High Court Punjab-Haryana High Court

Gurmit Kaur vs Buta Singh on 10 November, 2009

Punjab-Haryana High Court
Gurmit Kaur vs Buta Singh on 10 November, 2009
FAO No. 50-M of 2005                                          1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                      FAO No. 50-M of 2005

                                      Date of Decision: 10.11.2009



Gurmit Kaur                                             ....Appellant

                         Vs.

Buta Singh                                              ..Respondent




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:     Mr.Gurcharan Dass, Advocates,
             for the appellant.

             Mr.G.S.Bhatia, 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)

This is wife’s appeal against the judgment and decree of

nullity of marriage granted in favour of the respondent/husband by the
FAO No. 50-M of 2005 2

learned District Judge, Ludhiana,.

The marriage between the parties was solemnized on 1.8.1993

at village Chimna Tehsil Jagraon, District Ludhiana according to Sikh rites

and ceremonies. The parties lived and cohabited together as husband and

wife but no child was born out of the wed-lock. The case of the

respondent/husband was that the behaviour of the appellant/wife from the

very beginning was not good. She had hot temperament and used to pick up

quarrel with the respondent and his family members on petty matters. She

even issued threat to life. It was the case of the respondent that the appellant

even threatened the family members on a number of occasion with dire

consequences in case she was asked to do household work. Thus, it was

pleaded that he was treated with cruelty.

Other allegations were also levelled, with which we are not

concerned as the main plea on which the respondent/husband had sought

nullity of marriage was that the appellant had a living spouse on the date of

marriage.

It was pleaded case of the respondent that Surjit Singh son of

Lal Singh of village Rauwal, Tehsil Jagraon, District Ludhiana was her

spouse living at the time of marriage, as no divorce had taken place between

them. It was the case of the respondent that at the time of marriage he was

informed by the appellant that she had divorced her husband Surjit Singh,

and had two children from him i.e. Jaswinder Singh and Harvinder Singh

who were living with her previous husband Surjit Singh.

It was in November, 1998 that the appellant filed a petition
FAO No. 50-M of 2005 3

seeking divorce from her previous husband Surjit Singh. However, said

petition was thereafter dismissed as not pressed. Thus, it was claimed that

the marriage between the parties was nullity under section 5 of the Act. It

was also pleaded case that provisions of Limitation Act, 1963 were not

applicable to the petition and immediately on coming to know about fraud

played on him he sought decree of declaration that the marriage was null

and void.

The petition filed by the respondent was contested by the

appellant by raising a preliminary objection of concealment of material facts

and by raising a plea of estoppel.

On merit, it was denied that the behaviour of the appellant was

not good or that she was of hot temperament. Other allegations regarding

picking of quarrel on petty matters were also denied. The case set up was

that on coming to know that respondent/husband had illicit relations with

some other lady to which she objected, he started misbehaving and gave

beating to her. It was further pleaded case that she had caught the

respondent red handed with another lady in objectionable condition, and on

that she was given severe beating by both of them.

It was pleaded that the petition was an attempt to get rid of her.

It was the case of the appellant that the respondent was informed about

divorce in panchayat of village as per custom in their community. It was

denied that any fraud was played by the appellant.

It was denied that the marriage was a nullity. She also denied

having filed any divorce petition under section 13 of the Act in November,
FAO No. 50-M of 2005 4

1998 which was dismissed in default. It was also pleaded that the

respondent had taken signatures of the appellant on blank papers on which

he forged and fabricated the alleged petition of divorce. She never appeared

in any court. The appellant further claimed that the marriage between the

parties was performed in August, 1993 and therefore, there was no occasion

to move the divorce petition at this belated stage .

After filing of rejoinder, on the pleadings of the parties the

following issues were framed:-

1. Whether the respondent Gurmit Kaur had contracted a

marriage with Boota Singh petitioner during the

subsistence of her first marriage with Surjit Singh, if so,

its effect? OPP

1A. Whether the petition is within limitation as alleged? OPP

2. Whether petition is not maintainable? OPR

3. Whether the petitioner is barred by his own act and

conduct from filing the petition? OPR

4. Relief.

In order to prove his case the respondent examined PW 1 Miss

Pawanjit Kaur, Advocate, PW 2 Ranjit Singh, PW 3 Kuldip Singh, PW 4

Mohinderpal Inspector, Food & Supplies, PW 5 Vijay Kumar, Registry

clerk, PW 6Tarsem Lal, Vasika Nawis, Jagraon PW 7 Baljinder Singh, PW

8 Buta Singh and PW 9 Gurmail Singh and thereafter closed the evidence.

On the other hand, the appellant appeared as her own witness

as RW 1 and examined RW 2 Amar Singh, RW 3 Hoshiar Singh, RW 4
FAO No. 50-M of 2005 5

Cheta Singh, RW 5 Bir Singh Clerk Tehsildar office Jagraon.

Issues No.1 and 1-A were taken up together and on

appreciation of evidence on record the learned Additional District Judge

recorded a finding that the respondent/husband successfully proved that the

appellant had contracted marriage with the respondent/husband during the

subsistence of her first marriage with Surjit Singh. It was also held that the

Limitation Act was not applicable to the proceedings under the Act in view

of the provisions of Section 29 (3) of the Limitation Act and issues were

decided in favour of the respondent/husband.

On issues No.2 and 3 learned Additional District Judge was

pleased to record finding that the marriage between the parties was

solemnized in violation of provisions of section 5 (i) of the Act and

therefore, the petition was competent under section 11 to seek a declaration

that marriage between the parties was null and void.

It was also decided that the petition was not barred by the act

and conduct of the respondent. Consequently, the marriage between the

parties was declared to be null and void.

Mr.Gurcharan Dass, learned counsel appearing on behalf of the

appellant did not challenge the fact that on the date of marriage between the

parties i.e. on 1.8.1993 the appellant had a spouse living, as there was no

evidence on record to prove customary divorce or custom under which it

was claimed that the marriage between the appellant and her previous

husband had been dissolved.

Learned counsel for the appellant, however, contended that
FAO No. 50-M of 2005 6

Surjit Singh had died in the year 1995 and at present she does not have a

living spouse. This would, however, not make any difference as admittedly

on the date of marriage i.e. 1.8.1993 the appellant had a living spouse,

therefore, the marriage was null and void having been performed in

violation of conditions laid down under section 5 (i) of the Act.

Learned counsel for the appellant contended that the petition

filed by the respondent was liable to be dismissed on account of latches as

admittedly the marriage between the parties was performed on 1.8.1993,

whereas, this petition for divorce was filed in the year 2000 i.e. after 7 years

of marriage, but no explanation was forthcoming for such inordinate delay.

Therefore, the petition was liable to be dismissed in view of the provisions

of Section 23(d) of the Act.

In support of this contention, learned counsel for the appellant

placed reliance on the judgment of this court in the case of Shakuntala

Devi Vs. Amar Nath 1982 HLR 26, wherein this court was pleased to lay

down as under:-

“8. Apart from the merits of the controversy between the

parties, the petition was also liable to be dismissed on the

ground of laches. The marriage between the parties took place

on June, 18, 1973 whereas this petition was filed on April 24,

1978, about five years thereafter. No explanation whatsoever

has been offered by the respondent for this inordinate delay in

moving the petition. On the contrary,it appears that the petition

was filed because the wife had failed to give birth to a child and
FAO No. 50-M of 2005 7

was not keeping good health for some time. As one of these

two circumstances could provide a ground for divorce,the

respondent thought of setting up the plea that the marriage

between them was a nullity because they were related to each

other within the prohibited degrees. It would not, therefore, be

just to allow the husband to claim a decree of nullity after such

an inordinate delay.

9. In view of the above findings, this appeal is allowed, the

impugned judgment and decree set aside and the petitions

dismissed. As the wife has already been allowed litigation

expenses, there would be no order as to costs.”.

Mr.G.S.Bhatia, learned counsel for the respondent/husband,

however, contended that a petition for declaration of nullity under section

11 of the Act cannot be rejected on account of delay in institution. The

contention of the learned counsel for the appellant was that no amount of

delay can stand in the way of obtaining declaration as to nullity of marriage

which is null and void.

In support of the contention,learned counsel for the respondent

placed reliance on the judgment of Division Bench of Calcutta High Court

in the case of Harendra Nath Burman Vs. Sm.Suprova Burman and

another AIR 1989 Calcutta 120, wherein Hon’ble Calcutta High Court has

been pleased to lay down as under:-

“11. We also wanted to ascertain that since under S.34(e),

“unnecessary or improper delay in instituting the proceedings”
FAO No. 50-M of 2005 8

disentitles a person from obtaining relief under the Special

Marriage Act, whether this delay of about 24 years would so

disentitle the appellant/husband. But we are afraid that

whatever might be the effect of delay on a proceeding for

divorce or other matrimonial reliefs under S.34 (e), no amount

of delay would stand in the way for obtaining declaration as to

the nullity of a marriage which is null and void under the law.

