High Court Kerala High Court

Vijayamma P.M. vs Radhakrishnan on 23 July, 2008

Kerala High Court
Vijayamma P.M. vs Radhakrishnan on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 174 of 2007()


1. VIJAYAMMA P.M., D/O. P.U.MOHANDAS,
                      ...  Petitioner

                        Vs



1. RADHAKRISHNAN, S/O. P.KESAVAN,
                       ...       Respondent

                For Petitioner  :SRI.A.P.SUBHASH

                For Respondent  :SRI.K.P.SHAHUL HAMEED

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

 Dated :23/07/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            ----------------------------------------------------------------
                      MAT. APPEAL NO.174 OF 2007
            ----------------------------------------------------------------
                     Dated this the 23rd day of July, 2008

                                   JUDGMENT

Harun-Ul-Rashid, J.

The appellant herein is the petitioner in O.P. No.384 of 2004 on the

file of the Family Court, Kottayam at Ettumanoor. The Original Petition

is filed by the wife for divorce under Section 13 B of the Hindu Marriage

Act. The respondent herein is her husband. By the impugned order, the

court below dismissed the Original Petition. Hence, this appeal. The

parties are hereafter referred to as petitioner and respondent as in the

Original Petition.

2. The marriage between the parties was solemnised on 16.5.1991

as per the religious rites prevalent in the community. At the time of

marriage, the petitioner was working as Military Nurse at Uttar Pradesh

and the respondent was a teacher working at Gujarat. They resided

together after marriage and two children were born in the wedlock. It is

the case of the petitioner/wife that the respondent is a drunkard and he is

not interested in looking after the affairs of the petitioner and the children.

Mat. Appeal No.174/2007 2

According to her, the respondent used to manhandle her and that

throughout the period of their married life the respondent continued to ill

treat her. She also narrated an incident that happened on 3.7.2004 on

which day the respondent manhandled and sent her out of the house. On

coming to know of the incident, the parents of the petitioner came and

took her to their house and on 5.7.2004, the petitioner filed the complaint

before the police.

3. The respondent filed objection denying all the allegations

levelled against him. According to him, he is not a drunkard and he had

been leading a peaceful life with the petitioner and the children. He also

contended that the petitioner filed the complaint using her influence as a

military officer and that the petitioner is living separately with the children

for no reason.

4. The petitioner/wife was examined as PW.1 and the respondent

was examined as RW.1. Ext.A1 is the marriage certificate issued by the

Sub Registrar, Ettumanoor. As PW.1, the petitioner testified before the

court below that her husband is a drunkard, that his conduct and

behaviour are not befitting to a teacher and that of the head of the family

and that he never took care of her and the children. She further testified

Mat. Appeal No.174/2007 3

that the respondent abused her in the presence of others and ill treated her

mentally and physically. She also stated that the entire money received by

the respondent by way of salary during the period he was employed as a

teacher was spent for taking liquor and he also extracted money from her

by intimidating her and the same was also spent for consumption of

alcohol. According to the petitioner, the respondent is a habitual drunkard.

She also stated that due to the mental and physical cruelty suffered by her,

she has deserted the respondent and has started living separately and that

she lost her mental peace during her stay with him. The respondent who

was examined as RW.1, denied the above allegations. He denied the

suggestion that he is a drunkard, but admitted that he used to consume

alcohol. He also denied the allegation that he lost his job due to drinking.

5. The parties are well placed in the society. The pleadings and

evidence would go to show that the parties did not live happily during the

period they lived as husband and wife. The scuffle and bickering started

from the early months of the marriage and the parties are fighting each

other from the very beginning. The incident narrated by the wife would

go to show that she was subjected to physical and mental cruelty and this

resulted in filing a petition under Section 498 A I.P.C. If the version of

PW.1 is to be believed, the mental torture continued while the parties co-

Mat. Appeal No.174/2007 4

habited, making her life with the respondent extremely intolerable,

miserable and overbearing and such cruel harassment reached intolerable

proportions. We also had occasion to interact with the parties. We had

also appointed mediators to settle the dispute between the parties. The

petitioner/wife expressed her desire to live separately. According to her

reconciliation is out of the question. The nature of the allegations levelled

against the respondent/husband shows her intense hatred and animosity

towards him. The parties appeared before us on 8.7.2008 and agreed to

file a joint petition under Section 13 B of the Hindu Marriage Act, 1955.

6. When the matter was taken up on 9.7.2008, it was submitted at

the Bar that the respondent refused to sign the joint petition and left the

place. Going by the versions of the petitioner as PW.1, we find that she

was subjected to physical and mental cruelty, making it impossible for her

to live with the respondent/husband. The situation is that the wronged

party cannot reasonably be asked to put up with such conduct and continue

to live with the other party. The facts pleaded and proved by the

petitioner/wife have to be appreciated and evaluated differently from the

facts pleaded by the respondent/husband. The versions of RW.1 cannot be

believed for the reason that he does not appear to be a trustworthy person.

He is not looking after his children, nor providing for them or protecting

Mat. Appeal No.174/2007 5

them. Hence, we are of the view that the petitioner is entitled to a decree of

divorce on the ground of cruelty.

7. In the decision of the Supreme Court reported in Naveen Kohli

v. Neelu Kohli, 2006(2) K.L.T. S.N. 29 (Case No.41)(SC) = (2006) 4

S.C.C. 558), the Supreme Court observed that once the parties have

separated and the separation has continued for sufficient length of time and

one of them has presented a petition for divorce, it can well be presumed

that the marriage has been broken beyond repair and that it would be

unrealistic for the law not to take notice of that fact and it would be

harmful to the society and injurious to the interests of the parties.

8. The parties are living separately since July, 2004. In the facts

and circumstances discussed above, we do not agree with the view taken

by the Family Court to the effect that the petitioner has not succeeded in

proving the grounds alleged in the petition for divorce. The parties were

living away from Kerala in places like Uttar Pradesh, Uttaranchal, Punjab

etc. Hence, the court below was not correct in observing that there was no

independent evidence to show that the respondent/husband treated the

petitioner/with cruelty and manhandled her. In the peculiar facts and

circumstances of the case, it is very difficult to cite witnesses in proof of

Mat. Appeal No.174/2007 6

the physical and mental cruelty alleged in the petition. The incidents

happened in the house where the parties resided. Ultimately, it is a matter

of inference to be drawn by taking into account the nature of the conduct

and its effect on the complaining spouse. After going through the oral

testimony of PW.1 and the pleadings in her petition, we are of the view

that the petitioner is entitled to get a decree of divorce as prayed for by

her. In the result, the order under challenge is set aside. The petition

filed under section 13(1)(i-a) of the Hindu Marriage Act is allowed. The

marriage between the petitioner and the respondent is dissolved with effect

from today.

The Matrimonial Appeal is allowed as above. There will be no

order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

Mat. Appeal No.174/2007 7

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

MAT.APPEALNO.174/2007

JUDGMENT

23rd July, 2008

Mat. Appeal No.174/2007 8