Kerala High Court
Xxxxxxxxxx vs Xxxxxxxxxx on 9 April, 2021
Author: A.Muhamed Mustaque
Bench: A.Muhamed Mustaque, C.S.Dias
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
&
THE HONOURABLE MR.JUSTICE C.S.DIAS
FRIDAY, THE 09TH DAY OF APRIL 2021 / 19TH CHAITHRA, 1943
Mat.Appeal.No.89 OF 2020
APPELLANT/S:
xxxxxxxxxx
BY ADVS.
SRI.BABU KARUKAPADATH
SMT.M.A.VAHEEDA BABU
SHRI.P.U.VINOD KUMAR
SRI.AVINASH P RAVEENDRAN
SMT.ARYA RAGHUNATH
SMT.SNEHA SUKUMARAN MULLAKKAL
SRI.SHELLY PAUL
RESPONDENT/S:
xxxxxxxxxx
R1 BY ADV. SRI.P.NARAYANAN
R1 BY ADV. SMT.P.SHEEBA
OTHER PRESENT:
ADV.K.I.MAYANKUTTY MATHER(AMICUS CURIAE,
THIS MATRIMONIAL APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2021,
Mat.Appeal.72/2021, OP (FC).372/2020, OP (FC).124/2021, OP
(FC).133/2021, THE COURT ON 09.04.2021 DELIVERED THE FOLLOWING:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
&
THE HONOURABLE MR.JUSTICE C.S.DIAS
FRIDAY, THE 09TH DAY OF APRIL 2021 / 19TH CHAITHRA, 1943
Mat.Appeal.No.72 OF 2021
AGAINST THE ORDER/JUDGMENT IN OP.NO. 300/2019 DATED 24-12-2019
OF FAMILY COURT, KALPETTA
APPELLANT/S:
MUHAMMAD MUSTHAFA B.K @ BILAL MUSTHAFA,
AGED 41 YEARS, S/O.BADUVAN KUNHI HAJI,
BILAL MAHAL, ARIKKADIKUNNIL, KUMBALA P.O.,
KASARGODE DISTRICT, PIN - 671 321.
BY ADV. SMT.ATHIRA A.MENON
RESPONDENT/S:
HARSHA M.A.
AGED 30 YEARS
W/O.MUHAMMAD MUSTHAFA B.K. @ BILAL MUSTHAFA,
D/O.AHAMMED KABEER, POOKKANDI HOUSE, CHENDAKKUNI,
MEENANGADI P.O., PURAKKADI VILLAGE, VYTHIRI TALUK,
WAYANAD DISTRICT - 673 576.
R1 BY ADV. SMT.RESMI NANDANAN
THIS MATRIMONIAL APPEAL HAVING BEEN FINALLY HEARD ON 17.03.2021,
Mat.Appeal.89/2020, OP (FC).372/2020, OP (FC).124/2021, OP
(FC).133/2021, THE COURT ON 09.04.2021 DELIVERED THE FOLLOWING:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
&
THE HONOURABLE MR.JUSTICE C.S.DIAS
FRIDAY, THE 09TH DAY OF APRIL 2021 / 19TH CHAITHRA, 1943
OP (FC).No.372 OF 2020
AGAINST THE ORDER/JUDGMENT IN O.P.NO.286/2020 OF FAMILY COURT,
MALAPPURAM
PETITIONER/S:
FARHANA, AGED 27 YEARS,
D/O.MANSOOR, PUTHIYEDATHU HOUSE,
VAZHAKKADU P.O., MALAPPURAM-673 640.
BY ADV. SRI.R.RANJITH (MANJERI)
RESPONDENT/S:
NOUFAL.P.P., AGED 34 YEARS,
S/O.MUHAMMED, PUDUKAYIL PUTHIYA MALIKEKKAL HOUSE,
KATTACHIRA ROAD, B.P ANGADI, THIRUR TALUK,
MALAPPURAM DISTRICT-676 102.
