides to

marry with their free will then looking to the social

aspect and if not religious aspect then they cannot

undo what they have done without following a

procedure, prescribed either by their customary law

when permissible or in accordance with the procedure
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 16 ~

as prescribed by law. Each individual is beneficiary of

society and, therefore, owes some duty towards

society and bound to sacrifice his some freedom to

some social structure of society in larger interest of

society. If the facts as stated by the appellants are

accepted to be true then views of the family members

of the appellants prevailed over so called their

independent decision to marry.

It appears that the appellants were taught the

law on the subject of divorce and, therefore, they

could, obviously with the help of legal advise received

by them, referred the judgments mentioned above in

their application and according to them there is a

policy of “liberalization in the matter of grant of

divorce” and to give effect to that policy the Section

13B has been introduced in the Hindu Marriage Act,

1955. We are unable to subscribe to the view

expressed by learned counsel for the appellants. We

do not find any policy like policy of liberalization in the

matter of grant of divorce even after enactment of

Section 13B of the Act of 1955. It is in fact one more

indication to recognition of holly relations of marriage
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 17 ~

and that is why sub-section (2) has been put in

Section 13B of the Act of 1955, which is in total

deviation from normal procedure adopted by the civil

court. If the agreement or compromise is lawfully not

void or voidable under Indian Contract Act, 1872 and

presented in any civil litigation by the parties to the

litigation, the court is required to pass decree under

sub-rule (3) of Order 23 CPC but sub-section (2) of

Section 13B of the Hindu Marriage Act, 1955, as a last

hope of re-union of two parties to marriage placed a

restriction against passing divorce decree forthwith on

the basis of mere consent of the parties. The consent

of parties to marriage otherwise was sufficient for

passing the decree for divorce as per sub-section (1)

of Section 13B of the Act of 1955 as well as, as per

Order 23 CPC. Sub-section (2) of Section 13B requires

a motion for obtaining divorce decree from both the

parties, but it cannot be earlier than six months after

the date of presentation of mutual consent divorce

petition under sub-section (1) of Section 13B. Sub-

section (2) very specifically provide that when such

motion is presented before the court by both the

parties after expiry of six months after the
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 18 ~

presentation of the petition under Section 13B(1), the

court shall pass the decree of divorce only on being

satisfied after hearing the parties and at this stage,

the court may hold such inquiry as the court may

thinks fit and for that purpose, may look into the fact

that marriage has been solemnized and that the

averments in the petition are true. Normally, the

decree under Section 13B of divorce is granted

without holding any inquiry and by recording

satisfaction because of the averments made in the

petition. The appellants as well as their parents, well

or ill advised, believed that it gave them a right to

dictate the court for dispensing with the waiting period

of six months as provided in sub-section (2) of Section

13B of the Act of 1955 and court is bound to grant

decree forthwith and also on the same day when

divorce petition is submitted under Section 13B on

dictate and command of the parties to marriage. This

is apparent from the facts of the case. This is not the

position even if it is held that condition for waiting for

six months as provided by sub-section (2) of Section

13B of Hindu Marriage Act is not mandatory. The

appellants and their family members not only decided
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 19 ~

to move petition for grant of divorce decree, but

before presentation of the petition under Section 13B

they decided to not only marry appellant no.2 with

other person, but the period, which is required to be

given for re-consideration to the decision of separating

has been used for searching and contacting the second

marriage with other and the appellants and appellant

no.1’s mother presumed that could will have to obey

their dictate and command and they got the marriage

invitation card printed after fixing the date of marriage

as 18th April, 2008 in a matter where the petition

under Section 13B was filed on 24th March, 2008. The

appellants benevolently gave less than one month’s

time to court for deciding the divorce petition of the

appellants. This type of petitions may come to the

court, but question is whether this was the intention

for enacting Section 13B of the Act of 1955 that

anyone in one fine morning will enter into the court

and will submit a petition and then ask the court to

pass the decree on the same day because they want a

decree of divorce. We are unable to accept this view.

It may be appropriate to look into all the

judgments referred above:

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 20 ~

In the case of Smt. Krishna Kumari Vs. Ashwani

Kumar reported in 1997(1) Civil Court Cases 382

(P&H), the Punjab and Haryana High Court considered

the provisions of Section 13B(2) of the Act of 1955.

