Bombay High Court High Court

Mrs Sabah Adnan Sami Khan vs Adnan Sami Khan on 23 March, 2010

Bombay High Court
Mrs Sabah Adnan Sami Khan vs Adnan Sami Khan on 23 March, 2010
Bench: D.B.Bhosale, R.Y. Ganoo
T


                                   1

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CIVIL APPELLATE JURISDICTION




                                                                        
             FAMILY COURT APPEAL NO.179 OF 2009




                                                
    Mrs Sabah Adnan Sami Khan,                             .. Appellant
    aged   34     yrs,   Occupation-
    Business, residing at No.1301, A
    & C and Flat No.1401, A,B and




                                               
    C Oberoi Sky Garden, 3rd X
    Lane, Lokhandwala, Andheri,
    Mumbai-400053.




                                      
                          ig      Vs

    Adnan Sami Khan,                                    .. Respondent
    aged 39 years, Occupation-
                        
    business, residing at No.1301, A
    & C and Flat No.1401, A, B and
    C Oberoi Sky Garden, 3rd X
    Lane, Lokhandwala , Andheri,
    Mumbai-400053.
           
        



    Mr Mahesh Jethmalani, Senior Counsel, with        Mrs Mrunalini
    Deshmukh, Mrs Edith Dey, for the Appellant.

    Mr Vaibhav Krishna a/w Mrs Mridula Kadam, Mr Aashish Sah,





    Tejas Sha, Vishal Nahar, Laxmi Mardekan, Anvisubade i/b M/s
    Juris Consillis, for the respondent.


               CORAM : D.B.BHOSALE AND R.Y.GANOO,JJ.

DATE : 23/03/2010.

JUDGMENT : (Per D.B.BHOSALE,J.)

1. In this appeal under section 19 of the Family Courts Act,

::: Downloaded on – 09/06/2013 15:44:46 :::
2

1984, the following questions are raised for our consideration:

(i) Whether a divorce between the appellant and the

respondent under the Divorce Agreement dated 18th

April, 2004 was a Talak in the `Ahsan mode’, as the

appellant-wife claims, or was it a divorce by `Khula’, as

claimed by the respondent-husband?

(ii)Whether, the appellant was obliged to undergo Halala

prior to her remarriage with the respondent on 5th April,

2007?

(iii)If the divorce under the Divorce Agreement dated 18th

April, 2004 is held to be a Talak by Khula, whether the

appellant-wife was obliged to undergo Halala before the

remarriage on 5.4.2007 ?

(iv)Whether the petition filed by the appellant-wife for

divorce and her Miscellaneous Application under the

provisions of the Protection of Women from Domestic

Violence Act, 2005 (for short, “the Domestic Violence Act”)

were tenable before the Family Court?

2. This appeal was admitted on 14.12.2009 and, on 1.2.2010,

liberty was granted to the appellant to submit private paper

book within a period of six weeks and to apply for fixed date of

::: Downloaded on – 09/06/2013 15:44:46 :::
3

hearing of the appeal. The appellant, along with the appeal,

had filed a Civil Application, being Civil Application No.53 of

2010, for interim reliefs prayed for therein. This civil application

was placed on board on 10.3.2010 for hearing. On this date, we

heard learned counsel for the parties for some time and, in the

course of hearing, they jointly requested to take up the appeal

itself for final disposal.

3. Learned counsel for the parties addressed the court only

on the aforesaid questions, and all the questions being the

questions of law they fairly stated that evidence for addressing

the questions is not necessary and they would address the court

on the basis of admitted facts and the material placed before us

and that they would not seek remand of the matter for allowing

the parties to lead evidence. In view thereof, we have heard

learned counsel for the parties at considerable length.

4. The facts, which are relevant to dispose of this appeal, are

fairly simple. The appellant and the respondent are

Mahomedans and they belong to the Sunni Sect. The appellant

is a citizen of UAE and the respondent is a citizen of Pakistan.

They got married on 15.9.2001 according to Islamic rites. At the

time of their marriage, it was the appellant’s third marriage and

::: Downloaded on – 09/06/2013 15:44:46 :::
4

the respondent’s second. Their marriage was dissolved under

the Divorce Agreement dated 18.4.2004 singed by them and the

witnesses. The parties remarried on 5.4.2007 at Jama Masjid,

Bandra, Mumbai, (for short, “the second marriage”). The

second marriage was registered with the Sub Registrar of

Marriages, Bandra, Mumbai on 2.2.2008. Sometime in June-

July,2008, disputes and differences arose between the appellant

and the respondent, which resulted in execution of the

Reconciliation Agreement dated 22.1.2009.

ig Thereafter, the

appellant on account of matrimonial discord, filed a complaint

in the Metropolitan Magistrate Court at Andheri, (Railway

Court), in February, 2009 under the provisions of the Domestic

Violence Act. On 24.2.2009, the respondent filed a reply to her

application under the Domestic Violence Act. On 16.3.2009, the

appellant filed a petition, being Petition No. A-673 of 2009,

under section 2(viii) of the Dissolution of Muslim Marriages Act

of 1939, seeking dissolution of the second marriage. Along

with the said petition, the appellant also filed Misc. Application

seeking reliefs under the Domestic Violence Act. The respondent

filed reply to the said application under the Domestic Violence

Act so also her Written Statement in which, for the first time, he

brought out an issue that the appellant did not perform Halala

formalities before the second marriage and hence it is nullity. It

::: Downloaded on – 09/06/2013 15:44:46 :::
5

was also contended that the petition for divorce and the

application for interim reliefs are not tenable before the Family

Court.

5. The Family Court, after having considered the diverse

contentions urged by learned counsel for both sides, held that

the dissolution of marriage in the present case was by mutual

consent and it was a divorce by “Mubara’at” and not by Talak

“Ahsan”. It was further observed that Talak Ahsan is oral divorce

and since in the present case the divorce was executed under

the Agreement/Deed of Divorce dated 18.4.2004, the contention

of the appellant that it was a Talak Ahsan, must be rejected.

After making these observations in respect of the mode of Talak

and in view of the admitted position that the appellant had not

observed the Halala, it was further held that the second

marriage of the parties is not legal and valid and consequently

the petition filed by the wife for dissolution of her marriage

under section 7 of the Family Courts Act, being Petition

No.A-673 of 2009 is liable to be dismissed as not tenable. Thus,

the impugned order in the present appeal disposes off the

matrimonial petition instituted by the appellant by rendering it

unsustainable on the sole ground that the marriage of the

parties of which she seeks dissolution is void inasmuch as the

::: Downloaded on – 09/06/2013 15:44:46 :::
6

appellant had not undergone the mandatory requirement of

Halala, after the dissolution of her first marriage with the

respondent on 18.4.2004, as recorded in the Deed of Divorce

executed on the very same day.

6. We have heard learned counsel for the parties at

considerable length and, with their assistance, perused the

principles of Mahomedan Law from the books of different

authors, to which our attention was invited by learned counsel

for the parties, so also the Judgments relied upon by the

learned counsel in support of their contentions.

Mr Jethmalani, learned senior counsel for the appellant, at

the outset, submitted that having regard to the Divorce

Agreement dated 18.4.2004 and subsequent conduct of the

parties, it is clear that the divorce agreement between the

appellant and the respondent was a Talak in the Ahsan mode. He

submitted that all forms of Talak, including the Talak in the

Ahsan mode, are revocable up to a certain period and thereafter

it becomes irrevocable. He then submitted that when Talak

becomes irrevocable, it is not that a fresh marriage can be

contracted between the parties only on the wife performing

Halala. According to Mr Jethmalani, performance of Halala is

::: Downloaded on – 09/06/2013 15:44:46 :::
7

necessary only in case of triple Talak. In other words, he

submitted that it is not correct to assume that the concept of

irrevocability entails that a wife must perform Halala on any

form of Talak becoming irrevocable. After inviting our attention

to Verses (Sura) in the Holy Quran, he submitted that Halala is

mandatory on the part of wife only in case of a talak in Talak

Hasan mode and Talk-i-badai by three pronouncements and

expiry of Iddat. Khula and Mubaraat, he submitted, though

operate as Talak-i-bain, that is, irrevocable divorce, does not

mean that for re-marriage between them, the wife has to

undergo “Halala”. It only means that re-marriage between them

is valid only under a fresh Nikah and fresh Mehr. In support of

this contention, he also placed reliance upon Section 42 (Page

141 of Faiz B.Tyabji’s Mahomedan Law). He also relied upon

certain other sections of Faiz B Tyabji’s Mahomedan Law

including section 171 therein. Lastly, Mr. Jethmalani submitted

that even if Talak Ahasan became irrevocable, parties to a

divorce can re-marry without the wife performing Halala.

On the other hand, Mr Krishna, learned counsel for the

respondent, after inviting our attention to various

provisions/sections in the Mulla’s Principles of Mahomedan Law

and to the Divorce Agreement and more particularly the

::: Downloaded on – 09/06/2013 15:44:46 :::
8

preamble and clause (3) thereof, submitted that the divorce

under the divorce agreement between the appellant and the

respondent was by Khula and it became irrevocable from the

moment the respondent repudiated the appellant as his wife.

He submitted that Khula operates as a single irrevocable

divorce, that is, talak-i-bain, the moment the wife’s offer to

compensate the husband for her release from marital rights is

accepted, and when it becomes irrevocable, remarriage between

the parties is unlawful unless Halala is observed by the wife. In

support, he invited our attention to the Divorce Agreement

dated 18.4.2004 and submitted that the divorce was obtained at

the instance of the appellant and effected by acceptance of an

offer from the appellant to compensate the respondent by giving

up her right over mehr and, therefore, it was a divorce by Khula.

He submitted that all the conditions of Khula stand satisfied, if a

close look at the divorce agreement dated 18.4.2004 is taken. In

other words, he submitted that the Divorce Agreement dated

18.4.2004 has been acted upon by both the parties for three

years and had become final and irrevocable and, therefore,

compliance of Halala formality was mandatory. The purpose of

challenge raised by the appellant in the proceeding is not to

continue marriage but to claim the property of the respondent.

The divorce agreement is at the initiative of the wife and is full

::: Downloaded on – 09/06/2013 15:44:46 :::
9

and final and, therefore, Halala, in accordance with Shariat law

applicable.He submitted the marriage is permitted provided it

is in accordance with Shariat law, which provides compliance of

Halala formalities.