THIS OP (FAMILY COURT) HAVING BEEN FINALLY HEARD ON 17.03.2021,
ALONG WITH Mat.Appeal.89/2020, Mat.Appeal.72/2021, OP
(FC).124/2021, OP (FC).133/2021, THE COURT ON 09.04.2021
DELIVERED THE FOLLOWING:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
&
THE HONOURABLE MR.JUSTICE C.S.DIAS
FRIDAY, THE 09TH DAY OF APRIL 2021 / 19TH CHAITHRA, 1943
OP (FC).No.124 OF 2021
AGAINST THE ORDER DATED 23.12.2020 REJECTING THE ORIGINAL
PETITION BY THE FAMILY COURT, ERNAKULAM IN UNNUMBERED O.P. FOR
DIVORCE BY MUTUAL CONSENT
------
PETITIONER/S:
RASEENA PAREEKUNJU,
AGED 29 YEARS, D/O. P. I. PAREEKUNJU,
PULIMOOTTIL HOUSE, KUMARAPURAM, PALLIKKARA,
ERNAKULAM DISTRICT.
BY ADV. SMT.V.K.HEMA
RESPONDENT/S:
MUHAMMED ASIF, AGED 33 YEARS,
S/O. A. K. HUSSAIN, MUKRIYAKATHU HOUSE,
VADANAPPILLI P.O., THRISSUR DISTRICT.
BY ADV. SMT.P.YEMUNA
THIS OP (FAMILY COURT) HAVING BEEN FINALLY HEARD ON 17.03.2021,
Mat.Appeal.72/2021, MAT.APPEAL 89/2020, OP (FC).372/2020, OP
(FC).133/2021, THE COURT ON 09.04.2021 DELIVERED THE FOLLOWING:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
&
THE HONOURABLE MR.JUSTICE C.S.DIAS
FRIDAY, THE 09TH DAY OF APRIL 2021 / 19TH CHAITHRA, 1943
OP (FC).No.133 OF 2021
PETITIONER/S:
RASEENA PAREEKUNJU,
AGED 29 YEARS,
D/O. P.I.PAREEKUNJU, PULIMOOTTIL HOUSE,
KUMARAPURAM, PALLIKKARA, ERNAKULAM DISTRICT.
BY ADV. SMT.V.K.HEMA
RESPONDENT/S:
MUHAMMED ASIF, AGED 33 YEARS
S/O. A.K.HUSSAIN, MUKRIYAKATHU HOUSE,
VADANAPPILLI P.O., THRISSUR DISTRICT,
PIN-680614.
R1 BY ADV. SMT.P.YEMUNA
THIS OP (FAMILY COURT) HAVING BEEN FINALLY HEARD ON 17.03.2021,
Mat.Appeal.72/2021, MAT.APPEAL 89/2020, OP (FC).372/2020, OP
(FC).124/2021, THE COURT ON 09.04.2021 DELIVERED THE FOLLOWING:
-:1:-
A.MUHAMED MUSTAQUE & C.S.DIAS, JJ.
-------------------------------------- "CR"
Mat. Appeal Nos. 89/2020, 72/2021
&
O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 &
--------------------------------------
Dated this the 9th day of April, 2021
J U D G M E N T
A.Muhamed Mustaque, J.
INTRODUCTION: Have Muslim women lost their right to invoke extra-judicial divorce, after the coming into force of the Dissolution of Muslim Marriages Act, 1939 is the short and straight forward question rising for consideration in these cases.
2. These bunch of cases arise out of different proceedings before the Family Courts seeking varied reliefs. The issue involved in as above is inextricably connected to ultimate justice which women involved in all these cases seek. These cases speak in abundance about the patriarchal mind-set followed in Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:2:- the Society for decades depriving Muslim women their right to invoke extra-judicial divorce. While there was a huge clamour to retain the practice of 'triple talaq', an un-Islamic practice; no such open and apparent demand seems to exist to restore the right of Muslim women to invoke extra-judicial divorce. The above sketch the miseries of women despite the promise guaranteed under Article 14 of the Constitution of India.
3. Islam lays great emphasis on the stability of family. According to the Holy Quran(1) "God did create you from dust" then from sperm drop, then he made you in pairs [Surah (Chapter) XXXV Verse 11]. God's declaration that men and women are created in pairs is repeatedly stated in several verses to acknowledge the spirit of marriage. They are made as a mate to find comfort and purify their inner soul. It is also stated that male and female together make a single self, which 1 In the judgment, translation of Quaranic verses are from The Meaning of The Glorious Qur'an - An explanatory translation by Marmaduke Pickthall Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:3:- symbolises raiment. Chapter II Verse 187 Quran states:
'you are raiment for her and she is raiment for you', which highlights the closeness of a mate, like cloth; for protection and comfort etc. The spirit of marriage lies in the closeness and bonding between the partners.
