High Court Kerala High Court

M.Krishna Preetha vs Dr.Jayan Moorkkanatt on 22 February, 2010

Kerala High Court
M.Krishna Preetha vs Dr.Jayan Moorkkanatt on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 633 of 2008(A)


1. M.KRISHNA PREETHA, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. DR.JAYAN MOORKKANATT, AGED 36 YEARS,
                       ...       Respondent

2. DR. P.SIVASANKARAN "KRISHNA",

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

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

 Dated :22/02/2010

 O R D E R
                                                             CR


                         R. BASANT &
                     M.C. HARI RANI, JJ.
           -------------------------------------------------
              Mat. Appeal No. 633 of 2008-A
           -------------------------------------------------
        Dated this the 22nd day of February, 2010

                           JUDGMENT

Basant,J.

Can the waiting period after filing the joint petition for

divorce under Sec.13B of the Hindu Marriage Act, Sec.10A of

the Indian Divorce Act and Sec.28 of the Special Marriage Act

be waived by the court suo motu or on the application of both

parties?

2. This question arose for consideration in various

petitions and we posted all such cases together for hearing.

Sri. G. Shrikumar, Advocate, has rendered assistance as

amicus curiae for the court. We have had the advantage of

hearing Advocates M/s S. Subash Chand, , Sandhya Raju,

M.R. Rajesh, R. Sunilkumar, Shoby K. Francis and others on

the question. We are answering that question in this case.

The finding on that question in this case will be followed in all

Mat. Appeal No. 633/08 -: 2 :-

other cases.

3. Sec.13B of the Hindu Marriage Act, Sec.10A of the

Divorce Act and Sec.28 of the Special Marriage Act are all

identically worded except in so far as it relates to the stipulation

of a larger period of separate residence under Sec.10A of the

Divorce Act. That distinction is of no consequence in so far as

the question to be considered in this case, raised above, is

concerned.

4. The concept of marriage being solemn, sacrosanct and

indissoluble is deeply rooted in the Hindu and Christian

thoughts and way of life. The concept of divorce was itself

accepted and recognized in these systems of personal laws after

a long period which witnessed slow evolution of the law.

Divorces on the ground of contumacious fault of the spouses and

on the ground of absence of unavoidable requirements/essentials

for a healthy married life were recognized by law initially. But

the voluntary dissolution of marriage at the option of the spouses

was not accepted as a concept for a long period of time in many

systems of personal laws. With the progressive development of

the society and in its march towards modernism, marriage was

looked upon more as a social institution entered into by the

Mat. Appeal No. 633/08 -: 3 :-

spouses voluntarily as an incident of the right to life and pursuit

of happiness. The institution of marriage started to be reckoned

and perceived as one of complementarity partnership,

friendship, association, love, affection, caring and sharing etc.

With that, the concept of marriage as an institution made in

heaven over which spouses have no control started waning.

With that came the further thought and idea of terminating the

relationship of marriage by the spouses voluntarily by mutual

consent. Many a battle had to be fought to get the altered

concepts accepted by the society. The change/transformation of

mind set was not ushered in one fine morning or with ease. At

long last we find individuals, community, society at large, public

opinion and legislators yielding to such a concept of marriage

and its dissolution and slowly accepting the idea of divorce by

mutual consent. Secular personal law as also the different

personal laws were constrained to swim with the times and

accept the concept of divorce by mutual consent on joint

application of the spouses.

5. We shall extract the provisions of Sec.13B of the Hindu

Marriage Act, Sec.10A of the Divorce Act and Sec.28 of the

Special Marriage Act for easy reference. They read as follows:

Mat. Appeal No. 633/08 -: 4 :-

“13.B of the Hindu Marriage Act.

Divorce by mutual consent.– (1)

Subject to the provisions of this Act a

petition for dissolution of marriage by a

decree of divorce may be presented to the

district court by both the parties to a

marriage together, whether such marriage

was solemnised before or after the

commencement of the Marriage Laws

(Amendment) Act, 1976 (68 of 1976), on

the ground that they have been living

separately for a period of one year or

more, that they have not been able to live

together and that they have mutually

agreed that the marriage should be

dissolved.