As pointed out in Halsbury (4th Edition. Vol.13. Page 266, para

541), “in case of void marriages, neither delay nor conduct

constitutes a bar to a decree”. In Kappu Damayantiv C.Rama

Rao, (AIR 1969 Andh Pra 62), a Division Bench of the Andhra

Pradesh High Court refused a decree of nullity because of about

seven years delay to a husband seeking such a declaration on

the ground that he was under the age of 21 years on the date of

the marriage and the marriage was solemnized without the

consent of his guardian as required under S.2(3) of the

preceding Special Marriage Act of 1872. But as pointed out

therein,under the Special Marriage Act of 1872 a marriage of a

man below 21 years of age without the consent of the father or

the guardian was not void, but only voidable and under S.17 of

the said Act, a Court was given a discretion to grant a decree of

nullity in respect of such voidable marriage and delay in that

case was accordingly held to be a ground on which such decree

could be refused.

FAO No. 50-M of 2005 9

12. But, as already noted,under S.4 read with S.24 of the

present Special Marriage Act of 1954, such a marriage without

the qualifying age has been rendered not merely voidable, but

absolutely null and void. The marriage would be a nullity ipso

jure and ab initio and would continue to be so, whether or not a

decree to that effect is passed and would not, as in the case of

voidable marriage become a nullity only on the passing of a

decree to that effect. If the marriage is null and void under S.4

read with s.24 of the Special Marriage Act on the ground of a

person being under age, or having another spouse living, or the

parties being within prohibited degree, no amount of delay

would make that person of qualifying age, or without a spouse,

or outside the prohibited degree on the date of the marriage

and, therefore, delay, however long, can be of no relevance in

respect of such marriages which are null and void. Since no

relief in the shape of a decree of nullity or otherwise is legally

necessary to render such marriage null and void, S.34 of the

Special Marriage Act, which would apply only when a decree is

legally required for the enforcement of any matrimonial relief

would not proprio vigore apply to such a case. The decision of

Dr.Lushington in Duins V.Donovan, (1830) 162 ER 1165,

referred to in Kappu Damayanti (AIR 1969 Andh Pra 62)

(supra) may be referred to where under the then prevailing

enactment, known as Lord Hardwick’s Act, the marriage in
FAO No. 50-M of 2005 10

question was an absolute nullity and it was held that in such a

case “lapse of time” would be no bar In Aina Devi Vs. Bachan

Singh, AIR 1980 Delhi 174, which was a case under S.11 of the

Hindu Marriage Act, whereunder certain marriage are declared

to be null and void it has been held by a learned single Judge

that “the grounds on which a petition for declaring a marriage

to be null and void may be filed under S.11 of the Hindu

Marriage Act are such that no amount of delay could be said to

be sufficient to disentitle a petitioner to relief thereunder in

spite of the generality of the provisions of Cl.(d) of S.23(I) of

the Act.” Section 23(i)(d) of the Hindu Marriage Act and S.34

(1)(e) of the Special Marriage Act are in pari materia, both

providing generally that delay may otherwise be a bar to reliefs

under the Act. For the reasons stated hereinbefore in some

details, we would agree with the observations made in the Delhi

(Allahabad) decision.”

Reliance was also placed on the judgment of Hon’ble Allahabad

High Court in the case of Smt.Aina Devi Vs. Bachan Singh and another

AIR 1980 Allahabad 174, wherein Hon’ble Allahabad High Court has

been pleased to lay down as under:-

“6. The primary ground on which the petition was founded

was contravention of the rule against bigamy, prescribed by

clause (i) of Section 5 of the Act. Under Section 11 of the

Hindu Marriage Act, 1955, any marriage solemnized after the
FAO No. 50-M of 2005 11

commencement of the Act, “shall be null and void and may on

the petition presented by either party thereto, against the other

party be so declared by a decree of nullity if it contravened any

of the conditions specified in clauses (i), (iv) and (v) of Section

5.” The condition for a valid marriage prescribed by Section 5

(i), is that “neither party has a spouse living at the time of the

marriage.” Section 11 specifically enables either party to the

marriage to have it declared null and void by a decree of

nullity, against the other party. Section 11 does not confine the

right to present a petition thereunder to the aggrieved party

alone. On the other hand, it expressly confers the right to sue on

either party to a marriage which contravenes any of the

conditions of clause (i), (iv) and (v) of Section 5. In so far as

the allegation on which the petition was originally founded, is

concerned namely, the allegation that the respondent Bachan

Singh had a spouse living in the person of the respondent Smt.