4. Chapter IV Verse 28 Quran states that man was created weak, to mean that his decisions are vulnerable. The very concept of institutionalizing marriage in Islam through a contract is to remind that the parties to the marriage may error in their decision and they may fall apart in conflict to remain as united. Marriage as a contract guarantees both parties permanent rights and obligations. The Holy Quran, therefore, recognizes the right to divorce equally for both men and women. However, the dilemma of Muslim women, particularly in the State of Kerala, came into the fore when a learned Single Judge of this Court in K.C.Moyin v. Nafeesa & Others [1972 KLT 785] negated the right of Muslim women to invoke extra-judicial divorce in light of the Dissolution of Muslim Marriages Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:4:- Act, 1939, (in short 'Act"). It is held that under no circumstances, a muslim marriage cannot be dissolved at the instance of wife, except in accordance with the provisions of the Act.
5. Muslim Personal Law is broadly understood as Shariah. The word Shariah literally means "a way to the watering place, or a path apparently to seek felicity and salvation2. In Chapter XLV Verse 18 Quran says: "Thus we put you on the right way of religion.
So follow it and follow not the whimsical desire of those who have no knowledge". Shariah primarily and predominantly relates to ethical values essential for both worlds. Quran by itself did not promote straight forward code of law. Many legal rules become part of Shariah from the life and sayings of the last Prophet Muhammad (This is called Hadith). After the demise of the Prophet, Islamic scholars and jurists developed Rules through legal reasoning (Ijtihad) and using legal verdict (Fatwa). This is how principles of Islamic 2 Shari'ah Law: An introduction: Mohammad Hashim Kamali:
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:5:- jurisprudence called 'Fiqh' developed. Fiqh is the corpus of legal principles deducted from the Holy Quran for implementing Shariah3. The Holy Quran is neither a legal document nor a code of law. Most of the ideas in Holy Quran are interpreted through sayings and the life of the Prophet. This gave rise for the formation of different schools of jurisprudence. There are many scholars of jurisprudence. The four prominent schools of thought of Sunni Muslim are Hanafi, Maliki, Shafei and Hanbali. They developed jurisprudence not to create a separate denomination, but based on knowledge or enquiry they made. These scholars themselves declared that if any of their statement contradicts the Book of Allah, and life of Prophet, then discard their statement4.
6. Shariah in general is flexible, especially related to those matters giving guidance to temporal affairs of human being. The learned author, Mohammad
3 For more reading on Fiqh, refer outlines of Mohammedan Law by Asaf A.A.Fyzee 4 Refer the Islamic digest of Aquedah and Fiqh by Mahmoud Rida Murad Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:6:- Hashim Kamali in Shariah law, quoted great jurist Ibn Qayyim al-Jawziyyah, who opined that Shariah are of two kinds: Firstly, laws which do not change with the vicissitudes of time and place or the propensities of Ijtihad. These are matters related to obligatoriness and matters prescribed as illegal. The matters like belief, principles of morality etc., falls under the above category. In second type, the learned jurist states that such varieties of law are susceptible to change in accordance with requirements of public interest and prevailing circumstances such as quantum and types of punishments. Though, the Holy Quran gives a clear guidance as to the areas of family law, it does not by itself constitute a system. While conferring rights on spouses for divorce, it did not lay down exhaustive procedure to give effect to dissolution of marriage. This approach clearly gives an indication that areas related to divorce are amenable to change with regard to procedure and process without prejudice Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:7:- to the right conferred on a spouse to separate or severe the marital knot.
7. We have drawn the above prologue to underscore the fact that there is a growing tendency to resist changes being effected upon the Muslim community with regard to the method and manner of effecting divorce consistent with the Quranic injunctions. This dilemma in our country is as old as the Dissolution of Marriage Act, 1939. The question involved in these cases also has to be probed on the anvil of the personal law protected under the statute, 'The Muslim Personal Law (Shariat) Application Act, 1937'.