In that case the appellant and the respondent married

on 22nd Sept., 1990 as per the Hindu rites, but their

marriage was not happy marriage. The wife submitted

divorce petition with allegations of cruelty and

demanding of dowry etc and alleged that she

sustained injuries on her body as her husband pushed

her on stairs and further, her husband’s sister and her

husband insulted the parents of the appellant wife.

She also alleged that family members of her husband

fanned the rumour that she had ran away. Thereafter,

she was beaten mercilessly and, thereafter, she

lodged a report to the police station, upon which a

case under Section 406, 498 IPC was registered. The

divorce petition continued upto July, 1996 then parties

submitted joint petition under Section 13B of the Act

of 1955 with application under Section 151 CPC for

converting the proceedings under Section 13 of the

Act of 1955 to proceedings under Section 13B. They

pleaded the settlement of dispute and submitted that
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 21 ~

in spite of re-conciliation proceedings even during

appeal they could not re-concile to live together,

therefore, the sought divorce by mutual consent. The

parties statements were recorded by the court after

the application referred above. The High Court allowed

the petition of the parties to the marriage under

Section 13B after dispensing with the waiting period of

six months. Even in above case, the learned Judge of

the Punjab and Harayana High Court observed as

under: –

“25. Legislature has contemplated that if
by moving such a petition they have
knocked the door of the District Judge’s
Court, it is required that they should be
given a reasonable time for reflection and
rethinking to consider the pros and cons of
divorce life, to take assistance of their
relations and friends to make an attempt
for their reconciliation. But if the spouses
are litigating for the last many years, many
futile attempts have already been made by
both the parties to come under the same
roof to lead a harmonious, lovable,
peaceful martial life, then in the second
inning of their litigation, if after being tried
to these litigation bouts, they submit to the
jurisdiction of the appellate court and make
a humble prayer that they are living
separately for long, they cannot live
together, so by their mutual consent they
have decided to obtain divorce, if at that
juncture, this relief is not granted to them,
it means that soul of the provision is
sacrificed for the form only.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 22 ~

26. Legislature has given this right to
such spouses even when they are living
separately for one year or more, but if for
years together they are living separate, are
not able to rejoin each other, virtually they
have already shaped their marital tie, they
only want a judicial recognition of that. If
at that juncture they are made to wait for
six months more, they will be forced to
carry to pillory of marriage for long six
months with no purpose. When they are
fed up with their martial disputes and are
trying to take their necks out of this noose,
their freedom should not be denied to
them.”

In the present case, there was no opportunity for

the appellants for rethinking the pros and cons of the

divorced life nor they had access to each other which

is most important for maintaining the relations or even

for breaking the relation. In the case of Smt. Krishna

Kumari (supra) the parties were litigating for more

than four years and efforts for reconciliation failed at

trial court stage and appellate court stage, therefore,

their prayer for dispensing with the waiting period of

six months was allowed.

The Andhra Pradesh High Court in the case of

Re: Grandhi Venkata Chitti Abbai & Anr reported in

AIR 1999 Andhra Pradesh 91 found that the parties to

marriage entered into wedlock a decade back, they
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 23 ~

gave birth to two daughters who were of the age of 9

and 7 years. There were allegation of cruelty etc.

There was litigation under Section 125 Cr.P.C. and

another for regular maintenance and a criminal case

under Section 498A was pending and in High Court

both the parties were summoned to find out whether

there is any last possibility of saving marriage and

petitioner came to the court in almost hand over state

and, thereafter, the court reached to the conclusion

that there is no possibility of revival of marriage then

the learned Single Judge of the Andhra Pradesh High

Court observed as under: –

“…..The entire concept of Hindu Law
revolves round the principle that the
marriage is not for lust but for procreation
of the children who may ultimately be
responsible to see that their parents to
reach heaven but not hell and in that
direction the entire legislation under the
Hindu Law makes it obligatory on the part
of the Courts to make last minute efforts to
save the marriage at any cost. Keeping
this principle in mind, I am of the view that
the legislature fixed six months time to
take divorce by mutual consent with a view
that in the interregnum period the tempers
may come down and parties may realize
the consequences of separation more so
the fate of the children and they may try to
enter into a compromise if sufficient time-

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 24 ~

lag is provided to think over before finally
parting their ways….”

