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 31, Cited by 0]

Punjab-Haryana High Court

Gurmit Kaur vs Buta Singh on 10 November, 2009

FAO No. 50-M of 2005                                          1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                      FAO No. 50-M of 2005

                                      Date of Decision: 10.11.2009



Gurmit Kaur                                             ....Appellant

                         Vs.

Buta Singh                                              ..Respondent




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:     Mr.Gurcharan Dass, Advocates,
             for the appellant.

             Mr.G.S.Bhatia, Advocate,
             for the respondent.

                         ---

      1.     Whether Reporters of Local Newspapers may
             be allowed to see the judgment?

      2.      To be referred to the Reporters or not?

      3.      Whether the judgment should be reported in
              Digest?

                         ---

Vinod K.Sharma,J. (Oral)

This is wife's appeal against the judgment and decree of nullity of marriage granted in favour of the respondent/husband by the FAO No. 50-M of 2005 2 learned District Judge, Ludhiana,.

The marriage between the parties was solemnized on 1.8.1993 at village Chimna Tehsil Jagraon, District Ludhiana according to Sikh rites and ceremonies. The parties lived and cohabited together as husband and wife but no child was born out of the wed-lock. The case of the respondent/husband was that the behaviour of the appellant/wife from the very beginning was not good. She had hot temperament and used to pick up quarrel with the respondent and his family members on petty matters. She even issued threat to life. It was the case of the respondent that the appellant even threatened the family members on a number of occasion with dire consequences in case she was asked to do household work. Thus, it was pleaded that he was treated with cruelty.

Other allegations were also levelled, with which we are not concerned as the main plea on which the respondent/husband had sought nullity of marriage was that the appellant had a living spouse on the date of marriage.

It was pleaded case of the respondent that Surjit Singh son of Lal Singh of village Rauwal, Tehsil Jagraon, District Ludhiana was her spouse living at the time of marriage, as no divorce had taken place between them. It was the case of the respondent that at the time of marriage he was informed by the appellant that she had divorced her husband Surjit Singh, and had two children from him i.e. Jaswinder Singh and Harvinder Singh who were living with her previous husband Surjit Singh.

It was in November, 1998 that the appellant filed a petition FAO No. 50-M of 2005 3 seeking divorce from her previous husband Surjit Singh. However, said petition was thereafter dismissed as not pressed. Thus, it was claimed that the marriage between the parties was nullity under section 5 of the Act. It was also pleaded case that provisions of Limitation Act, 1963 were not applicable to the petition and immediately on coming to know about fraud played on him he sought decree of declaration that the marriage was null and void.

The petition filed by the respondent was contested by the appellant by raising a preliminary objection of concealment of material facts and by raising a plea of estoppel.

On merit, it was denied that the behaviour of the appellant was not good or that she was of hot temperament. Other allegations regarding picking of quarrel on petty matters were also denied. The case set up was that on coming to know that respondent/husband had illicit relations with some other lady to which she objected, he started misbehaving and gave beating to her. It was further pleaded case that she had caught the respondent red handed with another lady in objectionable condition, and on that she was given severe beating by both of them.

It was pleaded that the petition was an attempt to get rid of her. It was the case of the appellant that the respondent was informed about divorce in panchayat of village as per custom in their community. It was denied that any fraud was played by the appellant.

It was denied that the marriage was a nullity. She also denied having filed any divorce petition under section 13 of the Act in November, FAO No. 50-M of 2005 4 1998 which was dismissed in default. It was also pleaded that the respondent had taken signatures of the appellant on blank papers on which he forged and fabricated the alleged petition of divorce. She never appeared in any court. The appellant further claimed that the marriage between the parties was performed in August, 1993 and therefore, there was no occasion to move the divorce petition at this belated stage .

After filing of rejoinder, on the pleadings of the parties the following issues were framed:-

1. Whether the respondent Gurmit Kaur had contracted a marriage with Boota Singh petitioner during the subsistence of her first marriage with Surjit Singh, if so, its effect? OPP 1A. Whether the petition is within limitation as alleged? OPP
2. Whether petition is not maintainable? OPR
3. Whether the petitioner is barred by his own act and conduct from filing the petition? OPR
4. Relief.

In order to prove his case the respondent examined PW 1 Miss Pawanjit Kaur, Advocate, PW 2 Ranjit Singh, PW 3 Kuldip Singh, PW 4 Mohinderpal Inspector, Food & Supplies, PW 5 Vijay Kumar, Registry clerk, PW 6Tarsem Lal, Vasika Nawis, Jagraon PW 7 Baljinder Singh, PW 8 Buta Singh and PW 9 Gurmail Singh and thereafter closed the evidence.

