Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Supreme Court - Daily Orders

Poonam vs Surender Kumar on 29 September, 2021

Bench: Sanjay Kishan Kaul, M.M. Sundresh

                                                          1

                                   IN THE SUPREME COURT OF INDIA
                                     CIVIL APPELLATE JURISDICTION

                                        CIVIL APPEAL NO. 9545/2010



                         POONAM                                     ..     APPELLANT(S)

                                                    VERSUS

                         SURENDER KUMAR                             ..    RESPONDENT(S)

                                                 O R D E R

Marriage between the parties was solemnized on 09.06.2002 as per Hindu rites, but it appears that there were problems from the very inception for which the appellant blames not only the respondent but the family members too. It is on 09.09.2003 that the appellant filed a petition on grounds of cruelty and desertion under Section 13 of the Hindu Marriage Act, 1955. The petition was however dismissed on 04.01.2006 predicated on a reasoning that the real brother of the appellant had deposed against her. The claim of the appellant is that the testimonies of the brother of the appellant Subhash Chand and her bhabhi Rani Devi in whose presence the harassment of the appellant took place have been ignored while Signature Not Verified giving credence to the testimony of the other Digitally signed by Charanjeet kaur Date: 2021.09.30 16:44:33 IST Reason: brother of the appellant who stayed separately from the family and is not even on talking terms with her parents.

2

The aforesaid judgment was challenged in appeal and by the impugned judgment dated 05.11.2009, the appeal was dismissed.

In the present proceedings assailing the impugned order notice was issued initially on 15.02.2010 and the matter was referred to mediation vide order dated 10.09.2010. Nothing apparently worked out and ultimately leave was granted on 29.10.2010.

We are informed that in view of the maintenance directed to be paid by the trial Court of Rs. 800/- per month, that amount continues to be paid.

On 23.09.2021, learned counsel for the appellant submitted, on instructions, to put an end to the dispute, the appellant was willing to go through a mutual consent divorce with all allegations made earlier withdrawn and not claiming any maintenance henceforth.

Learned counsel for the respondent took time to obtain instructions and we directed the parties also to remain virtually present on the next date, i.e., 28.09.2021. The parties joined the proceedings but respondent was unwilling even for the suggestion made on 23.09.2021. Thus we proceeded to hear the matter.

3

On the plea of the learned counsel for the appellant, on instructions, the limited question is whether this is a fit case for grant of divorce on account of irretrievable break down of marriage, since even the mutual consent divorce is not acceptable to the respondent. If we look to the facts of the case as set out aforesaid, there is little doubt, and even for that matter the respondent who appeared before us could not dispute, that the marriage did not take off from the very beginning. The marriage took place on 09.06.2002 and on 29.06.2002, the case was registered under Section 498-A read with Section 406, IPC alleging that the appellant was not being permitted to enter the house on account of her inability to satisfy the dowry demands. The divorce petition was filed on 09.09.2003. If The parties have not been able to subserve the very objective of marriage of companionship for each other from the very inception and have been living apart for more than 19 years, we are of the view that if this is not an irretrievable break down of marriage then what would be the situation of that kind! We had in a recent judgment analyzed the issue arising from the unwillingness of one of the parties to go in for a divorce and whether in that 4 scenario this Court would invoke powers under Section 142 of the Constitution of India to dissolve the marriage on the ground of irretrievable break down of marriage in Sivasankaran vs. Santhimeenal1 decided on 13.09.2021. In the facts of the case, we had found both cruelty made out as also the marriage not having taken off from the very inception for almost 20 years, somewhat similar in the present case. We thus observed that there was disintegration of marital unity and thus disintegration of the marriage [See. A. Jayachandra vs. Aneel Kaur]2 and went out to notice that there was no initial integration itself which would really allow disintegration afterwards. The position is not different in this case. We are thus of the view that it is appropriate that the parties formally part company having actually lived apart for about 19 years.

We are thus of the view that a decree of divorce dissolving the marriage between the parties be passed in exercise of powers under Section 142 of the Constitution of India on account of irretrievable break down of marriage, but we make it clear that in view of what had been 1 Civil Appeal Nos.4984-4985/2021 2 (2005) 2 SCC 22 5 offered by the appellant in Court, the appellant will not claim any maintenance or any other amounts from the respondent henceforth.

The appeal is, accordingly, allowed in the aforesaid terms leaving the parties to bear their own costs.

....................J. [SANJAY KISHAN KAUL] ...................J. [M.M. SUNDRESH] NEW DELHI, SEPTEMBER 29, 2021.

                                      6


ITEM NO.101                 COURT NO.6                  SECTION IV
(PH)
                 S U P R E M E C O U R T O F      I N D I A
                         RECORD OF PROCEEDINGS

Civil Appeal    No(s).   9545/2010

POONAM                                                  Appellant(s)

                                     VERSUS

SURENDER KUMAR                                          Respondent(s)

([ PART-HEARD BY HON'BLE SANJAY KISHAN KAUL AND HON'BLE M.M. SUNDRESH ,JJ. ] ) Date : 29-09-2021 This appeal was called on for hearing today. CORAM :

HON'BLE MR. JUSTICE SANJAY KISHAN KAUL HON'BLE MR. JUSTICE M.M. SUNDRESH For Appellant(s) Mr. Brijendeer Chahar, Sr. Adv.
Mrs. Jyoti Chahar, Adv.
Mr. Karan Chahar, Adv.
Ms. Pooja Chahar, Adv.
Ms. Shashi Bhushan, Adv.
Mr. Vinay Garg, AOR For Respondent(s) Mr. Shish Pal Laler, Adv.
Mr. Atul, Adv.
Mr. Ravi Panwar, AOR UPON hearing the counsel the Court made the following O R D E R The appeal is allowed in terms of the signed order leaving the parties to bear their own costs.
[CHARANJEET KAUR] [POONAM VAID] ASTT. REGISTRAR-cum-PS COURT MASTER (NSH) [ Signed order is placed on the file ]