High Court Karnataka High Court

Sri Ravinanda Gopal vs Smt R Revathi @ Gayathri on 25 October, 2010

Karnataka High Court
Sri Ravinanda Gopal vs Smt R Revathi @ Gayathri on 25 October, 2010
Author: K.L.Manjunath And B.Manohar
IN THE HIGH COURT OF KARNATAKA, BANGALORE.'

DATED THIS THE 25¢: DAY OF OCTOBER,_;2~0l,_'Q:   

PRESENT

THE HONBLE MRJUSTICE  L. 3  'J 

THE HON'BLE MR. JUS*I*I.§fE  

MFA.NO.446_1 QF"2'dVQ8VVV(MC)

BETWEEN:

Sri.Ravinanda G0w;:a§;,.;:.'* ._ 2;  
S/oflasharath:_Naiéd 33 'years,
 ._  Ramaéiuemdra Raddy Building,
'  Pritchand Road,

M



Robertson Pet,
K.G.F «~ 563 113  RESPONDENT

(By Sri.S.Balan 8: Assts, Advocate)

MFA filed U/s. 28 of the Hindu Marriage

the Judgment and Award dated: 04.03.2008 ” .g_
M.C.NO.55/2000 on the file Of Civil Judge

rejecting the petition filed U / s.12 of~’Hin-du Marriage Act for
divorce.

This MFA having been hetard andrelservedandgg

on for pronouncement of Judgerneiirt this’–.da’yf,
J., delivered the following: — ”

JUDSMEN®M_
Appellant is the petifionerg Civil Judge

[Sr.Dn.], 1″ the judgment and
decree M.C.i\lo.56/ 2000 passed

by the C_§S:Vi1″¢’Judg€” KGF, filed this appeal.

filed a petition under Section 12 of

Hindt1l”lV£ar1’iagejfXet seeking for annulment of marriage

l°».__o11VV the of impotency of respondent or in the

/5%

3
alternative grant a decree of divorce dissolving the

marriage solemnized on 23-6- 1999.

3. The brief facts of the case are as fo11ows:’_.§:”” 99

The petitioner and respondent, are ”

husband and wife. Their marriage

23-6-1999 as per the Hindu KGFQTT

The respondent lived in Vthe maritai;’ho’:1se. “Tire petitioner
was working at Bangalore. the house

early in the and the night. The

petitioner’ ‘during the stay of the

respondentlinltihe the petitioner and his

family niernbers that she has no respect for the

eiders’~pai’ticiilarly to the mother of the petitioner. Many

tirnelshshelias’I=.niisbehaved with other family members.

‘theW;AVudi month she had been to her parental

14-7-1998. On 6-8-1999, she informed the

5*

4

petitioner that she is pregnant. However on 30-8-1998,

she informed the petitioner that she had undergone

abortion. in Vi€W of that the respondent was

the medical test on 2-9-1999. fifhe

examined her reported that the all

pregnant and the respondent’ hhaveiheuinenstrual” 9

cycle at all. She has taken §r.K’asturi on
28- 10-1999 for a few days lL}Ti«:F,’9,V.’1:1A–;.1:E3:1_f_’If_iiII10I’1iE11 house
on 3-11-1999. the petitioner,

the respondent.VV.wi;is’A:brought’]bac’k the marital house on

19- 1- 1 999:. _ ‘ the marital house once

again on any reasonable cause and

:.deserte;i””the: petitioner? ‘

_ in his petition alleges that the

:19″»….vparentsrof t.he’3..V_r.espondent suppressed the fact that the

– -.fj’j;respondentV__Ais an impotent and unable to beget a child, it

i”

5

is impossible to lead a marital life with the respondent.

He issued a legal notice to the respondent oallingotipon

her to join him. After four months, she has

the said notice agreeing to joi1’1__.t.he4 ,4_’_i.”VI’h_e’

petitioner has alleged that the

cover up her latches had “under”

Section 498-»A of IPC and seetiongefatgandt4 or Dowry
Prohibition Act
before theV_jtj,risdieti.–o.rial_~police and that
the matter is :peoneitieiiat:.oTn. Since the

respondent is an:..i;tnpotent:,’t_’ she not in a position to

maintain the ‘rnarital’V”li.:fe» the petitioner filed a petition

seeking for anr1ul’H1,erj1_t or marriage.