(2) On the motion of both the parties

made not earlier than six months after the

date of the presentation of the petition

referred to in sub-section (1) and not later

than eighteen months after the said date, if

the petition is not withdrawn in the

meantime, the court shall, on being

satisfied, after hearing the parties and

after making such inquiry as it thinks fit,

that a marriage has been solemnised and

that the averments in the petition are true,

Mat. Appeal No. 633/08 -: 5 :-

pass a decree of divorce declaring the

marriage to be dissolved with effect from

the date of the decree.”

“10A of the Divorce Act. Dissolution

of marriage by mutual consent.– (1)

Subject to the provisions of this Act and

the rules made thereunder, a petition for

dissolution of marriage may be presented

to the District Court by both the parties to

a marriage together, whether such

marriage was solemnised before or after

the commencement of the Indian Divorce

(Amendment) Act, 2001, on the ground

that they have been living separately for a

period of two years or more, that they

have not been able to live together and

they have mutually agreed that the

marriage should be dissolved.

(2) On the motion of both the parties

made not earlier than six months after the

date of presentation of the petition

referred to in sub-section (1) and not later

than eighteen months after the said date, if

the petition is not withdrawn by both the

parties in the meantime, the Court shall,

on being satisfied, after hearing the

parties and making such inquiry, as it

Mat. Appeal No. 633/08 -: 6 :-

thinks fit, that a marriage has been

solemnised and that the averments in the

petition are true, pass a decree declaring

the marriage to be dissolved with effect

from the date of decree.”

“Sec.28 of the Special Marriage Act.

Divorce by mutual consent.– (1)

Subject to the provisions of this Act and to

the rules made thereunder, a petition for

divorce may be presented to the district

court by both the parties together on the

ground that they have been living

separately for a period of one year or

more, that they have not been able to live

together and that they have mutually

agreed that the marriage should be

dissolved.

(2) On the motion of both the parties

made not earlier than six months after the

date of the presentation of the petition

referred to in sub-section (1) and not later

than eighteen months after the said date, if

the petition is not withdrawn in the

meantime, the district court shall, on being

satisfied, after hearing the parties and

after making such inquiry as it thinks fit,

that a marriage has been solemnized

Mat. Appeal No. 633/08 -: 7 :-

under this Act, and that the averments in

the petition are true, pass a decree

declaring the marriage to be dissolved

with effect from the date of the decree.”

(emphasis supplied)

6. The legislative scheme has to be understood first of all.

We have already adverted to the winds of change in thought

among the members of the polity relating to dissolution of

marriage by mutual consent. With that background in mind the

statutory provisions have to be understood. Subject to

safeguards/conditions the concept of divorce by mutual consent

on joint application of the spouses has been accepted by the

legislature by these provisions. There is no dispute now before

us that the following are the essential non-negotiable conditions

precedent insisted by law:

A. Solemnisation of marriage.

B. Mutual agreement of the spouses that the marriage
should be dissolved.

C. Spouses must have been living separately for the
specified period of one year/two years prior to the
presentation of the application.

D. Spouses have not been able to live together during this
period.

Mat. Appeal No. 633/08 -: 8 :-

7. On these essential pre-requisites, there is no dispute

after detailed discussions at the Bar. We must mention that an

attempt was made initially to contend that conditions A and B

along with either C or D above alone can be reckoned to be the

essential pre-conditions. That contention cannot obviously be

accepted. Going by the plain language of the statutory provision

with due regard to the rules of grammar and semantics as also

the legislative objectives, such a contention is found to be

unacceptable. As no counsel has pressed that contention after

elaborate discussions at the Bar, we find it unnecessary to advert

to that contention in any greater detail.

