High Court Madhya Pradesh High Court

Sanjay Agarwal vs Smt. Renu Agrawal on 30 September, 2010

Madhya Pradesh High Court
Sanjay Agarwal vs Smt. Renu Agrawal on 30 September, 2010
HIGH COURT OF JUDICATURE MADHYA PRADESH,
                JABALPUR


DIVISION BENCH:                   Hon'ble Mr. Justice Ajit Singh,
                                                          &
                                  Hon'ble Mr. Justice N.K.Gupta, JJ.


                 FIRST APPEAL NO.182 OF 2002

                             Sanjay Agrawal.
                                   Vs.
                            Smt. Renu Agrawal.

---------------------------------------------------------------------------------------
Shri Jagtendra Prasad, lawyer counsel for the appellant.

Shri Om Namdeo, learned counsel for the respondent.
---------------------------------------------------------------------------------------
                                  JUDGMENT

(Delivered on this the 30th day of September, 2010)

PER: N.K..GUPTA,J.

This first appeal has been preferred by the

appellant against the judgment and decree dated

11/12/2001 passed in Hindu Marriage Case No.19A/1998

by the Second Additional District Judge, Hoshangabad by

which the application filed by the appellant under Section

13 of the Hindu Marriage Act, 1955 (hereinafter referred

to as the ‘Act, 1955’) was dismissed.

2. It is admitted that the marriage of the appellant

and the respondent took place on 16/2/1997 at Itarsi.

They lived at Itarsi for two months after their marriage.

Thereafter the respondent visited to the appellant’s
2
FA.No.182/2002

house in the month of April, 1997 after her short stay of

few days at her parents’ house. In her second visit she

lived upto July, 1997.

3. The appellant has filed an application under

Section 13 of the Act, 1955 before the trial Court on the

ground that, in July, 1997 the respondent left the house

of the appellant to perform the ceremony of Raksha

Bandhan and thereafter she did not come back. Her

behaviour with the appellant and his family members was

discourteous. She was in the habit to insult the appellant

and his family members. She was quarrelsome. She

insisted upon the appellant to live separately from the

family, though she was fully aware of the fact that the

appellant was a member of the joint Hindu family and he

did not have any capital to start his own business. The

appellant tried to convince her that it is not possible for

him to live separately from the family, then the

respondent threatened to lodge a case for dowry demand.

In July 1997, the respondent left the house of the

appellant with a declaration that she will return back to

the appellant’s house only when he will start living

separately from his family. The appellant tried his level

best to bring the respondent back. Even at Burhar the

appellant and his father tried for conciliation with the

help of some reputed persons of the society, but the
3
FA.No.182/2002

efforts of the appellant remained fruitless. Ultimately, in

the year 1998 the appellant filed an application under

Section 13 of the Act, 1955 before the trial Court. Again

in the year 2000, he amended his application to the effect

that the respondent has lodged an FIR under Section

498-A of IPC against him and his family members, which

amounts to be a cruelty against the appellant.

4. The respondent in her reply denied all the

allegations made in the application. She has pleaded that

it was impressed upon her parents that the appellant is

an owner of “Sanjay Trading Company” which is a big

shop of grocery and general stores, but the appellant did

not have any stand in the family. The appellant had lost

his mother in the past and at the time of his marriage

stepmother was there whose behaviour was worst with

the respondent. She used to torture her in every manner.

Two younger brothers of the appellant were already

married and the appellant was elder one. She never

insisted for separation, on the contrary she was tortured

for demand of dowry, and therefore, she was thrown out

of the family. In reply to the amendment, she had pleaded

that when she received a summon of the present case,

she thought that no conciliation is possible at present,

hence she lodged an FIR against the appellant and his
4
FA.No.182/2002

family members on the basis of factual position,

therefore, she had requested to dismiss the application.

5. After considering the evidence adduced by the

parties and pleadings of the case, the learned 2nd

Additional District Judge has found that the allegations of

cruelty were not proved, and therefore, the appellant is

not entitled to get divorce from the respondent, hence

the application filed under Section 13 of the Act, 1955 by

the appellant has been dismissed by the impugned

judgment.

6. Before hearing the final arguments in the

present matter, reconciliation proceedings were held by

this Court, but they could not produce results, thereafter

we have heard both the parties at length through their

learned counsel.