On the other hand, the appellant appeared as her own witness as RW 1 and examined RW 2 Amar Singh, RW 3 Hoshiar Singh, RW 4 FAO No. 50-M of 2005 5 Cheta Singh, RW 5 Bir Singh Clerk Tehsildar office Jagraon.

Issues No.1 and 1-A were taken up together and on appreciation of evidence on record the learned Additional District Judge recorded a finding that the respondent/husband successfully proved that the appellant had contracted marriage with the respondent/husband during the subsistence of her first marriage with Surjit Singh. It was also held that the Limitation Act was not applicable to the proceedings under the Act in view of the provisions of Section 29 (3) of the Limitation Act and issues were decided in favour of the respondent/husband.

On issues No.2 and 3 learned Additional District Judge was pleased to record finding that the marriage between the parties was solemnized in violation of provisions of section 5 (i) of the Act and therefore, the petition was competent under section 11 to seek a declaration that marriage between the parties was null and void.

It was also decided that the petition was not barred by the act and conduct of the respondent. Consequently, the marriage between the parties was declared to be null and void.

Mr.Gurcharan Dass, learned counsel appearing on behalf of the appellant did not challenge the fact that on the date of marriage between the parties i.e. on 1.8.1993 the appellant had a spouse living, as there was no evidence on record to prove customary divorce or custom under which it was claimed that the marriage between the appellant and her previous husband had been dissolved.

Learned counsel for the appellant, however, contended that FAO No. 50-M of 2005 6 Surjit Singh had died in the year 1995 and at present she does not have a living spouse. This would, however, not make any difference as admittedly on the date of marriage i.e. 1.8.1993 the appellant had a living spouse, therefore, the marriage was null and void having been performed in violation of conditions laid down under section 5 (i) of the Act.

Learned counsel for the appellant contended that the petition filed by the respondent was liable to be dismissed on account of latches as admittedly the marriage between the parties was performed on 1.8.1993, whereas, this petition for divorce was filed in the year 2000 i.e. after 7 years of marriage, but no explanation was forthcoming for such inordinate delay. Therefore, the petition was liable to be dismissed in view of the provisions of Section 23(d) of the Act.

In support of this contention, learned counsel for the appellant placed reliance on the judgment of this court in the case of Shakuntala Devi Vs. Amar Nath 1982 HLR 26, wherein this court was pleased to lay down as under:-

"8. Apart from the merits of the controversy between the parties, the petition was also liable to be dismissed on the ground of laches. The marriage between the parties took place on June, 18, 1973 whereas this petition was filed on April 24, 1978, about five years thereafter. No explanation whatsoever has been offered by the respondent for this inordinate delay in moving the petition. On the contrary,it appears that the petition was filed because the wife had failed to give birth to a child and FAO No. 50-M of 2005 7 was not keeping good health for some time. As one of these two circumstances could provide a ground for divorce,the respondent thought of setting up the plea that the marriage between them was a nullity because they were related to each other within the prohibited degrees. It would not, therefore, be just to allow the husband to claim a decree of nullity after such an inordinate delay.
9. In view of the above findings, this appeal is allowed, the impugned judgment and decree set aside and the petitions dismissed. As the wife has already been allowed litigation expenses, there would be no order as to costs.".

Mr.G.S.Bhatia, learned counsel for the respondent/husband, however, contended that a petition for declaration of nullity under section 11 of the Act cannot be rejected on account of delay in institution. The contention of the learned counsel for the appellant was that no amount of delay can stand in the way of obtaining declaration as to nullity of marriage which is null and void.

In support of the contention,learned counsel for the respondent placed reliance on the judgment of Division Bench of Calcutta High Court in the case of Harendra Nath Burman Vs. Sm.Suprova Burman and another AIR 1989 Calcutta 120, wherein Hon'ble Calcutta High Court has been pleased to lay down as under:-

"11. We also wanted to ascertain that since under S.34(e), "unnecessary or improper delay in instituting the proceedings" FAO No. 50-M of 2005 8

disentitles a person from obtaining relief under the Special Marriage Act, whether this delay of about 24 years would so disentitle the appellant/husband. But we are afraid that whatever might be the effect of delay on a proceeding for divorce or other matrimonial reliefs under S.34 (e), no amount of delay would stand in the way for obtaining declaration as to the nullity of a marriage which is null and void under the law. As pointed out in Halsbury (4th Edition. Vol.13. Page 266, para

