IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11590 of 2010(R)
1. V.G.RAJILAL, 40 YEARS,
... Petitioner
2. SHAJIMOL, 21 YEARS,
Vs
1. THE STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :09/04/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 11590 of 2010 R
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the ... day of April, 2010
JUDGMENT
Joseph Francis, J.
This Writ Petition under Articles 226 and 227 of the
Constitution of India is filed with the following prayer:
” to set aside the order dated 19.3.2010 of the
Family Court, Malappuram returning Ext.P1 filed
by the petitioners under Section 13 B of the Hindu
Marriage Act for non-production of Marriage
Certificate and direct the Family Court to receive
Ext.P1 on file and consider the same on merits.”
2. Briefly the case of the petitioner is as follows. The
petitioners belong to Thiyya Community and professing Hindu
Religion. The marriage of the petitioners were solemnized on
W.P.(C).No. 11590 of 2010
2
31.10.2008 as per the customs prevalent among members of Thiyya
community of Hindu Religion. The petitioners have decided to
dissolve their marriage mutually under Section 13B of the Hindu
Marriage Act. Accordingly, the petitioners submitted a petition dated
16.3.2010 before the Family Court, Malappuram for divorce on mutual
consent under Section 13B of the Hindu Marriage Act. Along with the
said petition, the petitioners also submitted a petition dated 16.3.2010
to dispense with the stipulation of 6 months period from presentation
of the petition under Section 13B of Hindu Marriage, for granting of
mutual divorce.
3. It is submitted that the Family Court has returned Ext.P1
petition stating that Registration of marriage is compulsory after
28.2.2008 and directed the petitioners to produce the marriage
registration certificate. Ext.P1 is the true copy of the petition dated
16.3.2010 filed by the petitioners under Section 13B of the Hindu
Marriage Act before the Family Court, Malappuram, along with the
W.P.(C).No. 11590 of 2010
3
order of Family Court, Malappuram dated 19.3.2010. Ext.P2 is true
copy of the petition filed by the petitioners dated 16.3.2010 to dispense
with the waiting period of 6 months. Aggrieved by the order of the
Family Court the petitioners filed this Writ Petition.
4. We heard the learned counsel for the petitioners and the
learned Government Pleader.
5. The learned counsel for the petitioners raised the following
contentions. The Family Court has no power or authority to return the
petition under Section 13B filed by the husband and wife, whose
marriage had been solemnized as per Hindu Customary law, stating
that the marriage registration certificate was not produced when the
petitioners filed the affidavit stating that they were married as per the
Hindu Customary law and that their marriage had not been registered.
The Kerala Registration of Marriages (Common) Rules, 2008 do not
stipulate that the marriage should be registered as a condition precedent
for making application under Section 13B of the Hindu Marriage Act.
W.P.(C).No. 11590 of 2010
4
6. The petitioners are entitled to file affidavit to the effect that
they were married as per Hindu Customary law in the absence of
certified extract of Hindu Marriage Register. The marriage of the
petitioners were complete and valid on solemnization of their marriage
under the Hindu customary law and non-registration of the marriage
of the petitioners will not make the marriage void and invalid.
7. There is no law or rule stipulating that the production of
Marriage Certificate is compulsory to maintain a petition under Section
13B of the Hindu Marriage Act. The returning of the petition filed by
the petitioners for non-producing the marriage certificate is therefore
without jurisdiction.
8. Learned counsel for the petitioners invited our attention to
the decision reported in Anitha Marginic v. Annadurai (1992
KLT 2 (Case No.2), in which it was held:
W.P.(C).No. 11590 of 2010
5
“When the factum of marriage is disputed,
evidence regarding performance of marriage
according to Hindu rites must be brought on record
to show that there had been a valid marriage. The
registration is not the sole proof of marriage in
order to become a valid marriage.”
9. In the present case, the marriage between the petitioners is
not disputed. Section 13B of the Hindu Marriage Act, 1955 was
inserted by Act 78 of 1976 and provides for divorce by mutual
consent. In order to attract the provisions of this section, the spouses
should have been living separately for a period of one year or more and
must not have been able to live together and have mutually agreed that
the marriage should be dissolved. If all the three ingredients of
Section 13B are proved by the parties, divorce cannot be refused. In
order that they must not hastily applied for divorce by mutual consent
it is provided in sub section (2) that the parties may withdraw the
W.P.(C).No. 11590 of 2010
6
petition. If the parties have not withdrawn the petition, the Court may
after six months and before 16 months pass a decree of divorce.
Before doing so, the Court must be satisfied after hearing the parties
and after making such enquiry as it thinks fit that a marriage has been
solemnized and that the averments in the petition are true.
10. In the decision reported in Padmakiran Rao v. B.
Venkateramana Rao (1996 (2) H.L.R. 271) it was held that ‘hearing’
does not necessarily mean that both the parties have to be examined.
The word ‘hearing’ is often used in a broad sense which need not
always mean personal hearing. Where the husband is living in
U.S.A., evidence in the form of an affidavit on the husband’s side can
be legitimately taken into account in view of Order 19 Rule 1 C.P.C.
unless there are suspicious circumstances or any particular reason to
think that the averments in the affidavit may not be true.
11. Rule 4 of the Hindu Marriage (Kerala) Rules, 1963
provides that every petition filed under the Hindu Marriage Act, 1955
W.P.(C).No. 11590 of 2010
7
shall be accompanied by a certified extract from the Hindu Marriage
Register maintained under Section 8 of the Act and in the absence of
the same an affidavit to that effect that the petitioner was married to
respondent.
12. Kerala Registration of Marriages (Common) Rules, 2008
came into force on 29.2.2008. Rule 6 of that Rules provides that all
marriages solemnized in the State after the commencement of the Rules
shall be registered irrespective of religion of parties. Rule 15 of that
Rules reads as follows.
Consequences of non-registration: After the
commencement of these Rules, the Government shall
not accept for any purpose, any certificate of marriage
issued by any authority other than those authorised
under these Rules or under any other statutory
provisions. However this provision is not applicable to
W.P.(C).No. 11590 of 2010
8
the marriages solemnized before the commencement of
these Rules.
13. There is no stipulation either in the Hindu Marriage Act or
the rules framed there under that the petitioners in a petition under
Section 13B of the Hindu Marriage Act should compulsorily produce
the Marriage Certificate. There is no such stipulation in the Kerala
Registration of Marriages (Common) Rules, 2008 also. It is submitted
that Rule 3 of the Hindu Marriage (Kerala) Rules, 1955 framed by this
Court stipulates that every petition filed under Hindu Marriage Act
shall be accompanied by a certified extract from the Hindu Marriage
Register maintained under Section 8 of the Act and in the absence of
the same, an affidavit to the effect that the petitioner was married to the
respondent. The said Rule does not stipulate that the production of
marriage certificate is compulsory. The petitioners have filed affidavit
to the effect that they were married as per Hindu customary law and
W.P.(C).No. 11590 of 2010
9
that the marriage is not registered. As such the Court below has no
jurisdiction to insist for the marriage registration certificate as a pre-
condition for entertaining the petition filed by the petitioners.
14. Accordingly this Writ Petition is allowed. We set aside the
order dt. 19.3.2010 of the Family Court, Malappuram returning Ext.P1
filed by the petitioners under Section 13B of Hindu Marriage Act for
non-production of the marriage certificate and direct the Family Court
to receive Ext.P1 on file and consider the same on merits and in
accordance with law.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm