Delhi High Court High Court

Meena Chaudhary @ Dr. Meena P.N. … vs Commissioner Of Police & Ors. on 6 May, 2009

Delhi High Court
Meena Chaudhary @ Dr. Meena P.N. … vs Commissioner Of Police & Ors. on 6 May, 2009
Author: Ajit Prakash Shah
*             IN THE HIGH COURT OF DELHI AT NEW DELHI


+       LPA No. 64/2009 & CM Nos. 1801, 4625 & 4770 of 2009


%                                         Decided on : 6th May, 2009

        MEENA CHAUDHARY @ DR. MEENA P.N. SINGH
                                                          ..... Appellant
                          Through:     Appellant in person.

                          versus

        COMMISSIONER OF POLICE & ORS.             ..... Respondents
                     Through:   Ms. Jyoti Singh, Mr. Amandeep
                                Singh and Mr. Ankur Chhibber,
                                Advocates for Respondent Nos.
                                1, 2, 3, 5 and 6.
                                Mr.M.N.Krishnamani,          Sr.Adv.
                                with Mr. Atul Jha, Adv. for
                                Respondent No. 4

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE NEERAJ KISHAN KAUL

1.      Whether the Reporters of the local newspapers be allowed to
        see the Judgment?                                     Yes

2.      To be referred to the Reporter or not?                  No

3.      Whether the Judgment should be reported in the Digest? No


                                 ORDER

1. The present appeal is directed against the judgment of the

learned Single Judge dated 7th January, 2009. Briefly stated, the

facts of the present case are as follows:-

2. The appellant had filed a writ petition against certain police

officers as also respondent No. 4, Mr. Basant Kumar Chaudhary, who

she stated is her husband and one Mr. Jaspal Singh who is said to be

a R/o B-108, Hill View Apartments, Vasant Vihar, Delhi. The writ
LPA No. 64/2009 Page 1 of 11
petition was filed by the appellant (the original petitioner in the writ

petition) inter alia to seek a writ of mandamus to direct the police

authorities to provide her full security of life, liberty and property.

She also sought a writ of mandamus to direct the police authorities

from obstructing her from using the residential premises bearing No.

B-108, Hill View Apartments, Vasasnt Vihar, Delhi and to direct the

said respondent to allow her to occupy and use the said premises.

3. The case of the appellant is that she is the legally wedded wife

of respondent No. 4, Mr. Basant Kumar Chaudhary. The appellant

and the respondent No. 4, admittedly, have two issues from their

wedlock. According to the appellant, she filed a case against

respondent No. 4 in Crime Against Women Cell (in short ‘CAW Cell’)

complaining that she was not being allowed to reside in the aforesaid

apartment of her husband. This complaint, according to the

complainant, was filed on 30th April, 2008. It is the case of the

appellant as also her statement made to the police that she was

married to respondent No. 4 in the year 1973, who deserted her in

1989 and thereafter married another woman in U.K. She further

stated that in November, 2004 she came to know that Mr. Basant

Kumar Chaudhary was living in Hill View Apartments. She tried to

contact Mr. Basant Kumar Chaudhary but she was not permitted to

talk to him. She was left with no money, so she came to B-108, Hill

View Apartments, Vasant Vihar, Delhi. She entered the flat as she

was having the keys to the door. She was only cleaning the

apartment and had called the ‘kabadi’ for removing the waste

articles. While she was doing so, she was stopped by the police. On

LPA No. 64/2009 Page 2 of 11
the other hand, Mr. Basant Kumar Chaudhary stated that he had