Mr Krishna further submitted that since Khula/Mubara’at

are Talak-i-bain, the rigors of irrevocable divorce by triple

pronouncements are applicable and Halala is mandatory. In

support of this contention, he invited our attention to Sections

311, 312, 313, 319, 320 and 336 in Mulla’s Principles of

Mohammaden Law and submitted that Khula divorce is effected

by offer from the wife to compensate the husband and once the

offer is accepted it operates as single irrevocable divorce (Talak-

i-bain) (sections 311(3), 312) and its operation is not postponed

until execution of the Deed of Khula. He submitted that section

311(3) is completely applicable to Talak-i-bain including section

311(3)(i) and if any formality is applicable to section 311(3)(i),

then it has to apply to section 311(3). He further submitted that

section 312(3) and Talak-i-badai mode becomes irrevocable

immediately it is pronounced irrespective of iddat as Talak

becomes irrevocable at once it is called Talak-i-bain. Mr Krishna

submitted that where talak has become irrevocable through any

mode between the parties, re-marriage between the parties is

::: Downloaded on – 09/06/2013 15:44:46 :::
10

unlawful unless an intermediary marriage with another person

takes place with proved consummation. Lastly, he submitted

that the co-habitation of the appellant and the respondent as

husband and wife, after the so-called second marriage, would

not confer legitimacy to void marriage and would not create any

rights in favour of the appellant.

7. The Holy Quran is the primary source of Mohammedan

Law and represents the God’s Will communicated to the

Prophet through the Angel Gabriel. (See: Masroor Ahmed Vs

State (NCT of Delhi) and Anr, MANU/DE/9441/2007 and

the Full Bench Judgment of this Court in Dagdu Pathan Vs

Rahimbi Dagdu Pathan, 2003 (1) HLR 689). Section 34,

Chapter IV in Mulla’s Principles of Mahomedan Law by

Hidayatullah, Nineteenth Edition, (for short, “Mulla’s

Mahomedan Law”) deals with Interpretation of the Quran. It

states that the Courts, in administering Mahomedan law, should

not, as a rule, attempt to put their own construction on the

Quran in opposition to the express ruling of Mahomedan

commentators of great antiquity and high authority.

8. The Holy Quran recites on the issue of Halala, with which

we are concerned in the present appeal, as under :

::: Downloaded on – 09/06/2013 15:44:47 :::
11

Sura 230 (i e. Verse 230).

“And if he hath divorced her (the third time), then
she is not lawful unto him thereafter until she hath

wedded another husband. Then if he (the other
husband) divorces her, it is no sin for both of them
that they come together again if they consider that
they are able to observe the limits of Allah. These are
the limits of Allah. He manifesteth them for people

who have knowledge”.

What it means is that if the Talak was “the third time”,

such a Talak was pronounced, then they cannot re-marry unless

the wife were to have, in the intervening period, married

someone else and her marriage had been dissolved either

through divorce or death of that person and the iddat of divorce

or death has expired. This is considered as “Halala”.

9. Marriage, according to Muslim Law, is a civil contract, the

object of which is to legalize sexual intercourse and the

procreation of children. (See: Smt Joygun Nessa Bibi Vs

Muhammad Ali Biswas, AIR 1938 Calcutta 71). Divorce is

another name of dissolution of marriage under three distinct

modes in which a Muslim marriage can be dissolved and the

relationship of the husband and the wife terminated. The

existence of conjugal relations in the case of Mahomedans has to

be determined by reference to the provisions of the Mahomedan

::: Downloaded on – 09/06/2013 15:44:47 :::
12

Law and not by considerations of equity and good conscience as

understood in any other system of law (See: Zohara Khatoon

Vs Mohd Ibrahim, AIR 1981 SC 1243).

10. In Mullas Mahomedan Law, section 311 provides, three

modes of Talak, with which we are concerned in the present

appeal, namely Talak Ahsan; Talak Hasan; and Talak-i-badai.

Talak “Ahsan” consists of a single pronouncement of divorce

(Talak) made during a tuhr, period between two menstrual

course, followed by abstinence from sexual intercourse for the

period of Iddat. (See. Section 311(1)).

Talak “Hasan” consists of three pronouncements made

during successive tuhrs without sexual intercourse during any

of the three tuhrs. The Talak becomes irrevocable on

pronouncement of divorce during all the three tuhrs. In other

words, before the third pronouncement, Talak Hasan is

revocable by conduct of the parties. However, once the third

pronouncement of divorce is made without sexual intercourse

during all the three tuhrs, the divorce becomes irrevocable and

in that case after Iddat, the former husband and wife cannot

enter into a Nikah unless the wife undergoes the process of

Halala. (See. S.311(2).

The third mode of Talak, namely, “Talak-i-badai” consists of

::: Downloaded on – 09/06/2013 15:44:47 :::
13

two modes. Firstly, it consists of three pronouncements made

during a single tuhr. For instance, three pronouncements in one

go (Triple Talak) either in one sentence, e.g, “I divorce you

three times or in separate sentences, e.g., Talak, Talak, Talak.

(See : S. 311(3)(i)). The second mode of Talak-i-badai consists of

a single pronouncement made during a tuhr clearly indicating

an intention irrevocably to dissolve the marriage. For instance,

“I divorce you irrevocably”. (See: S.311(3)(ii)).

11.

A Talak in the “Ahsan” mode becomes irrevocable and

complete on the expiration of the period of iddat. (See: S.312(1)

in Mulla’s Mahomedan Law) Similarly, a Talak in the “Hasan”

mode becomes irrevocable and complete on the third

pronouncement, irrespective of the iddat, (See: S.312(2)) and a

Talak in the “badai” mode becomes irrevocable immediately it is

pronounced, irrespective of the iddat. As the Talak becomes

irrevocable at once, it is called talak-i-bain, that is, irrevocable

Talak (See: S.312(3)). Thus, in case of a Talak in the Ahsan

mode and in the “Hasan” mode do not become absolute until a

certain period has elapsed. In case of these two modes of Talak

the husband has an opportunity of reconsidering his decision

and he has the option to revoke it before the certain period is

elapsed. The essential feature of a talak-ul-bidaat or talak-i-

::: Downloaded on – 09/06/2013 15:44:47 :::
14

badai is its irrevocability. One of tests of irrevocability is the

repetition three times of the formula of divorce within one tuhr.