(emphasis supplied)

After observing as above, the Andhara Pradesh

High Court observed that when once such a situation

is ruled out then it will not serve any purpose in

directing the parties to continue the agony father.

Here the words “liberalized the process of divorce by

mutual consent which was not there prior to the

amendment” have been used. If these words read out

of context then it may be interpreted to mean that

there is any policy of liberalization in the matter of

grant of divorce for Hindu marriages. The liberalized

process of divorce is only for the situation which

warrants for grant of divorce forthwith because of the

facts of the case, which includes very many factors,

which cannot be summarized as those factors depends

upon facts of each case and some guideline can be

from the judgment even referred by the appellants

wherein the period of six months was dispensed with

and one of which is to give an end to long dispute and

to some future of the parties and the children may not

suffer.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 25 ~

The Kerala High Court in the case of Manoj

Kumari Vs. Bhasi reported in II (1998) DMC 694 (DB)

after considering the observations of earlier judgment

of Kerala High Court delivered in the case of Sreelata

Vs. Deepthy Kumar reported in 1998(1) KLT 195

waived up the waiting period of six months under

Section 13B of the Act of 1955 in a case where there

was prolonged litigation between the parties and

welfare of the parties was in separation in the opinion

of the High Court. Even in Sreelata’s case, the Kerala

High Court observed that court is satisfied that parties

had sufficient time to think over their own future and

have come to the definite conclusion that the martial

relation has to be terminated then the court held that

waiting period of six months cannot be insisted and in

Sreelats’s case also, the court held that “liberal view

of the procedural requirement” and observed that the

court should refrain from insisting on the waiting

period of six months. Therefore, in Sreelata’s as well

as in the case of Manoj Kumari the facts were entirely

different from the facts of this case.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 26 ~

The Madras High Court in the case of K.

Thiruvengadam & Anr. Vs. Nil reported in (2008)

Femi-Juris cc 134 (Mad) observed that the waiting

period of six months under Section 13B(2) of the Act

of 1955 is not mandatory but only directory. However,

in above case also, the Madras High Court clearly held

that if there is no possibility of re-union then it is

always open to court to decide about waiver of period

of six months and also observed that “very purpose of

liberalized concept of divorce by mutual consent will

be frustrated.” Obviously, it may happen in certain

cases if the waiting period of six months is not waived.

In above case, the complete facts of the case are not

given in detail and the Madras High Court finding

support from other judgments held that requirement

of waiting period of six months under Section 13B(2)

is not mandatory. It appears that in the case of K.

Thiruvengadam the issue which we are considering

that whether in all cases the court is bound to waive

the waiting period was not under consideration.

In the case of Sau. Sonali & Anr. Vs. Nil reported

in II (2007) DMC 844 the Bombay High Court
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 27 ~

observed that in such a case all efforts made for

reconciliation were failed, wife was of the age of 29

years and husband was of the age of 33 years and

their marriage took place on 31st May, 2001 and the

parties are living separately since Jan., 2006 and

sufficient period was with the parties to think and

rethink and, thereafter, they failed to do so, then

period of six months was waived in Sau. Sonali’s case.

In Anamika Shrivastava Vs. Vivek Shrevastava

reported in (2008) 1 Femi-Juris CC 155 (MP) the

parties were agitating the matter before various

forums and proceedings under Section 125(3) Cr.P.C.

under Section 398A IPC and various other cases were

pending between the parties and both the parties were

living separately for more than about three and half

years and the court was of the view that there is no

possibility of reconciliation and therefore, held that

waiting period of six months under Section 13B is

directory in nature and in the given case, the

application can be decided even without waiting for

period of six months.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 28 ~

The issue before this Court is that whether there can

be “policy of liberalisation in the matter of granting

divorce”. With utmost respect, we are of the view that

there can be policy for creating faith in the

matrimonial relations rather than framing the policy

for liberal or easy divorce. It may be a different story

that how much the object of creating faith in

matrimonial relations is achieved with the aid of law.