been living with his wife Ms. Vidushi for the last 20 years in the

aforesaid apartment. He further stated that prior to this marriage, he

was married to the appellant but later the two had been divorced by a

court in Bhutan in the year 1989. Since both parties had set up

contradictory cases, the police could not arrive at any definite

conclusion. Consequently, both parties were directed to maintain

peace in the area. It was further stated by the police that on enquiry

being conducted from the neighbours, the neighbours had stated that

respondent No. 4, Mr. Basant Kumar Chaudhary was living for the

last 20 years along with his wife Ms. Vidushi. They had never seen or

heard of the appellant at his place. It was further stated by the police

that on 14th May, 2008, an application under Section 156 (3) of the

Code of Criminal Procedure, 1973 (in short ‘Cr.P.C.’) had been

received from the court of Sh. Sameer Vajpayee, Patiala House

Courts, New Delhi, in which Mr. Basant Kumar Chaudhary,

respondent No. 4 herein had prayed for registration of a case against

the appellant herein. An action taken report was called for by the

learned Magistrate on 16th May, 2008. After perusing the same and

hearing the arguments of the counsel for respondent No. 4, the

learned Magistrate had directed registration of a case on 16th May,

2008 itself. Accordingly, a case being FIR No. 125/08 dated 17th

May, 2008, under Sections 457/380 of the Indian Penal Code, 1860

had been registered in the police station and the same is pending

investigation. It was further stated that the dispute between the

appellant and Mr. Basant Kumar Chaudhary, respondent No. 4 was a

civil dispute. Pertinently, the police authorities also stated that no

LPA No. 64/2009 Page 3 of 11
threat to the life of the appellant has been perceived and in the facts

and circumstances of the case, no police protection was at present

warranted. It was lastly stated that the police officials were in no

manner responsible for dispossessing any party from the occupation

of the apartment in question or in putting any party into possession

thereof. A further status report was filed by the police on 15th

October, 2008. As per this status report, an enquiry was conducted

into the complaint made by the appellant to the CAW Cell.

4. During the course of enquiry, no evidence of harassment came

to light. The appellant was requested to get her statement recorded

in connection with the document of divorce submitted by Mr. Basant

Kumar Chaudhary but she refused to give any statement to the

police. It was also noticed that the appellant had not filed any

complaint of harassment/torture caused by respondent No. 4 during

the last 19 years since they were separated. The appellant had been

advised to utilize services of the Protection Officer to get relief under

the provisions of The Protection of Women from Domestic Violence

Act, 2005 (in short ‘PWDV Act’), if she so desired. The complaint filed

by the appellant at CAW Cell had been closed on 25th September,

2008, since the matter was subjudice on the aspect whether the

appellant is the legally wedded wife of respondent No. 4 or not.

5. It was also stated on behalf of respondent No. 4 that marriage

between the appellant and respondent No. 4 was dissolved by mutual

consent by a Bhutan court on 29th September, 1988. He further

stated that the appellant has filed for divorce before the District

LPA No. 64/2009 Page 4 of 11
Court, Jorhat vide Matrimonial Suit No. 10/91. It has been stated

that a divorce decree was granted and this fact had been admitted by

the appellant herself in paragraphs 2 and 6 of her plaint in Suit No.

351/2000 filed by her against her brothers before the District Court,

Patna. He further stated that in the year 1996, the appellant had

also approached the British court for seeking divorce from

respondent No. 4, although she was already divorced in 1989 itself.

She obtained an ex parte decree of divorce, which was made absolute

on 22nd April, 1999. The appellant in response submitted that the

divorce decree obtained from the court in Bhutan had no force, since

the court in Bhutan had no jurisdiction to grant the said decree. She

further submitted that it was respondent No.4, who had initiated the

suit in the court of District Judge, Jorhat to seek divorce against her.

She submitted that the aforesaid suit was dismissed on 30th May,

1998 for non-prosecution and thus, there was no valid decree of

divorce between the appellant and respondent No. 4 and, therefore,

the marriage subsists.