7. Learned counsel for the appellant, in nutshell,

has submitted that the behaviour of the respondent was

worst. She was in habit to insult the appellant and his

family members. Her father was informed in April, 1997

regarding her behaviour and activities, but it was an

effect-less effort. When she came back in the appellant’s

family for the second time, she repeated similar activities.

She was insisting upon the appellant to live separately

from his family members. The appellant and his family

members tried for reconciliation with the help of some
5
FA.No.182/2002

reputed persons of the society at Burhar, but such efforts

became fruitless. Learned counsel for the appellant has

further submitted that the respondent had left her

husband’s house herself and she deserted the appellant

unnecessarily. At present relations of the parties have

come down to irretrievable breakdown of marriage, and

therefore, the learned Court below has erred in

dismissing the divorce application of the appellant.

8. On the contrary, learned counsel for the

respondent has submitted that there was no cruelty

proved from the side of the respondent. Actually the

stepmother of the appellant was bitter with the

respondent. The respondent in her statement before the

learned trial Court has explained the cruelty of her

mother-in-law in detail, and therefore, the learned 2nd

Additional District Judge has rightly dismissed the

divorce application of the appellant. Learned counsel for

the respondent has further submitted that the appellant

did not take any ground of desertion before the learned

Court below, and therefore, no issue was framed on the

ground of desertion, hence the appellant cannot raise

such a new ground before this Court at this stage. He has

further submitted that there is no ground mentioned in

Section 13 of the Act, 1955 regarding “irretrievable

breakdown of marriage”. It is the prerogative of the
6
FA.No.182/2002

Hon’ble Apex Court under Article 142 of the Constitution

of India to provide such relief on such basis, but since

there is no ground in Section 13 of the Act, 1955, no

decree of divorce can be passed on the basis of that

ground.

9. On perusal of the record of the Court below, it

is clear that the appellant did not take any ground of

desertion in his divorce application. Actually the

marriage of the parties took place on 16/2/1997 and the

appellant has filed the divorce application on 22/7/1998

i.e. within two years of their marriage, and therefore,

ground of desertion under Section 13(1) (ib) of the Act,

1955 was not available to the appellant, hence no issue

was framed in the trial. Learned counsel for the appellant

has relied upon the judgment of this Court i.e. “Manju

Rajak Vs. Parvinder Singh” [2010 (2) MPLJ 543], but

since no ground for desertion is pleaded in the divorce

application, the above cited case is of no help to the

appellant at present. Under these circumstances, at this

stage “desertion” cannot be considered to be a ground of

divorce.

10. Regarding cruelty, if the evidence adduced is

examined, then it would be clear that the appellant has

failed to prove the cruelty of the respondent. Appellant

examined only three witnesses in his favour including
7
FA.No.182/2002

himself. There is a material contradiction in the

statement of these three witnesses namely Sanjay (PW-1),

Udit Narayan (PW-2) and Govind Prasad (PW-3). Also

there is contradiction between the statements of these

three witnesses with the pleading made by the appellant.

Udit Narayan (PW-2) is the friend of the appellant, who

quoted one incident that when the appellant directed the

respondent to make tea for him, then she refused to make

tea. But there is no such pleading in the appellant’s

application. It is true that every incident of cruelty cannot

be pleaded, but even the appellant Sanjay (PW-1) did not

say anything about this incident in his evidence,

therefore, it is clear that the incident quoted by Udit

Narayan (PW-2) is an after thought. However, it is clear

from the evidence adduced by the parties that younger

brothers of the appellant were already married, and

therefore, it is possible that the kitchen was under the

control of stepmother and two sister-in-law of the

appellant, hence the respondent was unable to make tea

for the friend of the appellant. It was for the appellant to

observe the reason for such denial. It seems that he knew

the reason, and therefore, he did not say anything in his

evidence regarding this fact.

11. Similarly, Sanjay (PW-1) and Udit Narayan

(PW-2) have stated before the trial Court that when they
8
FA.No.182/2002

reached Burhar to bring the respondent, the respondent

did not permit them to stay in her house. She had stated

that her father is not at home and till then they have to

manage their own stay. The conduct of the respondent

seems to be reasonable, as she was under no moral

obligation to accommodate her husband and his friend as

to be a guest at her parent’s house. Also with such

strained relations, there was no possibility that the

respondent could show her affection in permitting them

to stay in the house in the absence of her father. It was

for her to talk with the appellant and his friend and it was

possible that they could assault her, therefore, the

conduct of the respondent in such particular instance

seems to be reasonable.