541), "in case of void marriages, neither delay nor conduct constitutes a bar to a decree". In Kappu Damayantiv C.Rama Rao, (AIR 1969 Andh Pra 62), a Division Bench of the Andhra Pradesh High Court refused a decree of nullity because of about seven years delay to a husband seeking such a declaration on the ground that he was under the age of 21 years on the date of the marriage and the marriage was solemnized without the consent of his guardian as required under S.2(3) of the preceding Special Marriage Act of 1872. But as pointed out therein,under the Special Marriage Act of 1872 a marriage of a man below 21 years of age without the consent of the father or the guardian was not void, but only voidable and under S.17 of the said Act, a Court was given a discretion to grant a decree of nullity in respect of such voidable marriage and delay in that case was accordingly held to be a ground on which such decree could be refused.

FAO No. 50-M of 2005 9

12. But, as already noted,under S.4 read with S.24 of the present Special Marriage Act of 1954, such a marriage without the qualifying age has been rendered not merely voidable, but absolutely null and void. The marriage would be a nullity ipso jure and ab initio and would continue to be so, whether or not a decree to that effect is passed and would not, as in the case of voidable marriage become a nullity only on the passing of a decree to that effect. If the marriage is null and void under S.4 read with s.24 of the Special Marriage Act on the ground of a person being under age, or having another spouse living, or the parties being within prohibited degree, no amount of delay would make that person of qualifying age, or without a spouse, or outside the prohibited degree on the date of the marriage and, therefore, delay, however long, can be of no relevance in respect of such marriages which are null and void. Since no relief in the shape of a decree of nullity or otherwise is legally necessary to render such marriage null and void, S.34 of the Special Marriage Act, which would apply only when a decree is legally required for the enforcement of any matrimonial relief would not proprio vigore apply to such a case. The decision of Dr.Lushington in Duins V.Donovan, (1830) 162 ER 1165, referred to in Kappu Damayanti (AIR 1969 Andh Pra 62) (supra) may be referred to where under the then prevailing enactment, known as Lord Hardwick's Act, the marriage in FAO No. 50-M of 2005 10 question was an absolute nullity and it was held that in such a case "lapse of time" would be no bar In Aina Devi Vs. Bachan Singh, AIR 1980 Delhi 174, which was a case under S.11 of the Hindu Marriage Act, whereunder certain marriage are declared to be null and void it has been held by a learned single Judge that "the grounds on which a petition for declaring a marriage to be null and void may be filed under S.11 of the Hindu Marriage Act are such that no amount of delay could be said to be sufficient to disentitle a petitioner to relief thereunder in spite of the generality of the provisions of Cl.(d) of S.23(I) of the Act." Section 23(i)(d) of the Hindu Marriage Act and S.34 (1)(e) of the Special Marriage Act are in pari materia, both providing generally that delay may otherwise be a bar to reliefs under the Act. For the reasons stated hereinbefore in some details, we would agree with the observations made in the Delhi (Allahabad) decision."

Reliance was also placed on the judgment of Hon'ble Allahabad High Court in the case of Smt.Aina Devi Vs. Bachan Singh and another AIR 1980 Allahabad 174, wherein Hon'ble Allahabad High Court has been pleased to lay down as under:-

"6. The primary ground on which the petition was founded was contravention of the rule against bigamy, prescribed by clause (i) of Section 5 of the Act. Under Section 11 of the Hindu Marriage Act, 1955, any marriage solemnized after the FAO No. 50-M of 2005 11 commencement of the Act, "shall be null and void and may on the petition presented by either party thereto, against the other party be so declared by a decree of nullity if it contravened any of the conditions specified in clauses (i), (iv) and (v) of Section
5." The condition for a valid marriage prescribed by Section 5
(i), is that "neither party has a spouse living at the time of the marriage." Section 11 specifically enables either party to the marriage to have it declared null and void by a decree of nullity, against the other party. Section 11 does not confine the right to present a petition thereunder to the aggrieved party alone. On the other hand, it expressly confers the right to sue on either party to a marriage which contravenes any of the conditions of clause (i), (iv) and (v) of Section 5. In so far as the allegation on which the petition was originally founded, is concerned namely, the allegation that the respondent Bachan Singh had a spouse living in the person of the respondent Smt. Purna Devi at the time of the marriage in question, there could be no question of applying the provisions of cl. (a) of sub-