6. The learned Single Judge held that the appellant and

respondent No. 4 were divorced on the basis of a divorce decree

passed by District Court, Jorhat which remained completely

unsubstantiated. The learned Single Judge also took note of the fact

that the appellant did not deny the fact that she had initiated divorce

proceedings against respondent No. 4 in U.K. which resulted in a

final and absolute decree of divorce between the appellant and

respondent No. 4. To this divorce decree, her reply was that the High

Court of England did not have the jurisdiction to dissolve the

LPA No. 64/2009 Page 5 of 11
marriage between the appellant and respondent No. 4 which had

been solemnized in Patna, India.

7. The learned Single Judge took note of the fact that it was not

disputed by the appellant that in a title suit filed by her against her

brothers in respect of certain properties, the stand taken by the

appellant was that her marriage with respondent No. 4 stood

dissolved.

8. The learned Single Judge rightly came to the conclusion that

the issue whether the appellant was the legally wedded wife of

respondent No. 4 or not was, therefore, a highly contested issue and

involved the determination of disputed questions of fact as the

appellant who was confronted with mutual divorce decree passed by

the court in Bhutan and the divorce obtained by her from the British

Court contended that these were forged and fraudulent decrees

passed by courts without jurisdiction. The learned Single Judge

rightly observed that the said issue would have to be determined by a

competent court before whom this issue is raised keeping in view the

pleadings of the parties.

9. We also find no fault with the finding of the learned Single

Judge that the appellant could not have asserted a right of residence

in the said apartment even if she is assumed to be the legally wedded

wife of respondent No. 4, till the said apartment continued to remain

the property of the mother of respondent No. 4. Only after

respondent No. 4 was recognized as the owner of the said apartment,

LPA No. 64/2009 Page 6 of 11
such a right could be claimed by the appellant, provided she had

succeeded in establishing her status as the ‘wife’ of respondent No. 4.

Merely by disposing off the said apartment, respondent No. 4 could

not have avoided his liability (if such a liability exists). The learned

Single Judge, thus, held that even if it is accepted that the said

apartment had been disposed of by respondent No. 4 in August,

2008, if the appellant was able to establish her status as the ‘wife’ of

respondent No. 4, she could lay a claim to live in any premise owned

by respondent No. 4 and such a claim would have to be examined on

its merits and would not be liable to be rejected at the threshold

without examination on merits.

10. The learned Single Judge also took note of the fact that the

appellant had already initiated proceedings under Section 12 of the

PWDV Act in the court of Additional Chief Metropolitan Magistrate (in

short ‘ACMM’), Patiala House Courts, New Delhi in Suit No. 51/2008

which is being contested by respondent No. 4. Relief sought in those

proceedings by the appellant was for a direction to respondent No. 4

herein to secure the same level of alternative accommodation for the

appellant as last enjoyed by her in her shared household or to pay

rent for the same and to restrain respondent No. 4 from entering into

the said accommodation. The learned Single Judge, thus, correctly

held that the appellant having invoked an alternative efficacious

remedy should pursue the same.

11. We see no infirmity in the finding of the learned Single Judge

that the learned Magistrate would be much better equipped to deal

LPA No. 64/2009 Page 7 of 11
with all the issues, including the issue as to whether the marriage

between the appellant and respondent No. 4 herein subsists or not,

since the fundamental premise on which the relief sought by the

appellant is based on the fact that she continues to be the legally

wedded wife of respondent No. 4. The learned Single Judge was right

in not being inclined to issue any direction to the respondent police

authorities since the police authorities stated that they did not

perceive any threat to the life of the appellant. However, the learned

Single Judge left it open to the appellant to approach the police, in

case, any threat was received by her to her life, liberty or property

and the police was directed to take timely and appropriate measures

upon assessment of any further threat perception in respect of the

appellant. The writ petition was correctly disposed of by the learned

Single Judge leaving the appellant free to pursue her rights and

remedies under the law including the Suit No. 51/2008 pending

before the learned ACMM, Patiala House Courts, New Delhi.