Purna Devi at the time of the marriage in question, there could

be no question of applying the provisions of cl. (a) of sub-

section (1) of Section 23. The learned District Judge has

applied that provision in the context of the allegation

subsequently made by amendment of the petition,namely, that

the petitioner had been married to three other persons in

succession before the marriage in question,and all the three of

them were living. Apart from the question whether this
FAO No. 50-M of 2005 12

allegation was true or untrue, it is difficult to say that the

petitioner was the wrong-doer in allowing her mother to take

respondent Bachan Singh as a Ghar Jawai, in spite of the fact

that three Ghar Jawais taken earlier in succession one after the

other were living at the time when Bachan Singh was taken as a

Ghar Jawai. The petitioner would, if her allegations are true,

appear to be more sinned against than a sinner, a victim of the

customs of the society in which she lived. The provisions of the

Hindu Marriage Act are uniformly applicable to all Hindus

throughout the length and breadth of India, practicing as they

did a confusing variety of customary law relating to marriage

and family relations. The petitioner happens to belong to a

village in the district of Uttar Kashi which formed part of Tehri

before its merger. The people there were practicing their own

system of customary laws relating to marriage and family

relations. The custom of taking a Ghar Jawai was prevalent in

that area. The petitioner’s marriage with the first respondent

was also contracted in that form and it cannot be said that either

party to the marriage could have, according to their notions of

morality, felt that the petitioner was committing any wrong in

having a fourth husband taken in that form were alive. I am,

therefore, unable to agree with the learned District Judge when

he held that the petitioner could not be allowed to contend that

the marriage in question was a nullity on the ground that she
FAO No. 50-M of 2005 13

had three husbands living when it was contracted. Nor am I

able to agree with the learned District Judge that the petition

was liable to be dismissed on the ground of unnecessary delay

in instituting it. The Limitation Act, 1963 does not apply to a

suit or proceedings under the law, relating to marriage and

divorce, vide Section 29 (3) thereof. The question which arises

under clause (d) of sub–section (1) of Section 23 of the

Hindu Marriage Act is whether the delay in the presentation of

the petition is such as to lead to the inference that the petitioner

was guilty of laches or acquiescence is as to disentitle him or

her to the relief claimed. The respondents were in no way

prejudiced by whatever delay there was in presenting the

petition after the first respondent left the petitioner and started

living separately. The petitioner’s marriage with the first

respondent was contracted in Samvat 2025 which is equivalent

to the year 1968-69. The first respondent is said to have lived

with the petitioner for 10 months after the marriage. That brings

us to the Samvat 2026, that is the year 1969-70. In her

statement on oath which was recorded on 30th October, 1975

the petitioner stated that she had gone to the first respondent’s

place some four years ago in the month of Paush to ask him to

go to her place and arrange for the ploughing of the fields. That

might have been some time in December, 1971. The petition

was filed on 14th May, 1974. That was less than 3 years since
FAO No. 50-M of 2005 14

her alleged visit to the first respondent’s place. It cannot be said

that the period of less than three years which elapsed between

the petitioner’s last visit to the first respondent’s place and the

presentation of the petition, was so long or unreasonably long

as to disentitle her to the relief on the ground of laches. Indeed

the grounds on which a petition for declaraing a marriage to be

null and void may be filed under Section 11 of the Hindu

Marriage Act, are such that no amount of delay could be said

to be sufficient to disentitle a petitioner to relief thereunder, in

spite of the generality of the provisions of clause (d) of Section

23 (1) of the Act. The policy of the law is that a marriage

solemnized in contravention of any of the conditions prescribed

by cls (i), (iv) and (v) of Section 5 of the Act is null and void.

The parties to such a marriage may not institute a petition, and

by not instituting the petition they would only be defeating the

policy of the law, for no person other than party to such a

marriage has been given a right to have it declared to be null

and void. Under the circumstances if one of the parties does file

a petition for having the marriage declared null and void under

Section 11 of the Act, he or she only does something to further

the policy of the law, and I do not think that such a petition

could properly be dismissed on the ground of unnecessary or

improper delay, for by doing as instead of advancing the policy

of the law, the court would be defeating it. I, therefore, disagree
FAO No. 50-M of 2005 15

with the view of the learned District Judge that the petition was

liable to be dismissed on the ground of unreasonable delay.”

Learned counsel for the respondent thereafter referred to the

judgment of Hon’ble Supreme Court in the case of M.M.Malhotra Vs.

Union of India and Ors. AIR 2006 SC 80, to contend that the marriage

being null and void since its inception cannot be protected merely because

there is delay and laches on the part of the respondent to approach the court.