section (1) of Section 23. The learned District Judge has applied that provision in the context of the allegation subsequently made by amendment of the petition,namely, that the petitioner had been married to three other persons in succession before the marriage in question,and all the three of them were living. Apart from the question whether this FAO No. 50-M of 2005 12 allegation was true or untrue, it is difficult to say that the petitioner was the wrong-doer in allowing her mother to take respondent Bachan Singh as a Ghar Jawai, in spite of the fact that three Ghar Jawais taken earlier in succession one after the other were living at the time when Bachan Singh was taken as a Ghar Jawai. The petitioner would, if her allegations are true, appear to be more sinned against than a sinner, a victim of the customs of the society in which she lived. The provisions of the Hindu Marriage Act are uniformly applicable to all Hindus throughout the length and breadth of India, practicing as they did a confusing variety of customary law relating to marriage and family relations. The petitioner happens to belong to a village in the district of Uttar Kashi which formed part of Tehri before its merger. The people there were practicing their own system of customary laws relating to marriage and family relations. The custom of taking a Ghar Jawai was prevalent in that area. The petitioner's marriage with the first respondent was also contracted in that form and it cannot be said that either party to the marriage could have, according to their notions of morality, felt that the petitioner was committing any wrong in having a fourth husband taken in that form were alive. I am, therefore, unable to agree with the learned District Judge when he held that the petitioner could not be allowed to contend that the marriage in question was a nullity on the ground that she FAO No. 50-M of 2005 13 had three husbands living when it was contracted. Nor am I able to agree with the learned District Judge that the petition was liable to be dismissed on the ground of unnecessary delay in instituting it. The Limitation Act, 1963 does not apply to a suit or proceedings under the law, relating to marriage and divorce, vide Section 29 (3) thereof. The question which arises under clause (d) of sub--section (1) of Section 23 of the Hindu Marriage Act is whether the delay in the presentation of the petition is such as to lead to the inference that the petitioner was guilty of laches or acquiescence is as to disentitle him or her to the relief claimed. The respondents were in no way prejudiced by whatever delay there was in presenting the petition after the first respondent left the petitioner and started living separately. The petitioner's marriage with the first respondent was contracted in Samvat 2025 which is equivalent to the year 1968-69. The first respondent is said to have lived with the petitioner for 10 months after the marriage. That brings us to the Samvat 2026, that is the year 1969-70. In her statement on oath which was recorded on 30th October, 1975 the petitioner stated that she had gone to the first respondent's place some four years ago in the month of Paush to ask him to go to her place and arrange for the ploughing of the fields. That might have been some time in December, 1971. The petition was filed on 14th May, 1974. That was less than 3 years since FAO No. 50-M of 2005 14 her alleged visit to the first respondent's place. It cannot be said that the period of less than three years which elapsed between the petitioner's last visit to the first respondent's place and the presentation of the petition, was so long or unreasonably long as to disentitle her to the relief on the ground of laches. Indeed the grounds on which a petition for declaraing a marriage to be null and void may be filed under Section 11 of the Hindu Marriage Act, are such that no amount of delay could be said to be sufficient to disentitle a petitioner to relief thereunder, in spite of the generality of the provisions of clause (d) of Section 23 (1) of the Act. The policy of the law is that a marriage solemnized in contravention of any of the conditions prescribed by cls (i), (iv) and (v) of Section 5 of the Act is null and void. The parties to such a marriage may not institute a petition, and by not instituting the petition they would only be defeating the policy of the law, for no person other than party to such a marriage has been given a right to have it declared to be null and void. Under the circumstances if one of the parties does file a petition for having the marriage declared null and void under Section 11 of the Act, he or she only does something to further the policy of the law, and I do not think that such a petition could properly be dismissed on the ground of unnecessary or improper delay, for by doing as instead of advancing the policy of the law, the court would be defeating it. I, therefore, disagree FAO No. 50-M of 2005 15 with the view of the learned District Judge that the petition was liable to be dismissed on the ground of unreasonable delay." Learned counsel for the respondent thereafter referred to the judgment of Hon'ble Supreme Court in the case of M.M.Malhotra Vs. Union of India and Ors. AIR 2006 SC 80, to contend that the marriage being null and void since its inception cannot be protected merely because there is delay and laches on the part of the respondent to approach the court. Hon'ble Supreme Court in the case of M.M.Malhotra Vs. Union of India and Ors. (supra), has been pleased to lay down as under:-

"11. For appreciating the status of a Hindu woman marrying a Hindu male with a living spouse some of the provisions of the Hindu Marriage Act. 1955 (hereinafter referred to as the `Marriage Act') have to be examined. Section 11 of the Marriage Act declares such a marriage as null and void in the following terms:
11. "Void marriages. - Any marriage solemnized after the commencement of this Act shall be null and void and may, on a petition presented by either party thereto against the other party, be so declared by a decree of nullity if it contravenes any one of the conditions specified in clauses (i), (iv) and (v) of Section 5".