12. Sanjay (PW-1) and his father Govind Prasad

(PW-3) have stated before the trial Court in a different

manner. Sanjay says that the respondent was in the habit

of adding too much chillies in the food, whereas his

father alleges regarding addition of more salt in the food.

He did not say anything regarding addition of chillies.

Similarly, Sanjay (PW-1) did not complain regarding her

behaviour for the first two months of the beginning,

whereas his father Govind Prasad (PW-3) informed that in

first two months, behaviour of the respondent was

discourteous and quarrelsome, and therefore, the father
9
FA.No.182/2002

of the respondent was called and he took his daughter to

his house with the assurance that he would convince his

daughter. The appellant did not say anything for first two

months of his marriage. He admits that in that period she

did not refuse for having cohabition. There is no pleading

in the application of the appellant about the fact that the

father of the respondent was called and the respondent

was sent back with her father with some complaints. In

such circumstances, the evidence of Govind Prasad

(PW-3) prima facie cannot be accepted on the basis that

his statement is contrary to the pleadings, but the

respondent Renu Agrawal (DW-1) in her statement

informed the trial Court that she was sent back with her

father due to some dowry demand, therefore, it seems

that evidence given by witness Govind Prasad is correct

to the fact that the respondent was sent back after two

months of her marriage after calling her father. But, if

the reason was so, which is stated by Govind Prasad

(PW-3), then what was the problem to the appellant that

he has hidden this fact in his statement and in his

pleadings, therefore, the act of the appellant indicates

that it is possible that the respondent was sent back with

her father to create pressure of dowry demand, hence

being guilty conscious, the appellant has no cheek to say

anything regarding that event.

10

FA.No.182/2002

13. Renu Agrawal (DW-1) in her statement stated

so many things about her torture in the appellant’s

house. Learned counsel for the appellant submits that she

alleged wildly without any basis and no such pleadings

were made by the respondent in her reply to the

application. He further submits that no such suggestions

were given regarding such instances to appellant Sanjay

(PW-1) and his father Govind Prasad (PW-3) in their cross

examination. It is true that the respondent did not plead

regarding such instances about the cruelty of her mother-

in-law. It is also true that no such example was put

forward in cross examination of Sanjay (PW-1) and his

father Govind Prasad (PW-3), but the conduct of the

respondent is clear that she has lodged an FIR for

commission of offence under Section 498-A of IPC against

the appellant and his family members after receiving

summons of the divorce application, and therefore, she

kept silence about the torture caused to her, hence the

allegations made by the respondent cannot be thrown

away in such a manner. It is clear from her conduct that

some of the allegations made by her are correct. She has

stated before the learned Court below that her mother-in-

law prohibited her to make physical relation with the

appellant in her second visit and therefore, she did not

have such relation with the appellant in her second visit.
11

FA.No.182/2002

The appellant admits that there was no problem in

cohabitation with the respondent in her first visit, but in

the second visit she was denying to have such relations.

14. The respondent lived with the appellant only

for four months after the marriage in her two visits, and

therefore, in such a small period, she could not do such

alleged cruelty, which can be a ground for divorce. It is

clear that she was thrown out from the family twice.

15. Both the parties are alleging the cruelty

against each other, therefore, to know the actual

controversy, there was a need to examine an independent

witness before the Court below. It is admitted by the

appellant that he and his father informed these facts to

some reputed persons of the society at Burhar, and

therefore, such reputed persons, who were not influenced

by father of the respondent could be the independent

witnesses to tell the actual controversy between the

parties, but no such witness is examined before the Court

below and even no explanation has been given for such

non-examination.

16. Learned counsel for the appellant submits that

it was the duty of the respondent to examine such

witnesses, but such submission cannot be accepted,

because cruelty of the respondent was alleged by the

appellant in his application, hence it was for him to prove
12
FA.No.182/2002

this fact against the respondent and if he has proved the

same, then it would be the responsibility of the

respondent to rebut it. Unfortunately, the allegations

made by the various witnesses of the appellant are

contradictory amongst each other and also contradictory

to the pleadings. In such circumstances, it cannot be said

that either the allegations made by the appellant are

correct or the allegations made by the respondent are not

correct, therefore, the learned Court below was correct

in holding that the appellant could not prove the cruelty

of the respondent.