8. We now come to the identical sub-section (2) in the

above statutory provisions. It demands that there must be a

mandatory minimum waiting period of six months after the filing

of the petition before court. The court can take up the petition

for its decision only after such period of waiting. The first

motion is the filing of the joint application for divorce on the

basis of mutual consent. Please note that the law mandates that

the petition can be filed only after pre-conditions A, B, C and D

above are satisfied. Even such a couple, who have filed the

application after satisfying conditions A, B, C and D, can get a

Mat. Appeal No. 633/08 -: 9 :-

decree for divorce by mutual consent only after sub-section (2) is

complied with. The statutory purpose appears to be very clear

and obvious. Pre-conditions A, B, C and D must simultaneously

co-exist. The joint application must then be made. After making

the application, the law wants the spouses to ponder over,

consider, evaluate and contemplate the consequences of the

journey on which they have embarked. The period of minimum

six to maximum 18 months is the period of mandatory re-

consideration, re-evaluation, re-assessment and contemplation

prescribed by the legislature for the spouses to take the crucial

decision. There is an underlying assumption that the dissolution

of marriage even by mutual consent is too serious a matter to be

left to the instant decision of even the most educated, competent

and sober persons in the community. There is an assumption

that such an important decision deserves to be thought over and

slept over for a fairly long minimum period of time. The

provisions in sub-section (2) reflect the attitude of the polity and

their representative legislature to marriage, its solemnity and

the need for serious and deep contemplation before the spouses

take the final decision to terminate the marital tie even by

mutual consent. This decision of moment affecting their lives as

Mat. Appeal No. 633/08 -: 10 :-

well as their close relatives and off springs, the legislature

mandates, cannot be taken and confirmed by the parties and

acted upon by a court without reasonable care, caution,

consideration and contemplation. The legislature in its wisdom

has hence mandated that such consideration must be there for a

minimum period of six months after making the initial

motion/application. The cautious approach prescribed by the

legislature is part of the culture and civilization of the polity.

Dissolution of marriage even by mutual consent, the legislature

appears to have realised, is too important a decision affecting

not only the spouses but the community as a whole that the

parties must be compelled to duly contemplate the issue for a

minimum prescribed period of time before final plunge is made.

9. To us, the legislative mandate appears to be loud, clear

and eloquent. If conditions A, B, C and D above co-exist, the

spouses can make the application under Sec.13B of the Hindu

Marriage Act, Sec.10A of the Divorce Act or Sec.28 of the

Special Marriage Act for divorce by mutual consent. Then, after

filing such petition the spouses must sit back and contemplate.

They must consider deeply and anxiously whether they should

stick to their decision to seek divorce by mutual consent. If

Mat. Appeal No. 633/08 -: 11 :-

after six months, they find themselves steadfast and firm in their

decision, they can make the second motion before court. The

court will then, and then alone, accept and act upon the decision

of the spouses. The court will not accept their decision earlier.

Conditions A, B, C and D must co-exist before the application.

After making the application, serious contemplation must be

made which contemplation must be given for a period of at least

six months.

10. Is the provisions of sub-section (2) mandatory or

directory? If it were not mandatory and can be reckoned as only

directory, certainly the courts can be said to have a discretion

which discretion can be invoked to waive the same in

appropriate cases. The approach that we have made indicated

above leaves not a trace of doubt in our mind that the provision

is mandatory. Go by the purpose sought to be achieved or go by

the language employed by the legislature, the conclusion to us is

inescapable that the provision is mandatory. The fact that the

parties have been living separately for a longer period than the

minimum prescribed under condition C above; that they, who are

educated and competent, have taken an informed decision to

seek divorce by mutual consent or that they have been fighting

Mat. Appeal No. 633/08 -: 12 :-

each other and litigating for a long period of time are all,

according to us, irrelevant while considering the play of sub-

section (2) as all that can only justify their initial decision and

consequent application to get the marriage dissolved by mutual

consent. Sub-section (2), according to us, mandates

unambiguously that after the decision under sub-section (1) is

taken and the petition is filed the spouses have to wait for a

minimum period of six months in contemplation. The anxiety of

the system, and the culture and civilization which the system

represents, to avoid the trauma of a divorce if possible is

reflected eminently in sub-section (2). We have no hesitation to

agree that sub-section (2) is mandatory and not merely directory.

11. Even hard cases should not persuade a court to lay

down bad law. The court cannot adopt an attitude in derogation

of the legislative wisdom that a wise decision regarding

dissolution of marriage by mutual consent can be taken by the

parties only after they contemplate the pros and cons for a

minimum period of six months after making the initial

motion/application for divorce on the ground of mutual consent

under sub-section (1).