Hon’ble Supreme Court in the case of M.M.Malhotra Vs. Union of India

and Ors. (supra), has been pleased to lay down as under:-

“11. For appreciating the status of a Hindu woman marrying a

Hindu male with a living spouse some of the provisions of the

Hindu Marriage Act. 1955 (hereinafter referred to as the

`Marriage Act’) have to be examined. Section 11 of the

Marriage Act declares such a marriage as null and void in the

following terms:

11. “Void marriages. – Any marriage solemnized after the

commencement of this Act shall be null and void and may, on a

petition presented by either party thereto against the other party,

be so declared by a decree of nullity if it contravenes any one of

the conditions specified in clauses (i), (iv) and (v) of Section 5”.

Clause (i) of Section 5 lays down, for a lawful marriage, the

necessary condition that neither party should have a spouse

living at the time of the marriage. A marriage in contravention
FAO No. 50-M of 2005 16

of this condition, therefore, is null and void. By reason of the

overriding effect of the Marriage Act as mentioned in section 4,

no aid can be taken of the earlier Hindu law or any custom or

usage as a part of that law inconsistent with any provision of

the Act. So far as Section 12 is concerned, it is confined to

other categories of marriages and is not applicable to one

solemnized in violation of Section 5(i) of the Act. Sub-section

(2) of Section 12 puts further restrictions on such a right. The

cases covered by this section are not void ab initio, and unless

all the conditions mentioned therein are fulfilled and the

aggrieved party exercises the right to avoid it, the same

continues to be effective. The marriages covered by Section 11

are void ipso jure, that is, void from the very inception, and

have to be ignored as not existing in law at all if and when such

a question arises……………..”

On consideration of matter, I find no force in the contention

raised by the learned counsel for the appellant.

In the case of Shakuntala Devi Vs. Amar Nath (supra), the

petition was filed under sections 11 and 12 and not under Section 13

seeking a decree of nullity of marriage. In the said case the decree granted

was held to be bad even on merit and therefore, it was held that the petition

filed was liable to be rejected on the ground of delay. This court did not

consider the question as to “Whether in a case where the marriage is found

to be null and void still the petition was liable to be dismissed on the ground
FAO No. 50-M of 2005 17

of delay and laches?”. The findings regarding delay, therefore, are (per

incuriam) and not a binding precedent.

Hon’ble Supreme Court in the case of M.M.Malhotra Vs.

Union of India and Ors. (supra), has been pleased to lay down that even

in the absence of declaration under section 11 of the Act the marriage would

be void and therefore, the contention raised by the learned counsel for the

appellant cannot be accepted that the petition was liable to be dismissed on

account of delay and laches.

Learned counsel for the appellant thereafter placed reliance on

the judgment of Hon’ble Delhi High Court in the case of Sqr.

Ldr.J.S.Sodhi Vs. Amarjit Kaur 1981 HLR 331 to contend that guilty

party cannot take advantage of his own wrong. The contention of the

learned counsel for the appellant was that this view finds support from the

provisions of section 23 (1)(a) of the Act which bar a person to take

advantage of his or her wrong.

Section 23 (1)(a) of the Hindu Marriage act reads as under:-

“23. Decree in proceedings.

(1) In any proceeding under this Act, whether defended or

not, if the court is satisfied that-

(a) any of the grounds for granting relief exists and the

petitioner except in cases where the relief is sought by him on

the ground specified in sub-clause (a), sub-clause (b) or sub-

clause (c) of clause (ii) or section 5 is not in any way taking

advantage of his or her own wrong or disability for the purpose
FAO No. 50-M of 2005 18

of such relief,”

The contention of the learned counsel for the appellant was that

reading of section would show that Section 5 (i) of the Act is not exempted

from operation of this section, therefore, as the respondent was guilty of

marrying the appellant in spite of the fact that he was in know of the

subsisting marriage he cannot take any benefit of his own wrong.

This contention of the learned counsel for the appellant is

again misconceived. True interpretation of Section 23 (1)(a) of the Act

would be that a person who is guilty of a wrong, entitling for the relief of a

decree of nullity or divorce cannot take advantage of the said wrong to

claim decree of divorce.

The provisions of section 23 (1) (a) of the Act would have been

applicable in case the respondent was seeking divorce on the plea that he

had a living spouse at the time of marriage with the appellant but reverse

will not be correct. It is open to a party to seek a decree of nullity on the

grounds set out in Section 5 for the fault of other spouse.

In view of the findings recorded, I find no merit in this appeal.

This appeal is ordered to be dismissed nut with no order as to costs. The

plea of permanent alimony payable was not considered, as the appellant

being widow of Surjit Singh would be entitled to family pension, thus has a

source of independent income.

10.11.2009                                          (Vinod K.Sharma)
rp                                                       Judge