It may be dangerous to deal with human relations in

the same manner in which other (contractual) matters

are dealt with. None other matter, accept the

‘relation’ in family is natural and marriage is also a

natural relation and have social recognition of natural

relation of two by the societies of living being and it

has its foundation, love, faith, commitment and also

surrender. In the matter of ‘relation’, there is no place

for ‘right’ and ‘obligation’. Rights and obligations in

relations are inserted by law. And it is because of

unruly and unethical behviour of human. The role of

law in the matter of matrimonial relation, either for

keeping the relation or breaking the relation is

encroachment by law in the matter of ‘relation’

because of compulsion of unruly behaviour of party to
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 29 ~

matrimonial relation. The object of matrimonial law

is, to first see that those parties to marriage who may

not have behaved befitting to their relationship of

marriage may understand to live with their spouse and

if, in spite of bonds of love and affection, social

restrictions against easy virtues, a party to marriage

fails to behave and respect the matrimonial relation

then and than only other party can break his/her

relation from erring party to marriage. Obtaining

divorce in Hindu law has not been made easy and it

had its own aim and object. The irretrievable

breakdown of the marriage is yet not ground for

divorce. The issue of irretrievable breakdown of

marriage is not a new issue but it came under

consideration almost about 38 years ago before the

Law Commission of India. (The law commission of

India and 71st report, submitted on 7th April 1978)

Under the Hindu law, old or modern, marriage is

not a civil contract which can be rescinded by party to

marriage. It cannot be buried even by both the

parties with their free will, wish and consent (before

13 B in H.M. Act). In contrast to free society, in the
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 30 ~

matter of matrimonial relations, in Hindu law,

marriage is a sacred union of two heterogeneous for

living as homogeneous. Under old Hindu law, there

was no concept of divorce. Once marriage takes place

it continues till the death of any of the party to

marriage irrespective of fact whether they can live

together or in fact they are living together or

separate. The concept of divorce brought into the

Hindu law by modern law. The Section 13 of the

Hindu Marriage Act, 1955 prescribes the conditions in

which either party to marriage after satisfying the

court of law about the existence of the one or more of

the grounds as mentioned in the sub clauses of

Section 13, may obtain decree for divorce. The

wrongdoers are not entitled to decree for divorce by

virtue of Section 23(1)(a) of Hindu Marriage Act.1955.

The irretrievable breakdown of the marriage yet has

not been included as ground for divorce in spite of the

fact that decades ago, about more than 37 years ago,

issue of irretrievable breakdown of marriage was

under consideration before the Law Commission of

India. In our opinion, even in cases where divorce is

sought on the ground of irretrievable breakdown of
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 31 ~

marriage, it maybe because of very many reasons and

that may include fault of none, even in those cases the

concept of separate living of the parties for

considerable period before divorce cannot be granted

is sine qua non. The concept which may allow

marriage for short period and divorce for asking may

have been accepted in some other laws particularly in

western culture but yet has not been accepted in

Hindu Law, either under old Hindu law or in modern

Hindu law. Under modern Hindu law, under the Hindu

marriage act 1955, even after making provision for

divorce by mutual consent by enacting section 13B,

the legislature did not allow parties to marriage to

seek divorce before one year of their marriage.

Whether this waiting period of one year is add by

legislation superfluously, uselessly and without

propose. We have no hesitation in answering it in

negative. The obvious reason for keeping some time

before marriage can be broken the opportunity must

be given to the parties to the marriage who may

instead of getting permanent and deep scar, they

themselves may heel it. There may be some

aberrations due to lack of understanding between the
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 32 ~

marrying persons and therefore, those natural wear

and tear required to be given some time for their

heeling. Even in the case of abrupt decision to marry,

decision to break the matrimonial relation abruptly is

impermissible, legally as well as morally. It maybe

argued that in matrimonial relations even initial

aberrations are graver than the injuries which may be

suffered after some time to marriage. That argument

was never accepted and it is provided statutory that

no party to marriage can submit divorce petitions

before expiry of one year from the date of marriage,

unless there exists lawful reason for a petition for

divorce before that statutory period. So is provided

inspite of fact that several laws have been enacted to

punish the offenders of matrimonial offences, after

noticing that serious offences of not only cruelty

causing mental torture or physical torture but burning

of young bride. Restrictions against the divorce to

reasonable extent is advantages not only to families or

societies but it is advantageous to the married persons

how want to separate and in the social setup in India,

more advantageous to the women where second

marriage of women is difficult as compared to second
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 33 ~

marriage of male. If opportunity is given to a man of

getting rid off from matrimonial relations just for

asking than there is more chances of exploitation of

women and of committing of offences by the male

against the women. In this respect if male and female

are accepted as at par with each other than we shall

be ignoring the ground realities of the social setup of

for whose benefit the personal laws have been enacted

by exercising powers under the Constitution of India.

