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 0]

Madras High Court

Kalirajan @ Rajan Demathew vs K.Mary Fora on 21 March, 2025

Author: G.Jayachandran

Bench: G. Jayachandran

                                                CMA(MD) NOs. 1087 and 1123 of 2022
                         BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
                                        DATED: 21-03-2025
                                             CORAM
                          THE HONOURABLE DR JUSTICE G. JAYACHANDRAN
                                              AND
                             THE HONOURABLE MS.JUSTICE R. POORNIMA

                                  CMA(MD) NOs. 1087 and 1123 of 2022
                                                and
                                     CMP(MD)NO.11463 of 2022

            Kalirajan @ Rajan Demathew ... Appellant
            in both C.M.A.(MD)
                                                              Vs
            K.Mary Fora ... Respondent
            in both C.M.A.(MD)



            Prayer in C.M.A(MD).No.1087 of 2022: This Civil Miscellaneous Appeal has been filed
            under Section 19 of Family Court Act r/w Section 55 of IDOP Act to set aside the order
            passed in I.D.O.P.No.3 of 2019 on the file of Family Court, Thanjavur dated 24.08.2022
            and grant an order of decree under Section 10(1)(x) of Divorce Act, 1869.


            Prayer in C.M.A(MD).No.1123 of 2022: This Civil Miscellaneous Appeal has been filed
            under Section 19 of Family Court Act r/w Section 55 of IDOP Act to set aside the order
            passed in I.D.O.P.No.16 of 2019 on the file of Family Court, Thanjavur dated 24.08.2022
            and grant an order of decree under Section 32 of Divorce Act, 1869.

            For Appellant : Mr.T.S.Mohamed Mohideen
            (in both C.M.A.(MD)
            For Respondent : M/s.U.Nirmalarani
            (in both C.M.A.(MD)




https://www.mhc.tn.gov.in/judis          ( Uploaded on: 15/04/2025 04:54:09 pm )
                                                         ORDER

                           (Order of the Court was made by the Hon'ble G.Jayachandran J.)




            By this common order both the civil miscellaneous appeals are being disposed of.



            2. I.D.O.P.No.3 of 2019 was filed by the petitioner/husband under Section 10(1)(x) of the

            Indian Divorce Act, 1869 and I.D.O.P.No.16 of 2019 filed by the wife/respondent under

            Section 32 of the Indian Divorce Act, 1869 for the restitution of conjugal rights .



            3. The facts of the case is that on 02.09.2013, the marriage between the petitioner and the

            respondent got solemnized as per Christian rites. According to the petitioner/husband,

            marriage was not consummated due to non-cooperation of the respondent/wife. The

            respondent/wife left the matrimonial home and stayed with her parents for a while.

            Thereafter, she returned to her matrimonial home on 04.06.20214 but was behaving

            erratically and causing mental cruelty. When the petitioner/husband enquired about the

            same, he found that the respondent/wife had already married another person and got

            divorced. By suppressing all these facts, the respondent/wfie had married the

            petitioner/husband but refused to cohabit with him.



            4. In the I.D.O.P.No.16 of 2019 filed by the respondent/wife for restitution of conjugal

            rights, she has contended that after solemnization of marriage, the matrimonial home was

            set up in a portion of the small house, wherein the parents were also residing and the

            reason for non-consummation of marriage was for want of privacy. Thereafter, five

            kilometres away from her native, separate home was set out in a rented house and they
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 15/04/2025 04:54:09 pm )
            were living happily. However, due to the ill advice of her mother-in-law, the

            petitioner/husband started treating her indifferently and even after she got conceived, she

            was not provided with enough care. The fetus was aborted due to the ill treatment.

            Thereafter, when she along with her parents went back to the matrimonial home, she was

            not received by the petitioner/husband due to ill advice of the in-laws. The efforts taken

            by the elders in the Church did not yield any result. Since the petitioner/husband has

            willfully withdrawn from the matrimonial company, an order of restitution of conjugal

            rights sought. The Trial Court on petition took up both the cases together and conducted

            common trial. On considering the evidence, the Trial Court allowed the petition filed by

            the respondent/wife for restitution of conjugal rights and dismissed the petition filed by

            the petitioner/husband for divorce.



            5. The contention of the petitioner/husband that the earlier marriage of the

            respondent/wife with one Jones @ Ponniah was suppressed and his marriage was

            solemnized when the earlier marriage was in subsistence was rejected by the Trial Court

            stating that the petitioner/husband has married the respondent/wife only after knowing the

            resolution of the earlier marriage.



            6. The learned counsel appearing for the appellant would submit that the findings of the

            Trial Court are factually wrong. On the date of solemnizing the marriage, the marriage

            between Jones @ Ponniah and K.Mary Flora/respondent/wife was in subsistence. That

            fact was not only suppressed when the earlier marriage is in subsistence, the subsequent

            marriage on the phase is illegal and void.




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 15/04/2025 04:54:09 pm )
            7. He further referred to Section 19(4) of the Indian Divorce Act, 1869 and submits that

            the marriage between Jones @ Ponniah and K.Mary Flora/respondent/wife was in force as

            on 02.09.2013. However, the Trial Court had erroneously believed the evidence of

            K.Mary Flora/respondent/wife that her earlier marriage got dissolved in the month of

            February 2013 itself. To substantiate his submission, the learned counsel for the appellant

            furnished copy of the divorce decree passed in IDOP No.46 of 2013 dated 20.12.2013

            filed by K.Mary Flora/respondent/wife against Jones @ Ponniah before Principal District

            Court, Thanjavur.



            8. To refute the above contention, the learned counsel for the respondent though entered

            appearance by name U.Nirmala Rani, but not able to furnish any contra documents. It is

            also now stated by the counsel appearing for the appellant that the respondent/wife herself

            has initiated divorce proceedings before Principal District Court, Thanjavur in IDOP No.

            17 of 2025. He would further submits that the petition for restitution of conjugal rights

            filed by the respondent/wife in IDOP No.16 of 2019 was allowed on 24.08.2022 vide

            common order. Even after lapse of three years, she has not taken any steps for enforcing

            the decree of restitution of conjugal rights. On the cumulative assessment of the facts, we

            find that there is a gross suppression of facts regarding the subsistence of the earlier

            marriage. On misrepresentation to the Court, the respondent/wife had succeeded in getting

            the divorce petition dismissed. On the date of the marriage between the appellant/husband

            and the respondent/wife that is on 02.09.2013, the respondent/wife marriage with Jones @

            Ponniah was in force. While so, the marriage between the appellant/husband and the

            respondent/ife on 02.09.2023 is null and void is liable to be dissolved in the light of
https://www.mhc.tn.gov.in/judis          ( Uploaded on: 15/04/2025 04:54:09 pm )
            Section Section 19(4) of the Indian Divorce Act, 1869.



            9. With these observations, both the Civil Miscellaneous Appeals stands allowed. No

            costs. Consequently, connected miscellaneous petition is closed.



                                                   [G.J.J.,] [R.P.J.,]


                                                       21.03.2025


            NCC :yes/No
            Index :yes/No
            Internet:yes/No
            rgm




https://www.mhc.tn.gov.in/judis          ( Uploaded on: 15/04/2025 04:54:09 pm )
                                                                                    DR.G.JAYACHANDRAN, J.

and R.POORNIMA, J.

rgm To The Family Court, Thanjavur CMA(MD) NOs. 1087 and 1123 of 2022 and CMP(MD)NO.11463 of 2022 21.03.2025 https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/04/2025 04:54:09 pm )