12. There is one more angle from which the question has

Mat. Appeal No. 633/08 -: 13 :-

to be looked at. Sub-section (2) clearly suggests that if spouses

or either spouse chooses not to make a subsequent motion after

six months and within a period of 18 months, the petition lapses

and shall meet the fate of dismissal. The consent for divorce by

mutual consent must manifest when the application is made

under sub-section (1) and it must continue till the second motion

is made within the stipulated period – “after six months before

the expiry of 18 months”. This implies and declares that spouses

or either of them can withdraw the consent within the period of

mandatory contemplation (six to 18 months). This means

further that the law concedes to the parties the option and

liberty, notwithstanding the fact that they have made the initial

application, to withdraw the consent for dissolution of marriage

together or unilaterally till the period of six months or 18 months

as the case may be, has elapsed. If that period is dispensed with

and waived it would virtually stultify and frustrate the statutory

scheme of giving option to a party who has initially consented to

a divorce to alter his/her stand and refuse to agree for

dissolution by mutual consent. The very real option given by the

legislature to a party who has made the application to withdraw

consent will lose all its sheen and meaning if such period were

Mat. Appeal No. 633/08 -: 14 :-

waived and decree for dissolution by mutual consent is granted

before the elapse of the period of 6 months. That cannot

obviously be the law.

13. This would work out great prejudice and unnecessary

delay, it is urged. How? We queried. Parties will have to wait

unnecessarily for six months, it is argued. That waiting for six

months cannot be described by a court to be unnecessary as that

is the period fixed by the legislature in its wisdom to compel the

parties to reflect and contemplate. How can the said minimum

period of six months be held to be unnecessary by a court? This

waiting for the period of six months cannot be stated to result in

undeserved prejudice also. It may appear to them to be

unnecessary and causing prejudice. But the legislative mandate

is that six months waiting is not unnecessary; but essential and

necessary for the spouses to realise themselves, to discover

themselves and to confirm their initial decision after

contemplation if they choose. By no stretch of imagination can

such waiting be held to be unnecessary or causing prejudice.

To describe or reckon the said period of waiting as unnecessary

and causing prejudice is to simply question the wisdom of the

legislature on a civilisational and cultural aspect – regarding

Mat. Appeal No. 633/08 -: 15 :-

solemnity of marriage and the need/option to dissolve such

marriage by mutual consent when no other reason is shown to

exist in law justifying such dissolution of the solemn institution of

marriage. No court can commit the indiscretion of questioning

the wisdom of the legislature, within the area of its legislative

competence.

14. We hence have no hesitation whatsoever to agree, by

ascertaining and appreciation of the legislative object and

purpose as also by the fundamental analysis of the statutory

provision which is expressed in plain language that the

stipulations of sub-section (2) are mandatory and no court can

waive the statutory period except the apex court which under

Art.142 of the Constitution can act even beyond the ordinary law

in order to achieve complete justice in the peculiar facts of a

given case.

15. We shall now look at the precedents. We need only

refer to the decisions. As we shall later explain, it does not

appear to be necessary to us to delve deeper into these

precedents in the light of the binding law declared by the

Supreme Court subsequently. In the following decisions, the

courts appear to have waived the waiting periods holding that

Mat. Appeal No. 633/08 -: 16 :-

the interests of justice demand such waiving and dispensing with

the period of waiting. The following decisions of the Kerala

High Court appear to be relevant on this aspect:

1. Sreelatha v. Deepthy Kumar (1998 (1) KLT 195 (DB))

2. Dr. M.G. Viji v. P.T. Omana (1998 (2) KLJ 446 (DB))

3. Manojakumari v Bhasi (1998 (2) KLT 858 (DB))

4. Dr.P.B. Prasad v. Deepthi (1999 (2) KLJ 520 (Single
Bench))

5. Mary Mathew v. State of Kerala (2002 (1) KLT 98
(Single Bench))

We may incidentally note that the Division Benches referred

above though they opined that the period six months can be

dispensed with had no occasion to delve deeper into the question

to decide whether the provisions are mandatory or directory or

the scheme of the statutory provision.