17. Learned counsel for the appellant has placed

reliance on the decisions rendered by the Hon’ble Apex

Court in the case “Suman Kapur Vs. Sudhir Kapur”,

[(2009) 1 SCC 422] and “U. Swetha Vs. State”,

[(2009) 6 SCC 757], in which cruelty was considered by

the Hon’ble Apex Court. But, it is clear from the above

two judgments, that cruelty can be assessed only on the

basis of bundle of facts in each case, and therefore, when

the case of the appellant is not established on factual

aspect, then the above dictum are of no help to the

appellant.

18. Learned counsel for the appellant has further

submitted the respondent lodged an FIR for commission

of offence under Section 498-A of IPC after two years of
13
FA.No.182/2002

the marriage against the appellant and his family

members, and therefore, it amounts to be a cruelty. This

contention of learned counsel for the appellant cannot be

accepted. It is very much clear from the record that the

respondent did not lodge any FIR till filing of divorce

application by the appellant, and therefore, by her such

conduct, no ground of cruelty was available at the time of

filing of divorce application. She has every right to file an

FIR to express her grievances against the appellant and

his family members, and therefore, subsequent FIR after

filing of the divorce application does not create any

ground of cruelty.

19. Learned counsel for the appellant in the

alternate submits that since July 1997 the respondent is

not living with the appellant and so many reconciliation

proceedings took place between them, but the same were

fruitless. The appellant is deprived of the company of his

wife since last 13 years, and therefore, it is a case of

irretrievable breakdown of marriage, hence a decree of

divorce be given on this count. In support of his

contention, he has placed reliance on the following

judgments of the Hon’ble Apex Court and this Court:-

(i) “Sanghamitra Ghose Vs. Kajal Kumar Ghose”,
(2007) 2 SCC 220.

(ii) “Durga Prasanna Tripathy Vs. Arundhati Tripathy”,
(2005) 7 SCC 353.

14

FA.No.182/2002

(iii) “Naveen Kohli Vs. Neelu Kohli”, (2006) 4 SCC 558.

(iv) “Madhuri Aswani Vs. Arjundas Aswani”, 2007(3)
MPLJ 550.

Learned counsel for the appellant further submits

that in all above judgments, decree of divorce was

granted in such cases where it was found that the

marriage of the parties is broken and it was not possible

that they could live together with each other, then decree

of divorce was given.

20. However, in the above cited judgments, the

case of “Naveen Kohli” (supra) is most important, in

which the Hon’ble Apex Court has held that no such

ground regarding irretrievable breakdown of marriage is

available in Section 13 of the Act, 1955, and therefore, it

should be a statutory ground and without such

amendment in the Act no decree of divorce can be

passed. In the said judgment, the Hon’ble Apex Court has

advised that legislature must consider the opinion of their

Lordships and to make such provision in the Hindu

Marriage Act, 1955.

21. In the case of “Sanghamitra Ghosh” (supra)

the Hon’ble Apex Court has considered the judgment of

“Naveen Kohli” (supra) and has expressed the opinion

that though there is no ground mentioned in Section 13

of the Act, 1955, however the Apex Court can exercise
15
FA.No.182/2002

the jurisdiction given under Article 142 of the

Constitution of India, and therefore, in Sanghamitra’

case the Hon’ble Apex Court has granted decree of

divorce on the ground of irretrievable breakdown of

marriage.

22. The dictum laid down by the Hon’ble Apex

Court in the Sanghamitra’s case (supra) and Naveen

Kohli’s case (supra), taken jointly, then it would be clear

that since there is no ground available regarding

“irretrievable breakdown of marriage” in Section 13 of

the Act, 1955, no decree of divorce can be given in

absence of such statutory provisions, but decree of

divorce can be given with the jurisdiction of Article 142

of the Constitution of India. But no such jurisdiction is

available to this Court under Article 142 of the

Constitution of India, hence in absence of any provision in

Section 13 of the Act, 1955, no decree of divorce can be

passed by this Court on the ground of “irretrievable

breakdown of marriage”.

23. In the light of the above discussions, it is clear

that no decree of divorce can be passed by this Court in

favour of the appellant. The learned 2nd Additional

District Judge has rightly dismissed the appellant’s

application, hence the appeal of the appellant deserves to

be dismissed.

16

FA.No.182/2002

24. In the result, this appeal does not succeed and

is hereby dismissed with costs. The appellant shall bear

the cost of the respondent also.

      (Ajit Singh)                          (N.K.Gupta)
          Judge                               Judge
      30/09/2010                            30/09/2010.



Ansari.