But the triple repetition is not a necessary condition of talak-ul-

bidaat, and the intention to render a talak-irrevocable may be

expressed even by a single declaration. Thus if a man says : “I

have divorced you by a talaka-ul-bain (irrevocable divorce)”, the

talak is talak-ul-bidaat or talak-i-badai and it will take effect

immediately it is pronounced, though it may be pronounced but

once. Here the use of the expression “bain” (irrevocable)

manifests of itself the intention to effect an irrevocable divorce.

12. “Iddat” has been described in Mulla’s Mahomedan Law,

as the period during which it is incumbent upon a woman,

whose marriage has been dissolved by divorce or death to

remain in seclusion, and to abstain from marrying another

husband. The abstinence is imposed to ascertain whether she is

pregnant by the husband, so as to avoid confusion of the

parentage. When the marriage is dissolved by divorce, the

duration of the iddat, if woman is subject to menstruation, is

three course; if she is not so subject, it is three Lunar months.

If the woman is pregnant at the time, the period terminates

upon delivery. When the marriage is dissolved by death, the

::: Downloaded on – 09/06/2013 15:44:47 :::
15

duration of the iddat is four months and ten days. If the woman

is pregnant at the time, the iddat lasts for four months and ten

days or until delivery, whichever period is longer (See: Section

257, Chapter XIV in Mulla’s Mahomedan Law). The period of

iddat prescribed by Muslim Law is 90 days.

13. As the Talak becomes irrevocable at once, it is called

Talak-i-bain, that is, irrevocable Talak. (See: S.312, Mulla’s

Mahomedan Law). Thus it is clear that a Talak can be revoked

by conduct before it becomes irrevocable. The Talak is,

however, complete on the expiration of the period of iddat. Until

the talak becomes irrevocable, the husband has the option to

revoke it which may be done either expressly, or implied as by

resuming sexual intercourse. Every mode of Talak, when is

complete, it becomes irrevocable. The question that we have to

consider is whether in case of every irrevocable talak,

irrespective of its mode, for remarriage with the same husband

the wife requires to observe the “Halala”.

14. The Delhi High Court in Masroor Ahmed’s case, after

considering different forms of Talak, so also the provisions of

Sections 311 and 312 in Mulla’s Mohamedan Law, in

paragraphs 26 and 27 of the judgment held thus:

::: Downloaded on – 09/06/2013 15:44:47 :::
16

“26. … …. … There are views even amongst the
sunni schools that the triple talaq pronounced in one
go would not be regarded as three talaqs but only as

one. Judicial notice can be taken of the fact that the
harsh abruptness of triple talaq has brought about
extreme misery to the divorced women and even to
the men who are left with no chance to undo the
wrong or any scope to bring about a reconciliation.

It is an innovation which may have served a purpose
at a particular point of time in history but, if it is
rooted out such a move would not be contrary to any
basic tenet of Islam or the Quran or any ruling of the

Prophet Muhammad.

27. In this background, I would hold that a triple

talaq (talaq-e-bidaat), even for sunni muslims be
regarded as one revocable talaq. This would enable
the husband to have time to think and to have ample

opportunity to revoke the same during the iddat
period. All this while, family members of the spouses
could make sincere efforts at bringing about a
reconciliation. Moreover, even if the iddat period
expires and the talaq can no longer be revoked as a

consequence of it, the estranged couple still has an
opportunity to re-enter matrimony by contracting a

fresh nikah on fresh terms of mahr etc.”

15. The Full Bench in Dagdu Versus Rahimbi Dagdu

Pathan (supra) had an occasion to consider the provisions in

Chapter II and III of Part-I of a Compendium of Islamic Laws

published by the All India Muslim Personal Law Board, dealing

with the conditions of effectiveness of Talak so also Chapter XVI

in Mulla’s Mahomedan Law dealing with the subject Divorce.

The Full Bench, after considering section 310, Chapter XVI in

Mulla’s Mahomedan Law in respect of Talak in writing, made the

::: Downloaded on – 09/06/2013 15:44:47 :::
17

following observations:

“Talak in writing is a written mode of Talak reduced
in a Talaknama which may only be the record of the

fact of an oral Talak or it may be the deed by which
the divorce is effected. The deed may be effected in
the presence of a Qazi or the wife’s father or of two
witnesses. In the absence of words showing a
different intention, a divorce in writing operates as

an irrevocable divorce (Talak-i-bain) and takes effect
immediately on its execution. Talak by a delegation
is permissible and it is called as a Talak by Tafweez.

Written Talaq may have several forms and
some of them are (a) Kitabat-e-mustabinath (legible
writing). It is of two kinds – Mustabinah Marsumah

(formal legible writing and Mustabinah Ghair
Marsumah (informal legible writing) Kitabat-e-
mustabinath Marsumah which is a formal divorce-

deed or letter which is written with a title and the
addressee’s name.”