The matrimonial matters cannot be decided by

remaining aloof from human psychology of the

persons for whom laws have been enacted either by

custom or by statute.

The law commission of India and 71st report, which

was submitted to the Government on 7th April 1978

dealt with the said issue in brief. And this fact was

considered by the Hon’ble Supreme Court in a detailed

judgment in the case of NAVEEN KOHLI V. NEELU

KOHLI [2006] RD-SC 135 (21 March 2006) and

Honourable Supreme Court recommended union of

India to consider seriously for bringing amendment in

the Hindu Marriage Act, 1955 so as to incorporate
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 34 ~

irretrievable breakdown of marriage as a ground for

grant of divorce. In the 71st report of the Law

Commission of India” it is mentioned that during last

20 years or so, and now it would around 50 years, a

very important question has engaged the attention of

lawyers, social scientists and men of affairs, namely,

should the grant of divorce be based on the fault of

the party, or should it be based on the breakdown of

the marriage? The former is known as the matrimonial

offence theory or fault theory. The latter has come to

be known as the breakdown theory. “(Quoted from

Naveen Kohli’s case)

It will be worthwhile to mention here that the

Hon’ble Apex while recommending the amendment in

law to include the irretrievable breakdown of marriage

as a ground for grant of divorce describe what is

marriage as under:-

“The foundation of a sound marriage is
tolerance, adjustment and respecting one
another. Tolerance to each other’s fault to
a certain bearable extent has to be
inherent in every marriage. Petty quibbles,
trifling differences should not be
exaggerated and magnified to destroy what
is said to have been made in heaven. All
quarrels must be weighed from that point
DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 35 ~

of view in determining what constitutes
cruelty in each particular case and as noted
above, always keeping in view the physical
and mental conditions of the parties, their
character and social status. A too technical
and hyper- sensitive approach would be
counter-productive to the institution of
marriage. The Courts do not have to
deal with ideal husbands and ideal
wives. It has to deal with particular
man and woman before it. The ideal
couple or a mere ideal one will
probably have no occasion to go to
Matrimonial Court.” (Emphasis supplied)

In Chetan Dass vs. Kamla Devi reported in

(2001) 4 SCC 250, this Court observed that,

“Matrimonial matters are matters of
delicate human and emotional relationship.
It demands mutual trust, regard, respect,
love and affection with sufficient play for
reasonable adjustments with the spouse.
The relationship has to conform to the
social norms as well.

The matrimonial conduct has now come to
be governed by statute framed, keeping in
view such norms and changed social order.
It is sought to be controlled in the interest
of the individuals as well as in broader
perspective, for regulating matrimonial
norms for making of a well-knit, healthy
and not a disturbed and porous society.”

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 36 ~

Two years have passed said

recommendation yet law had not been changed

so as to incorporate the irretrievable breakdown

of marriage as ground for divorce in the Hindu

Marriage Act, 1955. Be it is it maybe, even if

irretrievable breakdown of marriage will be

considered as ground for divorce even then basic

ingredients for irretrievable breakdown of

marriage cannot be less than living separate for

considerable period. Divorce may not be

available to married.

The present is not “a given case” wherein the

trial court could have waived the waiting period under

Section 13B(2) of the Act of 1955.

In view of the above discussion since the

appellants failed to show any reason for waiving with

the period of six months before passing the decree for

divorce even then it is held that the requirement of

waiting period of six months as required by sub-

section (2) of Section 13B of the Hindu Marriage Act,

1955 is not mandatory and is directory even then the

appellants are not entitled to any relief.

DBCMA NO.518/2008
Girdhari Maheshwari & Anr. Vs. NIL

~ 37 ~

Consequently, the appeal of the appellants is

dismissed.

[C.M. TOTLA],J. [PRAKASH TATIA],J.

cpgoyal/-