8. Considering the substantial questions of law involved in the matter, we requested Sri.Mayankutty Mather.K.I and Smt.Vaheeda Babu.M.A to assist the Court as Amici Curiae. The Kerala Federation of Women Lawyers through Smt.Shajna.M sought permission to address us, which we permitted. We also heard the learned counsel for the parties Sri.Babu Karukapadath, Sri.R.Ranjith Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:8:- Manjeri, Sri.Narayanan.P, Smt.V.K.Hema and Smt.Athira A.Menon. All the counsel was unanimous regarding the right of the Muslim women to terminate their marriage resorting to extra-judicial mode. Nevertheless, the lawyers had their own views as regards the practice and procedures to be followed, which we shall advert to at appropriate stage.
II. FACTS:
9. These cases have been brought to this level in light of Mat.A.No.89 of 2020, wherein a young woman, hereinafter referred to as 'Y' (name withheld to protect her privacy) was granted a decree of divorce by the Family Court, Thalassery. 'Y' had instituted the petition under the Act, on the grounds that her husband ‒ 'X', was impotent and treated her with cruelty. Challenging, the decree 'X' has preferred the appeal.
10. When the appeal came up for consideration, we directed the parties to appear in person. 'Y' stood Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:9:- firm in her decision to dissolve her marriage with 'X'. On the other hand, 'X' stated that he is prepared to subject himself to a potency test to prove the falsity in 'Y' case.
11. Sri.Narayanan.P, the learned Counsel for 'Y' contended that it is because of the decision in K.C.Moyin (supra), 'Y' has been made to go through the ordeal of a long drawn adversarial litigation and is being prevented to invoke her right for extra-judicial divorce vis-a-vis Khula, as permitted and recognised under the personal law. Hence, K.C.Moyin (supra) requires reconsideration. He also submitted that 'Y' may be granted leave to pronounce Khula, so that her miseries may not get prolonged. If Khula is accepted as valid, 'Y' has no objection in setting aside the impugned decree on fault grounds and the appeal can be disposed recording Khula.
12. Accordingly, without prejudice to the rights of the parties, we granted leave. 'Y' pronounced Khula Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:10:- and produced the same as additional evidence in the appeal, which was accepted on board.
13. Again when the appeal was taken up for hearing, on 03/03.2021, 'Y' stated that she was prepared to return the dower to 'X'. However, on 17/03/2021, Sri.Babu Karukapadath submitted that 'X' had declined to accept the dower. Be that as it may, we will discuss about the validity of Khula invoked by 'Y' at a later stage.
14. In Mat.A.No.72/2021, Muhammad Musthafa B.K. challenges the decree of the Family Court Kalpetta in O.P.No.300/2019. While the above matter was pending, the parties were referred for mediation. In the mediation proceeding, Muhammad Musthafa B.K. agreed to divorce his wife ‒ Harsha M.A. The Family Court based on the mediation agreement, granted a decree of divorce on mutual consent. This decree is challenged on the ground of lack of consent on the part of Muhammad Musthafa B.K. The validity of divorce granted by the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:11:- Family Court on mutual consent of the parties under Islamic law is also questioned.
15. O.P.No.372/2020 is filed by Farhana, the petitioner before the Family Court, Malappuram, seeking dissolution of her marriage with her husband Noufal P.P under the Act. She seeks for an expeditious disposal of her case. Her counsel submitted that Farhana may be granted the liberty to invoke extra-judicial divorce available to a Muslim wife.
16. O.P.Nos.124 and 133 of 2021 are filed by Raseena Pareekunju challenging the proceedings of the Family Court, Ernakulam against returning joint petitions filed with her husband-Mohammed Asif for dissolution of their marriage by mutual consent and to declare that their marriage stands dissolved as per their personal law. According to them, their marriage has been dissolved by mutual consent invoking Mubaraat, an extra-judicial form of joint divorce, applicable to Muslim husband and wife. The Family Court refused to Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:12:- accept their petitions stating that there is no substantial law to entertain such petitions. III. DIFFERENT FORMS OF DIVORCE AT THE INSTANCE OF WIFE UNDER ISLAMIC LAW:
17. Before considering the question on the legality of wife's right to pronounce extra-judicial divorce, we shall advert to various forms of divorce recognised under Islamic law and Muslim Personal Law (Shariat) Application Act, 1937 (hereinafter referred to as the 'Shariat Act 1937') in British India.