“to»t–he notice issued by the Civil Judge

(VS~r=..Dn’.’};Vtlive:_’resp0–ndent entered appearance and filed her

.»ao,./.._,.vobjectio’ns. _ denied the averments made in the

‘i-«l’.j’j;petit.ion. ” However, admitted the marriage and

£~”

6

relationship. She has stated that after the marriage, she

stayed in the marital house from 23–6~l9V9’9;’:””._Vti1l

l4«~7–1999 and in view of Audi month,

parental House. Due to their marital _life;”*:the’re’_¥Wa:s

symptoms of pregnancy out of

undergone a test in St.JohnsVCv1inicalhiaboratolrgrélvand the” V

report was positive. ‘§he”i’eafter”,”‘she taker: ‘treatment
in Government Materr1ityH_H7osp.ital. informed by
the Doctors that?__’Vsii;e.ha.s:~.got abortions. The

symptoms of Vinfolrjnlied to the petitioner

earlier and._the_ spon’tarIeo’u_s”abortions was also informed

to the Vpetitioner svubsequently. On 23–8~1999, the

fespondenst-rejoinedVdlthepetitioner and she was subjected

to’V”r~.v’}7?hen the pregnancy report was negative

“because ofspontaneous abortions. Dr.Kasturi, who had

“the respondent to the medical test reported

thatdduedd to the abortion, the respondent is suffering from

AV,

7

anemic and advised for nutritious food and suggested
treatment to the respondent. The petitioner in order to
avoid medical expenditure and other expenditure towards

nutritious food, sent her to the parental

parents took her to the Sharn’s Clinic and_.t1ft=’§”ci.tVi’Iitfefi”it

been given. Further, respondent in…[her-,9sta’tem’ent..,.oi”

objections alleges that the Fpetitiozner

Rs.2.00 lakhs to do the l)_usinespsI’:-Sinee, ttlieifathfier of the
respondent expressed pay the said

amount, the petitioner respondent

for dowry.V7_ To she had filed a

petition u_nderw. of IPC. The respondent

:.oorit.ended a.tha’t.sheHhas’ not deserted the petitioner on the

otherV’ii.and.’;petitioner has deserted her and sent her

Iltback her ‘parental house on 23-1-2000. She is hale

Aheualthyfi; she is fit physically, mentally and also

Iiledielaliy; she is not an impotent and she is ready to

/9/

8

undergo any medical test with any Doctor as per the
choice of the petitioner and sought for dismissaV1’e’ofi.the

petition.

6. On the basis of the pleadingsfoii
Judge (Sr.Dn.), KGF, has framed the”fo1ioWingi- V

(i) Whether the petitiovfier’ hasV”‘p1’fox}ed.’:’:§the
marriage of resoorident
is null and void’ asthCe:.ii’réfsfJQndent is

impotent’? _

(ii) is entitled for a
decree * as claimed by the

_ peti”tiorier’?_

(i’iii).”C’ Wh:a1;order?”‘V

:petit’io_rIer in order to prove his contention

as P.W.1 and got the documents

” §’,x.P.1 to Ex.P.5. The respondent examined

/Sw

herself as R.W.1 and got marked the documerxts as

Ex.R.l and Ex.R.2.

8. The Civil Judge [Sr.Dn.) after’00’consideririgx”«t_he5era1 0

and documentary evidence let in bytthe-joartilesheldll

Nos.1 and 2 in negative its
judgment and decree dated lflpleased to

dismiss the divorceA.petition.:._ 0

9. Being aggrie:x”;ed” and decree dated
4-3-2000, the petitioner has

filed this apA1oe.._a’l. 0 A’

};j’0′.«Sri;§l:’iG2,,’-L.:Chandra1*n’ohan, learned counsel appearing

forlycointended that the judgment and decree

by the below is contrary to law and facts of

0 ;cacse.. The court below has grossly erred in accepting

stateinent of respondent that she is ready and willing

2%

to undergo medical check-up and dismissing the petition

is erroneous in law. The material on evidenc’e””=ei’early

shows that the respondent had deserted appelliant.