16. We do further note that some other High Courts have

also taken the view that the period of waiting can be waived in

the interests of justice. Reference can be made to the following

decisions:

1. K. Thiruvengadam & Another V. Nil (AIR 2008
Madras 76 (Single Bench))

2. Girdhari Maheshwari v. Nil (AIR 2009 Rajasthan 38
(DB))

Mat. Appeal No. 633/08 -: 17 :-

3. Sudershan Ram Bhasin (AIR 2002 (1) HLR Punjab &
Haryana 270 (Single Bench))

4. Preetha Nair v. Gopkumar (AIR 2001 (2) HLR Madhya
Pradesh 370 (Single Bench))

5. In Re. Grandhi Venkata Chitti Abbai (AIR 1999
Andhra Pradesh 91 (Single Bench))

6. Smt. Roopa Reddy v. Prabhakar Reddy (AIR 1994
Karnataka 12 (DB))

7. Suresh Kumar Batra v. Varsha Batra (1994 (2) HLR
P & H 510 (Single Bench)

8. Hanamappa Chetrappa Koppal & Another v. Nil
(1991 (2) HLR Karnataka 211 (Single Bench)

9. Dr. Dhiran Harilal Garasia v. N. Mansu (AIR 1988
Gujarat 159 (Single Bench)

10. Jarnail Kaur v. Bant Singh (1987 (1) HLR P & H 75
(Single Bench)

11. K. Omprakash v. K. Nalini (AIR 1986 AP 167 (DB))

17. The Kerala High Court, at least, in three decisions

appears to have taken the view that such dispensing with the

waiting period is not permissible and the spouses or either

spouse shall have the option to withdraw the consent within the

stipulated minimum period of six months. Those decisions are:

1. K.I. Mohanan v. Smt. Jeejabai (1986 KLJ 833 (DB))

2. K.K. Anirudhan v. T. Prasanna Kumari (1989 (1)
HLR Kerala 682 (Single Bench))

Mat. Appeal No. 633/08 -: 18 :-

3. Rekharani v. Prabhu (2007 (3) KLT 917 (DB))

18. This view that the period of waiting cannot be waived,

we find, has been taken by other High Courts also. We refer to

three such decisions below:

1. Gautam Basu v. Nina Basu (1991 (2) HLR Calcutta
459 (DB))

2. Mohinder Pal Kaur v. Gurmit Singh (2002 (1) HLR
P & H 537 (Single Bench))

3. Principal Judge, Family Court, Nagpur v. Nil (AIR
2009 Bombay 12 (DB))

19. In the light of the conflicting views, we may have taken

a decision to refer the question to the Full Bench under Sec.4 of

the Kerala High Court Act. But we find that the decision of the

Supreme Court in Anil Kumar Jain v. Maya Jain (2009 (12)

SCALE 115) is available now accepting the above view reasoned

by us to confirm that the period of waiting cannot be dispensed

with. After considering the apparent conflict of views, the two

Judge Bench of the Supreme Court expressed itself in the

following words in paras-16,17 and 18:

“16. Although, the decision rendered

in Sureshta Devi (supra) was referred to

in the decision rendered in Asokh Hurra’s

case (supra) and it was observed therein

Mat. Appeal No. 633/08 -: 19 :-

that the said decision possibly required

reconsideration in an appropriate case,

none of the other cases has dealt with the

question which arose in Sureshta Devi’s

case (supra), namely, whether in a

proceeding under Section 13-B of the

Hindu Marriage Act, consent of the

parties was required to subsist till a final

decree was passed on the petition. In all

the subsequent cases, the Supreme Court

invoked its extraordinary powers under

Article 142 of the Constitution of India in

order to do complete justice to the parties

when faced with a situation where the

marriage-ties had completely broken and

there was no possibility whatsoever of the

spouses coming together again. In such a

situation, this Court felt that it would be a

travesty of justice to continue with the

marriage ties. It may, however, be

indicated that in some of the High Courts,

which do not possess the powers vested in

the Supreme Court under Article 142 of

the Constitution, this question had arisen

and it was held in most of the cases that

despite the fact that the marriage had

broken down irretrievably, the same was

not a ground for granting a decree of

Mat. Appeal No. 633/08 -: 20 :-

divorce either under Section 13 or Section

13-B of the Hindu Marriage Act, 1955.