16. A Talak may be effected orally (by spoken words) or by a

written document called a Talaknama. A Talaknama may only be

the record of the fact of an oral Talak; or it may be the deed by

which the divorce is effected. Section 313 in Mulla’s

Mahomedan Law provides that in the absence of words showing

a different intention, a divorce in writing operates as an

irrevocable divorce that is, talak-i-bain, and takes effect

immediately on its execution. Deed of Divorce in writing

constitutes a valid divorce (Rasul Bakhst Vs Bholon and others,

AIR 1932 (Lah.498). Under Hanafi Law, divorce of wife by a

written document is irrevocable (Hayat Khatun Vs Abdullah

::: Downloaded on – 09/06/2013 15:44:47 :::
18

Khan, AIR 1937 Lah.270). As most Sunni’s are Hanafis the

presumption is that a Sunni is governed by Hanafi Law. It is

thus clear Talaknama may be only the record of the fact of an

oral Talak or it may be the deed by which the divorce is effected.

(See: S.310(2)).

17. At this stage, it is also necessary to refer to the rules of

revocable and irrevocable Talak and they are in sections

17,18,19 and 20 in Chapter III of Part-I of a Compendium of

Islamic Laws, published by the All India Muslim Personal Law

Board, dealing with the conditions of effectiveness of Talak,

(See: Dagdu Vs Rahimbi Dagdu Pathan) which read thus :

“Section 17 :

In a revocable Talaq the husband can take back the
wife during “Iddat” without her consent and without
a remarriage; but after the expiry of “Iddat” she will

become irrevocable divorced and can be lawfully
taken back only by a fresh marriage.

Section 18 :

Revocable may be either by conduct – e.g., if the

husband had had coitus, kissing and caresses with
the wife – or by spoken words, e.g. If the husband
says that he has taken back his wife and informs her
of the same. Revocation by words is preferable in
the presence of witnesses (two men or a man and
two women).

Section 19:

::: Downloaded on – 09/06/2013 15:44:47 :::
19

An irrevocable Talaq, whether express or implied,

(words of complication are explained hereinafter) is
of two kinds; bainunat-e-khafifah (minor separation)
and bainunat-e-ghalizah (major separation). Less

than three Talaqs effect bainunat-e-khafifah,
otherwise there will be bainunat-e-ghalizah.

Section 20 :

In bainunat-e-khafifah though the wife goes out of
the marital bond but the parties may by mutual
consent remarry during or after the “Iddat”. In
bainunat-e-ghalizah remarriage is possible only

where after the expiry of “Iddat” the woman has
married another man who has either died or
divorced her and the “Iddat” of death or divorce has

expired.”

From perusal of these sections, it is clear that once Talak

becomes irrevocable, the wife can be lawfully taken back only by

a fresh marriage. Revocation during iddat may be either by

conduct or by spoken words. An irrevocable Talak is of two

kinds: Bainunat-e-khafifah (minor separation); and Bainunat-e-

ghalizah (major separation). Less then three Talaks effect minor

separation, otherwise there will be major separation. If it is

minor separation (Bainunat-e-khafifah) the parties may by

mutual consent remarry during or after the iddat. However, in

case of major separation (Bainunat-e-ghalizah) they cannot

remarry unless Halal formality is complied with by the wife.

18. Thus, in our opinion, where Talak becomes irrevocable

::: Downloaded on – 09/06/2013 15:44:47 :::
20

through any mode between the parties, for re-marriage between

them, it is not necessary that the Halala must be observed. In

other words, merely because a talak has become irrevocable,

does not mean that in case of every irrevocable Talak,

irrespective of its mode, for re-marriage between the same

couple, it is necessary that the Halala formality must be

complied with by the wife.

19. Where the husband has repudiated his wife by three

pronouncements (Triple Talak), as provided for in the Hasan

mode of Talak (See: S.311(2)) and in Talak-i-badai by three

pronouncements (See: S.311(3)(i)), it is not lawful for him to

marry her again until she remarries another man and the later

divorced her or he dies after actual consummation of the

marriage. In other words, in case of a Talak in the Hasan mode

and a Talak in Talak-i-badai by the three pronouncements

mode, remarriage is possible only if Halala is observed by the

wife. A Talak in the Ahsan mode and a Talak in the Talak-i-badai

by a single pronouncement mode, Halala need not be observed.

Where the husband has repudiated his wife by three

pronouncements, even if re-marriage between them is proved,

the marriage is not valid unless it is established that the bar to

remarriage by observing Halala was removed. The mere fact

::: Downloaded on – 09/06/2013 15:44:47 :::
21

that the parties have remarried does not raise any presumption

as to the fulfillment of Halala formality. (See: Akhtaroon-nissa

Vs Shariutoollah Chowdhry, (1867) 7 WR 268).

20. That takes us to consider “Khula”. In Moonshee Buzu –

Ul-Rahem Vs Luttee Fatoonisa (1961) 8 MIA 399, Khula is

defined as “a divorce by khula is a divorce with the consent, and

at the instance of the wife, in which she gives or agrees to give a

consideration to the husband for her release from the marriage

tie. It signifies an arrangement entered into for the purpose of

dissolving a connubial connection in lieu of compensation paid

by the wife to her husband out of her property.

21. Section 319, Chapter XVI in Mulla Mahomedan Law deals

with “Khula and Mubara’at”. In this section, it is stated that a

marriage may be dissolved not only by talak, which is the

arbitrary act of the husband, but also by agreement between the

husband and wife. A dissolution of marriage by agreement may

take the form of Khula or Mubara’at. A divorce by Khula is a

divorce with the consent, and at the instance of the wife, in

which she gives or agrees to give a consideration to the husband

for her release from the marriage tie. In such a case, the terms

of the bargain are matters of arrangement between the husband

::: Downloaded on – 09/06/2013 15:44:47 :::
22

and wife, and the wife may, as the consideration, release her

dower and other rights, or make any other agreement for the

benefit of the husband. A Khula divorce is effected by an offer

from the wife to compensate the husband if he releases her from

her marital rights, and acceptance by the husband of the offer.