18. As seen from the Shariat Act extra-judicial divorce was in vogue and recognized as legally valid in British India. Section 2 of the Shariat Act statutorily recognized the personal law and dissolution of marriages without intervention of court through talaq, illa, zihar, lian, khula, and mubaraat etc; There are four major forms of dissolution of marriages as recognized under Islamic Law and protected under the Shariat Act at the instance of the wife, they are ; Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:13:- i. Talaq-e-tafwiz ii. Khula iii. Mubara'at iv. Faskh
19. Talaq-e-tafwiz: This kind of divorce at the instance of wife is based on a contract. In the contract, the party can agree the terms upon which marital life has to be regulated. Dr.Justice Kauser Edappagath(5) has stated that if the husband violates the agreement, the wife is entitled to divorce without intervention of the Court. Dr.Mufti Samiya Tabasum(6) also explains divorce on the same lines. The learned authors state that the above right can be exercised if the husband marries another woman without her consent or neglects or deserts her in violation of the marriage conditions. Asaf A.A.Fyzee(7) refers to the above form
5. a sitting Judge of this Court in his book 'Divorce and Gender Equity in Muslim Personal Law of India', at page 109 6 'Status of Muslim Women in India - Law Relating to Marriage, Divorce and Maintenance at page 164 7 "Outlines of Muhammadan Law" by Asaf A.A.Fyzee (5 th Edn.) edited and revised by Tahir Mahmood at page 125 Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:14:- of divorce as a delegated divorce. According to the learned author, a stipulation in the contract that on certain specific conditions the wife can pronounce divorce is valid, provided that the option is not absolute and unconditional and the conditions are reasonable and not opposed to public policy. The essence of this form of divorce is that the husband authorizes the wife to divorce him in the event of breach of any of the conditions agreed at the time of marriage.
20. Khula: Khula is the form of divorce conferred upon wife similar to talaq conferred upon the husband. The recognition of Khula as a form of divorce is directly available from the Holy Quran. In Chapter II Verses 228-229, Quran confers rights on both husband and wife to unilaterally divorce the spouse. It is apposite to refer to verses 228-229:
C.II V.228: Women who are divorced shall wait, keeping themselves apart, three (monthly) courses. And it is not lawful for them that they should conceal that which Allah hath created in their wombs if Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:15:- they are believers in Allah and the Last Day. And their husbands would do better to take them back in that case if they desire a reconciliation. And they (Women) have rights similar to those (of men) over them in kindness, and men are a degree above them. Allah is Mighty, Wise.
C.II.V229. Divorce must be pronounced twice and then (a woman) must be retained in honour or released in kindness. And it is not lawful for you that ye take from women aught of that which ye have given them; except (in the case) when both fear that they may not be able to keep within the limits (imposed by) Allah. And if ye fear that they may not be able to keep the limits of Allah, in that case it is no sin for either of them if the woman ransom herself. These are the limits (imposed by) Allah. Transgress them not. For whoso transgresseth Allah's limits: such are wrongdoers.
21. There are differences in opinion with regard to the manner in which khula has to be effected. Some of the authorities state that the consent of the husband is a pre-requisite for a valid khula. This aspect, we shall advert to in the later part of the judgment.
22. Dr.Justice Kauser Edappagath in his book( 8) refers to wife's right to resort to 'khula' as an 8'Divorce and Gender Equity in Muslim Personal Law of India' Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:16:- analogous right of the husband to pronounce Talaq, on being convinced of irretrievable breakdown of marriage. The learned author states that 'khula' is a divorce at the instance of wife in which she agrees to give a consideration to her husband for her release from the marriage tie.
23. Mahmoud Rida Murad in his book(9) refers to 'khula' as an instant divorcement by which wife redeems herself from the marriage for a ransom or a compensation given to the husband. The learned author further states thus:
The khula' is permissible whether the wife is in her menstrual period, or not. It is permissible for the husband to remarry the wife whom he divorced by khula', with her consent after entering a new contract with new dower.
