High Court Kerala High Court

Mookambika vs Muralidhara.M. on 6 August, 2008

Kerala High Court
Mookambika vs Muralidhara.M. on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 702 of 2007(E)


1. MOOKAMBIKA, D/O.LATE SHAM BHAT,
                      ...  Petitioner

                        Vs



1. MURALIDHARA.M., S/O.KRISHNA BHAT,
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.K.SHRIHARI RAO

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :06/08/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                     MAT. APPEAL NO.702 OF 2007
           ----------------------------------------------------------------
                   Dated this the 6th day of August, 2008

                                  JUDGMENT

Harun-Ul-Rashid, J.

The respondent in O.P. No.32 of 2007 on the file of the Family

Court, Kasaragod is the appellant. The husband filed the above Original

Petition for a decree of divorce on the ground of desertion. The Family

Court allowed the Original Petition and hence, this appeal. The parties

herein are referred to as the petitioner and respondent as in the Original

Petition.

2. The brief facts necessary for the disposal of this appeal are as

follows: The marriage between the petitioner and respondent was

solemnised on 5.6.1996 as per the custom prevalent in the Hindu

Community. The respondent/wife was a teacher at the time of marriage. It

is the case of the petitioner/husband that since his wife was a teacher by

profession, she preferred to say in her house. It is his further case that the

Mat. Appeal No.702/2007 2

respondent always abused him and she even stopped her occasional visit to

his house and ultimately withdrew from his company. It is also stated by

the petitioner that he had on an earlier occasion filed O.P. No.42 of 1998

before the Sub Court, Kasaragod for divorce on the ground of cruelty and

desertion and by judgment dated 28.2.2001, the petition was dismissed.

The appeal filed by the petitioner as M.F.A. No.745 of 2001 also ended in

dismissal. Since the parties are residing separately since 17.9.1998, their

relationship has become totally strained and irreparably broken.

3. The respondent has resisted the petition for divorce. It is

contended inter alia that the petition for divorce is not maintainable, that

the petitioner/husband is permanently residing at Mangalore and that the

allegation against her regarding desertion is absolutely incorrect. She has

further contended that the petitioner/husband wanted her to resign her job

and to stay with his parents at Kasaragod. According to her, since the

petitioner is not residing with his parents, there is no bona fides in filing

the petition for divorce on the ground of desertion. She has also pleaded

that she is ready and willing to go and reside with her husband and

continue the marital relationship.

4. The petitioner and another witness were examined as PWs.1 and

Mat. Appeal No.702/2007 3

2 and Exts.A1 to A6 were marked on his side. The respondent/wife was

examined as RW.1 and Exts.B1 to B6 were marked on her side. The

Family Court observed that there is no dispute regarding the fact that the

petitioner and respondent are separated from 17.9.1998 and that there is no

physical or mental contact since then. The Family Court Judge also noted

the fact that even in the earlier Original Petition, they had stated that they

have been living separately since 17.9.1998. The Family Court rejected

the argument of the respondent/wife that the principle of res judicata has to

be applied to the present proceedings for the reason that the findings in

the earlier proceedings were confined to the situation as on the date of

that petition marked as Ext.B4 on 8.1.2.1998. Ext.B6 judgment in

O.P.No.42 of 1998 and Ext.A3 judgment in M.F.A. No.745 of 2001would

show that the case of the respondent/wife that she was residing with her

husband till 17.9.1998 is acceptable and believable. The said finding

consequently negatived the case of the husband as there was no proof

regarding desertion for a period of two years as on the date of the petition.

The Family Court also found that the evidence on record do not warrant a

finding that the respondent/wife had the animus to put an end to the

relationship once and for all. It was also noted by the Family Court that

there was no change in the circumstances and that the parties remained

separated for the last ten years sticking to their respective stand. The

Mat. Appeal No.702/2007 4

Family Court correctly pointed out that the marriage is defacto dead and

to try to resurrect it is a nonsensical effort.

5. The marital discord between the parties started when the

respondent/wife refused to resign her job as a teacher as demanded by the

petitioner/husband and his parents. The petitioner/husband fairly

conceded that there was such a demand. It appears that every other

allegation stemmed from the basic one mentioned above. According to

the respondent/wife, the petitioner and his parents did not like her because

she dared to disobey them by not resigning the job. The

petitioner/husband showed no more interest in continuing the relationship

and the respondent/wife made it clear that she wants to continue the

relationship only for the reason that there is no scope for remarriage as per

the custom and tradition in her community. In her reply notice, the

respondent/wife pointed out that the petitioner had doubted her chastity

in the earlier proceedings and that during conciliation proceedings in the

earlier case, the petitioner and his father made it very clear that they did

not want her back in their house. She also stated that she failed to

understand why the petitioner insisted on her staying in his house at

Maniyoor when the petitioner himself was employed at Mangalore.

Mat. Appeal No.702/2007 5

6. Efforts made by the Family Court to bring the estranged couple

together failed. Before this Court also we made several attempts for

reconciliation. We have the impression that the petitioner/husband is not

willing to take the respondent/wife back and resume co-habitation. The

Family Court elaborately considered the relationship between the parties

and the intention of both parties not to continue the relationship. The

Family Court also considered the offer made by the respondent/wife that

she is willing to reside with her husband at Mangalore and found that it is

a camouflage to cover up her real intentions and that the sole reason for

her willingness is that there is no scope for remarriage in her community.

The Family Court finally held that the respondent/wife had repudiated her

marital obligations consciously and with a view to put an end to the

relationship. Thus, on an elaborate consideration of the evidence on

record and on the basis of the legal principles narrated more elaborately in

the impugned judgment, the Family Court concluded that the

petitioner/husband is entitled to a decree of divorce on the ground of

desertion. The reason for allowing the Original Petition is based on the

evidence on record and settled principles of law on the point. We find that

the view taken by the Family Court is just and proper and calls for no

interference.

Mat. Appeal No.702/2007 6

In the result, the Matrimonial Appeal fails and it is accordingly

dismissed. There will be no order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

Mat. Appeal No.702/2007 7

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

MAT. APPEALO.702/2007

JUDGMENT

6th August, 2008