Once the offer is accepted, it operates as a single irrevocable

divorce (talak-i-bain, that is, Irrevocable divorce) (Ss.311(3),

312), and its operation is not postponed until execution of the

Khulanama (Deed of Khula).

22. Mubara’at means mutual release. A Mubara’at divorce

like Khula, is a dissolution of marriage by agreement, but there

is a difference between the origin of the two. When the aversion

is on the side of the wife, and she desires a separation, the

transaction is called Khula. When the aversion is mutual, and

both the sides desire a separation, the transaction is called

Mubara’at. The offer in a Mubara’at divorce may proceed from

the wife, or it may proceed from the husband, but once it is

accepted, the dissolution is complete, and it operates as a Talak-

i-bain as in the case of Khula. As a talak, so in khula and

mubara’at, the wife is bound to observe the iddat.

23. Khula is a form of divorce recognised by the Muslim Law.

::: Downloaded on – 09/06/2013 15:44:47 :::
23

It is virtually a right of divorce purchased by the wife from her

husband. It is complete from the moment when the husband

repudiates the wife. There is no period during which such a

divorce can be revoked at the instance of the husband. Thus, a

divorce by Khula is complete if the following conditions are

satisfied : (i) if it is at the instance of the wife or there must be

an offer from the wife; (ii) she gives or agrees to give a

consideration to the husband for her release; and (iii)

acceptance by the husband of the offer. Over and above this,

under Sunni law, the husband must be adult and of sound mind.

A proposal by Khula made by the wife may be retracted by her

at any time before the acceptance by the husband and the

proposal stands revoked if the wife rises from the meeting

where the proposal is made. Abu Hanifa has provided three

days of options for wife to accept or revoke Khula but does not

allow this option to husband but his disciples are of the opinion

that the option is for the both sides. (See: Principles of Muslim

Law by Yawer Qazalbash, page 135) Under Hanafi law, no form

is necessary but only intention must be proved besides the

proposal, acceptance and consideration. In case of a divorce by

Mubara’at, offer may be either from the side of wife or from the

side of husband. When an offer for mubara’at is accepted it

becomes irrevocable divorce. (Talak-Ul-bain). No particular form

::: Downloaded on – 09/06/2013 15:44:47 :::
24

is required under Sunni law but mutual agreement must be

made at the same time and the word Mubara’at must be clearly

expressed in the proposal and if ambiguous expressions are

used intention must be proved. Under Sunni law, when the

parties enter into a mubara’at all mutual rights or obligations

came to an end. Thus, Khula is redemption of the contract of

marriage while Mubara’at is a mutual release from the marriage

tie. In Khula the offer is made by the wife and its acceptance is

made by the husband, whereas in Mubara’at any of the two may

make an offer and other accepts it. In Khula, a consideration

passes from wife to husband, whereas in Mubara’at the question

of consideration does not arise.

24. In Asaf A.A.Fyzee, Outlines of Muhammadan Law,

Fifth Edition in Chapter IV dealing with divorce by consent

after defining Khula and Mubara’at so also after narrating the

distinguishing factors between the two, the learned author has

concluded the discussion stating that “Khula and Mubara’at

operates as a single irrevocable divorce. Therefore, marital life

cannot be resumed by mere reconciliation; a formal remarriage

is necessary. In either case iddat is incumbent on the wife and,

in the absence of agreement to the contrary, the wife and her

children do not lose the rights of maintenance during the

::: Downloaded on – 09/06/2013 15:44:47 :::
25

period”. The learned author has not made any reference to

Halala formality in case of remarriage of the couple. In either

case, iddat only is incumbent on the wife.

25. In Mohammadan Law by Faiz and Tyabji, Third

Edition, 1940, in section 41 it is stated that “after the husband

has pronounced three Talaqs against his wife, their marriage is

irrevocably dissolved, marital co-habitation by them becomes

illegal, and they are prohibited from re-marrying each other

unless and until the woman has been lawfully married to a

second husband, her marriage with her second husband is

actually consummated, and it has, after such consummation,

been lawfully dissolved”. In section 42 the learned author has

observed that “the rule in section 41 did away with great engine

of oppression in the hands of the pre Islamic Arabs, who could

keep their wives in a species of perpetual bondage, pretending

to take them back after repeated divorcees, merely for the

purpose of preventing the wives from re-marrying and from

seeking the then much needed protection of a husband.” In

section 42, under Shafi’i law (Sunni) a khul or mubarat does not

count as a pronouncement of divorce, for prohibition under

section 41, viz. Halala would not apply to the divorce by “Khula”

or “Mubara’at”.

::: Downloaded on – 09/06/2013 15:44:47 :::
26

26. Thus, a Khula divorce is effected by an offer from the wife

to compensate the husband if he releases her from her marital

rights, and acceptance by the husband of the offer. Once the

offer is accepted, it operates as a single irrevocable divorce

(Talak-i-bain, that is, irrevocable divorce), and its operation is

not postponed until execution of Khulanama. In our opinion,

merely because Khula becomes irrevocable (talak-i-bain) on

complying with all the three conditions, (that is, i. it should be

at the instance of the wife or there must be an offer from the

wife; ii. the wife gives or agrees to give a consideration to the

husband for her release; and iii. acceptance by husband of the

offer) does not mean that the rigors of irrevocable divorce by

Triple pronouncements are applicable and Halala is mandatory.