12. The appellant has contended in the present appeal as also in

her application under Sections 26 and 36 of PWDV Act that

respondent No. 4 was disposing of all the joint family properties along

with the matrimonial home. The appellant has also submitted that

she has been brought on the road through circumstances created by

respondent No. 4. The appellant has also claimed monetary relief as

she is without any source of income and is unable to maintain

herself.

13. During the pendency of the proceedings before us, we had

LPA No. 64/2009 Page 8 of 11
passed an order directing respondent No. 4 to produce before the

Court the following amongst other documents:-

(a)     His salary certificate.

(b)     His monthly income from his salary and other sources.

(c)     Copies of income tax returns for the assessment years 2007-08

and 2008-09.

Pursuant to our directions, an affidavit was filed by respondent

No. 4 placing these documents before us. From a perusal of these

documents, it appears that respondent No. 4 has a take home pay of

approximately Rs. 3.49 lacs per month.

14. Although we are in agreement with the findings of the learned

Single Judge and conscious of the fact that the petitioner has

resorted to proceedings under PWDV Act, we cannot be unmindful of

the physical and mental state of the appellant, as was evident to us

during the course of hearing. A perusal of the proceedings in Suit

No.51/2008 reveals that the hearing on the interim application has

been delayed for a long time. C.C. No. 51/2008 was registered on

17th July, 2008. To begin with, summons could not be served as no

proper facilities were provided to the Protection Officer. The Chief

Secretary was directed to file a report on 22nd July, 2008 as to why

proper facilities had not been made available to the Protection Officer.

Thereafter, the matter came to be listed from time to time. The

appellant made a prayer for interim relief however, the learned

Magistrate was of the view and observed in his order dated 12th

August, 2008 that only after the matter is argued at length, the

question of grant of relief to the appellant could be considered. The

LPA No. 64/2009 Page 9 of 11
appellant also moved a revision petition before the Additional

Sessions Judge as she had not been granted any interim relief. On

27th September, 2008, the appellant was permitted to withdraw her

revision petition with liberty to pursue her matter before the learned

Magistrate and also to move an application for early hearing. The

trial court was also directed by the learned Additional Sessions Judge

to expedite disposal of the interim application of the appellant.

Thereafter, again the matter was listed on several dates but got

adjourned on some ground or the other. The respondent was

proceeded ex parte on 9th January, 2009. Thereafter, the matter was

again adjourned from time to time. The respondent moved an

application for setting aside the ex parte order dated 9th January,

2009. On 16th February, 2009, the ex parte order against the

respondent was set aside in the interest of justice. Thereafter, the

same story continued and the matter was adjourned for one reason

or the other. However, no order was passed on the application of the

appellant for interim relief. The appellant’s application for interim

relief and maintenance is still pending.

15. Though the appellant is a qualified Doctor, to us it appears

that she is not in a state to practice as a professional and earn a

living. Given the physical and mental condition of the appellant, as

was evident to us during the course of hearing, we deem it fit and

proper in the interest of justice to direct the respondent No.4 to pay

to the appellant interim maintenance of Rs. 25,000/- per month till

the decision on grant of ad interim maintenance is taken in Suit

No.51/2008. The respondent will also deposit the litigation

LPA No. 64/2009 Page 10 of 11
expenses amounting to Rs. 25,000/- in Suit No. 51/2008 before the

learned Magistrate which the appellant would be entitled to withdraw

to enable her to pursue her legal remedies. We are persuaded to

grant this interim maintenance because of the hapless condition of

the petitioner and the fact that she does require some bare minimum

maintenance for her upkeep and well being. The learned Magistrate

shall decide the application for interim maintenance as expeditiously

as possible and in any event within a period of three months from

today.

16. No observation made in this order shall be taken as an

expression of a view by this Court on the merits of the case of either

party. The appeal is, accordingly, disposed of in the above stated

terms. All the pending applications also stand disposed of.

CHIEF JUSTICE

NEERAJ KISHAN KAUL, J

May 6th, 2009
sb/RS

LPA No. 64/2009 Page 11 of 11