17. In the ultimate analysis the

aforesaid discussion throws up two

propositions. The first proposition is that

although irretrievable break-down of

marriage is not one of the grounds

indicated whether under Sections 13 or 13-

B of the Hindu Marriage Act,1955. for

grant of divorce, the said doctrine can be

applied to a proceeding under either of the

said two provisions only whether the

proceedings are before the Supreme

Court. In exercise of its extraordinary

powers under Article 142 of the

Constitution the Supreme Court can grant

relief to the parties without even waiting

for the statutory period of six months

stipulated in Section 13-B of the aforesaid

Act. This doctrine of irretrievable break-

down of marriage is not available even to

the High Courts which do not have powers

similar to those exercised by the Supreme

Court under article 142 of the

Constitution. Neither the civil courts nor

even the High Courts can, therefore, pass

orders before the periods prescribed under

the relevant provisions of the Act or on

Mat. Appeal No. 633/08 -: 21 :-

grounds not provided for in Section 13 and

13-B of the Hindu Marriage Act, 1955.

18. The second proposition is that

although the Supreme Court can, in

exercise of its extraordinary powers under

Article 142 of the Constitution, convert a

proceeding under Section 13 of the Hindu

Marriage Act, 1955 into one under Section

13-B and pass a decree for mutual divorce,

without waiting for the statutory period of

six months, none of the other Courts can

exercise such powers. The other Courts

are not competent to pass a decree for

mutual divorce if one of the consenting

parties withdraws his/her consent before

the decree is passed. Under the existing

laws, the consent given by the parties at

the time of filing of the joint petition for

divorce by mutual consent has to subsist

till the second stage when the petition

comes up for orders and a decree for

divorce is finally passed and it is only the

Supreme Court, which, in exercise of its

extraordinary powers under Article 142 of

the Constitution, can pass orders to do

complete justice to the parties.”

(emphasis supplied)

Mat. Appeal No. 633/08 -: 22 :-

20. Irretrievable break down of marriage as accepted by

both the spouses who filed the application for dissolution of

marriage by mutual consent cannot also persuade the courts to

dispense with or waive the mandatory period of

waiting/contemplation. An argument that the Supreme Court

was not considering exactly the same question – play of sub-

section (2) of Sec.13B of the Hindu Marriage Act and Sec.10A(2)

of the Divorce Act is irrelevant as even obiter of the Supreme

Court – when the law is declared clearly must bind this Court.

More over the Supreme Court was considering the question as to

which court under what circumstance can reckon irretrievable

break down of marriage as a relevant ground and for what

purpose. The Supreme Court has expressed clearly that only

the Supreme Court acting under Art.142 of the Constitution can

take into consideration the ground of irretrievable break down of

marriage which is not accepted and recognized by law of the

land even now as a ground for divorce. For the purpose of

granting reliefs including the relief of dispensing with/waving

the period of waiting under Sec.13B of the Hindu Marriage Act

and Sec.10A of the Divorce Act, the fact of irretrievable break

down of marriage cannot be taken into reckoning by other

Mat. Appeal No. 633/08 -: 23 :-

courts.

21. The fact that the Supreme Court in exercise of its

powers under Art.142 of the Constitution has chosen to grant

reliefs to parties in the cases pending before them – including

the relief of dispensing with the period of waiting under Sec.13B

(2) of the Hindu Marriage Act/Sec.10A(2) of the Divorce Act

cannot now be reckoned as observations clothing the Family

Courts, District Courts and the High Courts with authority to

ignore the mandatory provisions of sub-section (2) and dispense

with the period of waiting. The statement of the Supreme Court

in para-17 that neither the civil courts nor even the High Courts

can therefore pass orders before the period prescribed under the

relevant provisions of the Act or on the ground not provided for

in Sec.13 and Sec.13B of the Hindu Marriage Act is in this

context crucial and vital.

22. We may, in these circumstances summarise the law

and state that not only conditions A, B, C and D below; but

condition E below also are mandatory requirements that must all

co-exist before the court’s power under Sec.13B of the Hindu

Marriage Act, Sec.10A of the Divorce Act and Sec.28 of the

Special Marriage Act to pass the decree for dissolution on the

Mat. Appeal No. 633/08 -: 24 :-

basis of a joint application for divorce on mutual consent is

invoked:

A. Solemnisation of marriage.

B. The mutual agreement of the spouses that the
marriage should be dissolved.

C. That the spouses have been living separately for the
specified period of one year/two years prior to the
presentation of the application.