There is a clear distinction between “Triple Talak” and “talak

by single pronouncement” and, therefore, the Talak by single

pronouncement cannot be treated as a talak by triple

pronouncement, only because at some stage it becomes

irrevocable (talak-i-bain). If a talak is the talak by single

pronouncement, in our opinion, Halala need not be observed.

27. In the present case, the arguments advanced by learned

::: Downloaded on – 09/06/2013 15:44:47 :::
27

counsel for the parties centered around the divorce agreement

dated 18.4.2004. The learned senior counsel for the appellant,

after taking us through the agreement, endeavoured to interpret

the preamble and the clauses in the agreement to contend that

it was a Talak by the Talak Ahsan mode, whereas the learned

counsel for the respondent submitted that it was a divorce by

Khula. It would be relevant to reproduce the divorce agreement

for better appreciation of the submissions advanced by the

learned counsel for the parties so also to address the questions

raised in the appeal. The agreement reads thus :

“Issued in Mumbai – India on 18/4/2004 between :

1. Mr Adnan Sam Khan, Pakistani National, Muslim, Resides
in Pakistan, holder of passport number J033468 issued in
Pakistan with the attached Passport no.LA097889 issued

in Dubai.

(First Party – Husband)

2. Mrs Sabah Abdul Rahim Galadari, UAE, National Muslim,
resides in Dubai holder of Passport No.A0850802 issued in
Dubaii.

(Second Party -Wife)

Preamble:

Whereas, the First Party is the husband of the
second party pursuant to the marriage contract dated

15/9/2001, signed by the First Party personally and Mr
Abdul Latif Ibrahim Galadari as an attorney of the Second
Party by the witness of Samir Mohamed Abdul Khaliq
Gargash and Ali Haider Khan.

Whereas, both parties acknowledged that the
marriage relation exist and that they became as a man and
wife with no children.

::: Downloaded on – 09/06/2013 15:44:47 :::
28

Whereas, according to the request of the Second

Party for divorce, both parties agreed to terminate the
marriage relation and they have agreed with their full
eligibility as follows:

First: The above preamble is an integral part of this
agreement and shall read and interpret with it.

Second: By this agreement and as soon as signing it

by both parties, the Second Party shall be considered as a
divorcee from the First Party since the First Party uttered
in the meeting in front of the two witnesses “My wife
Sabah Abdul Rahim Galadari is divorced”

Third: Both parties agreed that the Second Party is
not permitted to return back to the First Party except

against a new marriage contract and new dowry.

Fourth: The Second Party (Wife) understood that her

divorce from the First Party (Husband) commence from
uttering the words mentioned in above article two of this
agreement dated 18.4.2004 and she should calculate her
Shariat Iddat as a divorcee from that date and she can
remarry after the expiration of Iddat.

Fifty: The First Party undertakes to hand over the

Second Party of all belonging related to the Second Party.
The Second Party undertakes to handover all First Party’s
belonging.

Sixth: Both Parties fully and finally and absolutely
discharge each other of any financial right claim due to
the marriage relation.

Seventh: This agreement issued in two identical
copies, one copy with each party signed by the parties and

the two witnesses.”

28. The agreement was admittedly signed by the parties and

the witnesses. There is no dispute that after the divorce and

::: Downloaded on – 09/06/2013 15:44:47 :::
29

before the second marriage, the Halala formalities were not

complied with. It is against this backdrop, we would now like to

consider what was the mode of Talak by which the parties

separated under the Divorce Agreement dated 18.4.2004.

29. It is true that in the preamble of the agreement, it is

clearly mentioned that “according to the request of the

appellant”, both the parties agreed to terminate the marriage

relation. The second clause of the agreement, however, shows

that even before execution of the agreement the respondent had

uttered (by spoken words) in the meeting in front of the two

witnesses “My wife Sabah Abdul Rahim Galadari is divorced”.

The second clause clearly shows that the respondent had

divorced the appellant by single oral pronouncement, which was

simply recorded in writing and, therefore, it cannot be stated

that the divorce was effected by the deed, that is, the Divorce

Agreement dated 18.4.2004. The fourth clause shows that the

appellant understood that her divorce from the respondent

commenced from uttering the words mentioned in the second

clause and she should calculate her Shariat Iddat as a divorcee

from that date and that she can re-marry after the expiration of

Iddat. The third clause states that they had agreed that the

appellant was not permitted to return back to the first party

::: Downloaded on – 09/06/2013 15:44:47 :::
30

except against a new marriage contract and new dowry. It does

not even indirectly suggest that the wife should observe Halala.

Thus, the 2nd, 3rd and 4th clauses do not even indirectly

suggest that for re-marriage they were expected to comply with

the Halala formalities and that their divorce was by triple (the

third time) pronouncement. By no stretch of imagination it could

be said that the respondent repudiated the appellant by three

pronouncements, which is required in the case of Talak Hasan

and Talak-i-badai. (See: S.311(2)(3)(i) and S.336(5), Chapter XVI

in Mulla’s Mahomedan Law).

The fifth clause of the agreement states that the husband

had agreed to hand over to the appellant all belongings, and in

the sixth clause they fully and finally and absolutely discharged

each other of any financial right/claim due to the marriage

relation.