Further, she is an impotent and itis in1po«ssib3e” tovlead

marital life with an impotent. persdonhlfl The,’..’murf’t loeloiilvap

without appreciating the oral aunrdi’docunienitaxyvligevidence
dismissed the petition; wfnicli is.’.erroneous in law and

sought for dismissal of the’*sa:me- the appeal

11. On the and Associates,
learned respondent contended

that the court. “considering the oral and

docurnentary ext/idenicle led by the parties found that the

appeliant made out a case for annulment of

rnarriagei’ ar1d.f;al:so a decree for divorce. Accordingly,

_7~.._dis:nissed.. the petition. There is no infirmity in the order

/9”

EE

passed by the court below and sought for dismissal of the

appeal confirming the order passed by the court below.

12. We have carefully gone through the arg1i1<ne.nts

addressed by the learned counsel for the

considered the oral and docu1nenta_.ry.efvid_enee*:}jed°'oy.VthoeuV'

parties.

13. It is not in disputellltihat the andel

respondent are legally vweddepd””eouple.. The-«irwrriarriage
was solemnized on 236- stayed in

the marital._ and in View of audi

month (Ashatla’)li she _\7.l}ent.:’to4the parental house. Due to

thgwed1§;c1;:’iand nst’ayv__t_i_nvthe marital house till 14–7-1999,

therewllwas–.a=syrnptom of pregnancy to the respondent.

She test in St.Johns Clinical Lab and the

._l_f_areport wasltpositive. She has informed the appellant

the same, however, there was spontaneous

25/

abortions. The same was also informed to the appellant.

The appellant has taken the respondent for test.

The Doctor reported that respondent was

pregnant. It was the allegationrof

Doctor informed him that respon’dentV.d-idol: not’;

menstrual cycle at all. been
produced by the appellan_t:”to nor he has
produced the report. of alleges
that the she is unable to
beget a ch.ild~.. she was very rude
and used to the elder members of
the family _vparticu’la_rl’yV to it mother.

»A ‘ojthepr hand, the respondent denied the

I’*,__Vallegations’lofuftheiappellant. She states that the mother

_ ‘the petitioner had taken her to Dr.Katuri at Bangarpet

the”_«Doctor reported that in View of spontaneous

abortions, the respondent is anemic. She suggested for

nutritious food and also suggested for treatmerltfi.;:”‘Ifo

avoid the said expenditure the appellant

respondent to the parental house,” She d

the appellant demanded dowry of A’ V

15. The appellant, in etzide:nee”‘~-deposed. that their
marriage has been .At_’é.::.2’I3{~6–1999, the
respondent stayedliri till 14«–7~’5199-9
and their He has deposed
that the house on 23-1-2000
and he haslliasued as per EX.P.l calling upon
respoindentllltov the appellant. The respondent has

Vtaefper EX.P.2 expressing her Willingness to

join thelappell-alnt. H-oixkever, in the cross~’exaInin.atio;1,

_ ____apppe1Ia:nt..has.vexpressedthat he is not ready to take the

to the marital house. The respondent in

14

her notice has stated that she is ready to undergo any

medical test with any Doctor as per the choice ‘a’o_fgthe

appellant. However, the appellant is not

medical tests done. In the cross:e2_(ami’n’a’tion. ‘”he’,haVs’

deposed that he is not ready for any:’_’.’m;ed’ica’l

Further, the appellant has Vld:ep.osed’ that note

produced any medical report that th’e’~re’spondent
is an impotent and also he.\.,:_:has.1l__not taken the
respondent for lTh.e._.:appellant has not

examined any his contention that

the respondent’ and she is not in a

position V to beget’ ‘any’, clh_i»ld~~~.”‘:

other Vh’and; the respondent examined herself

as’ l._.R.E_V.’ 1 Vt’l.reiterated the averrnents made in the

l”°”statem’e__nt of objections in the exarnination–in–chief. The

case of the respondent is that the marriage took

as
place between the appellant and respondent

on 23-64999 and on the same day nuptial ceremonyjwas

celebrated in her parental house and the marriage..”w’as

consummated . After the marriage, they

husband and wife. During the aucli

to her parental house where-.__she”aunderwent.__rr1e}§:lical:”;

tests. It is found that th_er’e..:_was of
pregnancy. Subsequentlgn. informed that

there were spontan.eou’sW 7 ~,’l’he appellants

Dr.Kasturi;._g The the mother of the

appellant _that”due_tjo lt’h’e’~~~abortion she was anemic and

I-advisecleto be under medication and good diet to maintain

normal- The appellant in order to avoid

ln”‘Ve:x;penditure’,’ the respondent to her parental house

it deserted the respondent. In her cross»

eivgamination, the respondent has denied the suggestion

Aw

16

of the appellant’s counsel that there is no satisfactory

sexual intercourse with the appellant. Further4,sh._e:*has

deposed that on 23-8-1999, she was with

and she had sexual intercourse o_n….the said” ”

has denied the suggestion of the

there was no intercourse betweerithern c:lue._t”o if

17. It is the case of the..appVeiia.nt. that the-qresipondent
had left the marital Without
sufficient reason. he issued a
legal notice calling toconie back to the marital

house and lleirespondent sent a reply notice

accepting the offerywiand wanted to stay in the marital

thevzcfappellant. However, the appellant is not

‘J.wagreealole ford-“.”p:.*;1qgevVlsame. The respondent informed the

_:’_p’_:«_appye1lant she would undergo any medical test with

i):o.’c’_tor as per the choice of the appellant. The

Aw

E7

specific case of the respondent is that she is not an

impotent and due to wedlock, there was of

pregnancy. However, there were spontaneous{abortion-s_§’

Hence it is clear that she is not an .iIn_potc’r1t,”havle”‘

and healthy and she is physically tolbleglet

support of his contention, nott

examined any Doctors, ~.’.l’o decl’a.relV'”that the particular
lady was an impotent, must be
produced before” of the oral

assertion made the’ .ap.:Tpella’ntl,’; a decree of divorce

cannot be? of irnpotency. The

impotency is inabili.ty_ to-._p’crform sexual intercourse, even

after tlie°fair trial. Inthe instant case, the specific case

of the; it is that the marriage has been

due to the wedlock, there was a

it pregnancy. Due to premature, it was

spontarieously aborted. That apart, the appellant himself

A”

18

issued a notice to the respondent calling upon her to join

him in the marital house. If the respondentV.Vlis’._an

impotent, the question of issuing notice callingwuiiiojn

respondent to join. him in the marital h_*ou’se:l’.’;does_’_notll”

arise. Even in the notice issued, he riot”

allegations regarding impotenc§f:~~._oVHence,’ ll”afjp’elllantl”

has not made out anyicasesi”‘fo.r:’;.gifant lof”‘di\}:’orce or
annulment of the 12 of the
Hindu Marriage in the
petition alleging’. stubborn, and she

had scantl’respe’ctl’fo’r.:le»l,der:”members of the family, no
material has before the court or to show
particu.1-ar vvincidelntiii which she has disrespected the

eld’er_s;_:,l’falosence of the same, the case of the

lilo’-A…..appe1la1fltl be accepted. The court below after

~ jeon’sideringV_ti1e oral and documentary evidence led by the

5″

parties, dismissed the petition filed by the appe1lar;t___by a

Well considered order.

18. We do not find any ground to_JiI1t_¢rfe:te'”wi.:i§f_i;

considered order passed by the co’e41rt–.’_A_beVloyv..

pass the following

The appeal filed by

Parties to__. be.ar’Alth’eir H V

._L_