D. They have not been able to live together during this
period; and

E. Minimum period of six months and maximum period
of 18 months has elapsed from the date on which the
application for divorce under Sec.13B of the Hindu
Marriage Act and Sec.10A of the Divorce Act is filed
and the spouses have made the second motion for
dissolution thereafter.

23. Having so understood the law we shall now come back

to the specific facts of the instant case.

24. Marriage between the parties had admittedly taken

place on 21/1/01. A child was born in the wed-lock on 27/12/01.

The spouses started residing separately on 29/10/06. On 4/2/08

the husband filed an application for divorce on the ground of

marital contumaciousness under Sec.13 of the Hindu Marriage

Act. Summons was issued on 10/3/08. The matter was posted

for appearance to 30/4/08. Respondent entered appearance.

Mat. Appeal No. 633/08 -: 25 :-

Parties were referred for counselling. The case was posted to

16/7/08. In the meantime, the matter came up for hearing in

connection with petitions on 6/5/08, 15/5/08, 22/5/08, 30/5/08,

31/5/08, 3/6//08, 7/6/08 and 19/7/08. In the meantime a joint

application for divorce under Sec.13B was filed jointly by the

parties on 30/5/08. The records show that while the said

application – I.A.No.2275/08 filed under Sec.13B of the Hindu

Marriage Act was pending, the matter came up for hearing on

31/5/08, 3/6/08, 7/6/08 and 19/7/08. It was thereafter that the

impugned order dissolving the marriage under Sec.13B was

passed on 26/7/08. On 7/6/08 after the joint application under

Sec.13B was filed, there is a noting in the order sheet as follows:

                 "Not settled.        R1 (the appellant

           herein)      is    withdrawing       consent.

Counselling terminated. For orders.”

It is thereafter that the impugned order dissolving the marriage

under Sec.13B was passed on 26/7/08.

25. After the impugned order was passed on 26/7/08, the

petitioner has rushed to this Court to file this appeal on 27/8/08.

Even if we reckon the joint application under Sec.13B to have

Mat. Appeal No. 633/08 -: 26 :-

been properly instituted on 30/5/08, we have unmistakable

indications to show that on 7/6/08 the appellant had withdrawn

her consent. She having come to this Court with this appeal on

27/8/08 disputing her consent we have unassailable indications

to show that within the period of six months she had

contemplated and had taken a decision against divorce by

mutual consent under Sec.13B.

26. We must further note that there is no specific

application by the parties to dispense with the period of waiting

under Sec.13B(2). The view we have already taken is that even

if there be such an application to dispense with the period of

waiting, the court has no jurisdiction to waive/dispense with the

said period.

27. The conclusion is inevitable in these circumstances

that the impugned order passed under Sec.13B of the Hindu

Marriage Act is not valid, correct or proper. The same calls for

interference. The challenge succeeds.

28. The question arises as to what further orders are liable

to be passed. We have already taken the view that the order

passed under Sec.13B on the basis of I.A.No.2275/08 filed in

O.P.No.146/08 is not valid and proper. But it remains that

Mat. Appeal No. 633/08 -: 27 :-

O.P.No.146/08 has to be disposed of in accordance with law.

Appropriate directions can be issued.

29. In the result:

(a) This appeal is allowed.

(b) The impugned order passed under Sec.13B of the

Hindu Marriage Act dissolving the marriage between the

appellant and the 1st respondent by mutual consent is set aside.

(c) The appellant having withdrawn her consent, I.A.

No.2275/08 is dismissed.

(d) The court below is directed to dispose of O.P.No.146/08

afresh in accordance with law as expeditiously as possible.

(e) The Registry shall forth with send back the records to

the court below.

(f) The parties shall appear before the Family Court on

5/4/2010 to continue the proceedings.

Sd/-

R. BASANT
(Judge)

Sd/-


                                       M.C. HARI RANI
                                           (Judge)

Nan/       //true copy//   P.S. to Judge