The sixth clause, according to the learned counsel for the

respondent, amounts to relinquishment of right as is required in

Khula. In case of Khula, the wife requires to give or agrees to

give a consideration to the husband for her release from the

marriage tie. A bare perusal of the sixth clause shows, as is

::: Downloaded on – 09/06/2013 15:44:47 :::
31

usually seen in all contracts, parties had given up their claims

against each other. In this clause, if the appellant alone had

discharged the respondent of her financial right/claim, perhaps,

there was scope to contend that she had agreed to give

consideration to the respondent for her release from the

marriage tie. However, that is not the case here and it is not

possible to say so. Thus, we find that it was a divorce by single

pronouncement; the parties had agreed to come together only

against new marriage contract without putting any restriction of

Halala; and that the appellant had not agreed to give any

consideration to the respondent for her release from the

marriage tie. In the circumstances, it is not possible to hold that

it was a divorce by Khula, as tried to be urged by the learned

counsel for the respondent, and we are satisfied that it was a

divorce by Talak Ahasan.

30. Talak Ahsan consists of a single pronouncement of divorce

(Talak) made during a tuhr. It becomes irrevocable and complete

on expiration of the period of Iddat. Merely because it becomes

irrevocable does not necessarily mean that the parties should

observe the rule of Halala. The rule of Halala requires to be

complied with only where the husband has repudiated his wife

by three pronouncements as is necessary in triple Talak, such

::: Downloaded on – 09/06/2013 15:44:47 :::
32

as in Talak Hasan or Talak-i-badai consisting of three

pronouncements. Talak Ahasan consists of single

pronouncement of divorce made during a tuhr followed by

abstinence from intercourse for the period of Iddat. Once the

period of Iddat expires it becomes irrevocable and in that case

parties can re-marry even without following the rule of Halala.

Even if it is assumed that it was a divorce by Khula, it is clear

that it was by single pronouncement and cannot be treated as a

Talak by three pronouncements – (Triple Talak) and, therefore,

even in case of Khula, in our opinion, Halala need not be

observed.

31. We are unable to accept the submission of learned counsel

for the respondent that since Khula is Talak-i-bain, the rigors of

irrevocable divorce by triple pronouncements is applicable and

Halala is mandatory. This submission proceeds on the

assumption that the moment Talak becomes irrevocable (Talak-

i-bain), Halala is mandatory. After considering the relevant

provisions/sections in Mulla’s Mahomedan Law, in Chapter III of

Part-I of the Compendium of Islamic Laws published by the All

India Muslim Personal Law Board and the Commentaries in Asaf

A.A. Fyzee and by Faiz and Tyabji, so also the Judgments of the

Delhi High Court in Mansroor Ahmed’s case and of this High

::: Downloaded on – 09/06/2013 15:44:47 :::
33

Court in Dagdu Pathan’s case, we have observed that merely

because Talak in the Ahsan mode or Khula become irrevocable

does not necessarily mean that the rigors of irrevocable Talak by

triple pronouncement are applicable and Halala is mandatory.

Irrevocable talak in the sense that the former husband and wife

cannot resume a legitimate marital relationship unless they

contract a fresh Nikah with a fresh Mehr. As observed earlier,

there is a clear distinction between the Talak by single

pronouncement and the Talak by triple pronouncement. It is only

in case of a triple Talak, re-marriage with the same husband is

legal and valid if Halala is observed. In case of a talak in the

Ahsan mode, Halala is not mandatory. Thus, even if it is

accepted that the Talak under the divorce agreement between

the appellant and the respondent was Talak-i-bain, it cannot be

stated that Halala was mandatory.

32. In the result, we hold that the divorce between the

appellant and the respondent under the Divorce Agreement

dated 18.4.2004 was a Talak in the Ahasan mode and, therefore,

the appellant was not obliged to undergo Halala prior to the

second marriage. In our opinion, even in case of a divorce by

Khula, the wife is not obliged to undergo Halala before

contracting remarriage with the same husband. Under the

::: Downloaded on – 09/06/2013 15:44:47 :::
34

circumstances, the petition filed by the wife and her

Misc.Application under the provisions of the Domestic Violence

Act before the Family Court are tenable. The judgment and

order dated 14.10.2009, impugned in the present appeal, is set

aside and the petition and the Misc. Application stand restored

to file. The Family Court shall endeavour to dispose of the

petition expeditiously.

Insofar as the application under the provisions of the

Domestic Violence Act is concerned, liberty to the appellant to

move the Family Court for interim order. The Family Court shall

dispose of the Misc Application as expeditiously as possible and

preferably within a period of 12 weeks from the date of receipt

of this order.

We make it clear that we have not expressed any opinion

on merits of the case and the Family Court shall decide the

petition as well as the other proceedings between the parties

uninfluenced by any opinion expressed on facts and/or merits of

the case. No order as to costs.

At this stage, learned counsel for the respondent, prays for

direction to the Family Court not to proceed with the trial for a

period of six weeks. Mr Jethmalani, learned Senior Counsel for

the appellant, has no objection for issuing such direction. Hence,

::: Downloaded on – 09/06/2013 15:44:47 :::
35

we pass the following order. The Family Court shall not proceed

with the trial or hearing of the application under the Domestic

Violence Act for a period of six weeks from today.

    (R.Y.GANOO, J.)                                (D.B.BHOSALE,J.)




                                       
                          
                         
        
     






                                                  ::: Downloaded on - 09/06/2013 15:44:47 :::