Clause (i) of Section 5 lays down, for a lawful marriage, the necessary condition that neither party should have a spouse living at the time of the marriage. A marriage in contravention FAO No. 50-M of 2005 16 of this condition, therefore, is null and void. By reason of the overriding effect of the Marriage Act as mentioned in section 4, no aid can be taken of the earlier Hindu law or any custom or usage as a part of that law inconsistent with any provision of the Act. So far as Section 12 is concerned, it is confined to other categories of marriages and is not applicable to one solemnized in violation of Section 5(i) of the Act. Sub-section (2) of Section 12 puts further restrictions on such a right. The cases covered by this section are not void ab initio, and unless all the conditions mentioned therein are fulfilled and the aggrieved party exercises the right to avoid it, the same continues to be effective. The marriages covered by Section 11 are void ipso jure, that is, void from the very inception, and have to be ignored as not existing in law at all if and when such a question arises................."

On consideration of matter, I find no force in the contention raised by the learned counsel for the appellant.

In the case of Shakuntala Devi Vs. Amar Nath (supra), the petition was filed under sections 11 and 12 and not under Section 13 seeking a decree of nullity of marriage. In the said case the decree granted was held to be bad even on merit and therefore, it was held that the petition filed was liable to be rejected on the ground of delay. This court did not consider the question as to "Whether in a case where the marriage is found to be null and void still the petition was liable to be dismissed on the ground FAO No. 50-M of 2005 17 of delay and laches?". The findings regarding delay, therefore, are (per incuriam) and not a binding precedent.

Hon'ble Supreme Court in the case of M.M.Malhotra Vs. Union of India and Ors. (supra), has been pleased to lay down that even in the absence of declaration under section 11 of the Act the marriage would be void and therefore, the contention raised by the learned counsel for the appellant cannot be accepted that the petition was liable to be dismissed on account of delay and laches.

Learned counsel for the appellant thereafter placed reliance on the judgment of Hon'ble Delhi High Court in the case of Sqr. Ldr.J.S.Sodhi Vs. Amarjit Kaur 1981 HLR 331 to contend that guilty party cannot take advantage of his own wrong. The contention of the learned counsel for the appellant was that this view finds support from the provisions of section 23 (1)(a) of the Act which bar a person to take advantage of his or her wrong.

Section 23 (1)(a) of the Hindu Marriage act reads as under:-

"23. Decree in proceedings.
(1) In any proceeding under this Act, whether defended or not, if the court is satisfied that-
(a) any of the grounds for granting relief exists and the petitioner except in cases where the relief is sought by him on the ground specified in sub-clause (a), sub-clause (b) or sub-

clause (c) of clause (ii) or section 5 is not in any way taking advantage of his or her own wrong or disability for the purpose FAO No. 50-M of 2005 18 of such relief,"

The contention of the learned counsel for the appellant was that reading of section would show that Section 5 (i) of the Act is not exempted from operation of this section, therefore, as the respondent was guilty of marrying the appellant in spite of the fact that he was in know of the subsisting marriage he cannot take any benefit of his own wrong.
This contention of the learned counsel for the appellant is again misconceived. True interpretation of Section 23 (1)(a) of the Act would be that a person who is guilty of a wrong, entitling for the relief of a decree of nullity or divorce cannot take advantage of the said wrong to claim decree of divorce.
The provisions of section 23 (1) (a) of the Act would have been applicable in case the respondent was seeking divorce on the plea that he had a living spouse at the time of marriage with the appellant but reverse will not be correct. It is open to a party to seek a decree of nullity on the grounds set out in Section 5 for the fault of other spouse.
In view of the findings recorded, I find no merit in this appeal. This appeal is ordered to be dismissed nut with no order as to costs. The plea of permanent alimony payable was not considered, as the appellant being widow of Surjit Singh would be entitled to family pension, thus has a source of independent income.



10.11.2009                                          (Vinod K.Sharma)
rp                                                       Judge