24. Wael B.Hallaq in his book(10) refers to khula:
Another form of marital dissolution, apparently more widespread than talaq is khula. "If a woman dislikes her husband due to his ugly 9'The Islamic Digest of Aqeedah and Fiqh' published by Islamic Cultural Center, Dammam, Kingdom of Saudi Arabia 10 Sharia Theory Practice Transformations at page 283-284 Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:17:- appearance or as a result of discord between the two, and she fears failure to fulfil her (marital) duties toward him, she may rid herself of him for consideration. But even though she may not dislike anything (about him), and they amicably agree to separate (through khula) without a reason, it is also permissible." Yet, despite this legal permissibility, the jurists are unanimous in their view that it is morally reprehensible to dissolve a marriage for no compelling reason.
Thus, khula is classified by many jurists into three types: permissible (arising out of discord), reprehensible (without a compelling cause) and forbidden. The forbidden type is one that arose out of a situation where a husband deliberately oppressed his wife with a view to accomplishing dissolution of the marriage through khula and still be compensated for it. If such an ambition is proven in a court of law, the dissolution would still took effect, but the husband's compensation would be forfeit.
25. Dr.Muhammad Muhsin Khan, Islamic University, in his book(11)quotes Hadith in Chapter 5 as follows:
1878. Narrated Ibn "Abbas: The wife of Thabit bin Qais came to the Prophet and said, "O Allah's Messenger! I do not blame Thabit for defects in his character of his religion, but I, being a Muslim, dislike to behave in an un-Islamic manner (if I remain with him)." On that Allah's Messenger said (to her), "Will you give back the garden which your husband has given you (as Mahr)?" She said, "Yes." Then the 11 Summarised Sahih Al-Bukhari - 61 The Book of Divorce - Chapter 5.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:18:- Prophet said to Thabit, "O Thabit! Accept your garden, and divorce her once."
26. The learned Amici Curie Sri.Mayankutty Mather.K.I and Smt.Vaheeda Babu.M.A referred to various authorities and submitted that all schools of jurisprudence are unanimous in their opinion on the right of wife to pronounce khula.
27. Mubaraat: Mubaraat is a form of separation by mutual consent. Dr.Justice Kauser Edappagath(12) after referring to many authorities refers to 'mubaraat' as dissolution of marriage by common consent of the spouses. The learned author further states thus:
The word mubaraat indicates freeing of each other (from the marriage tie) by mutual agreement. No formal form is insisted upon for mubaraat by the Sunnis. The offer may come from either side. When both the parties enter into mubaraat, all mutual rights and obligations come to an end. Both Shia and Sunni laws hold it an irrevocable divorce.
Iddat is compulsory after mubaraat as after khula. Under Sunni law, when both the parties enter into mubaraat, all matrimonial rights which they possess against each other fall to the ground. 12'Divorce and Gender Equity in Muslim Personal Law of India' Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:19:-
28. Dr.Mufti Samiya Tabasum(13) states that Mubaraat is a dissolution of marriage contract by mutual consent.
29. Chapter IV verses 128 to 130 Quran apparently refers to dissolution of marriage by mutual consent when an attempt to resolve the differences through conciliation fails. It is appropriate to refer verses 128 to 130 which read thus:
128. If a woman feareth ill-treatment from her husband, or desertion, it is no sin for them twain if they make terms of peace between themselves. Peace is better. But greed hath been made present in the minds (of men). If ye do good and keep from evil, lo! Allah is ever Informed of what ye do.
129. Ye will not be able to deal equally between (your) wives, however much ye wish (to do so). But turn not altogether away (from one), leaving her as in suspense. If ye do good and keep from evil, lo! Allah is ever Forgiving, Merciful.
130. But if they separate, Allah will compensate each out of His abundance. Allah is ever All-Embracing, All-Knowing. 13 Status of Muslim Women in India - Law relating to Marriage, Divorce and Maintenance Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:20:-
30. Faskh: Faskh is a form of judicial divorce.
This mode of divorce is effected through the intervention of court or through the authority at the instance of wife.
31. Dr.Justice Kauser Edappagath refers Faskh as follows:
Apart from the divorce which may emanate either from the husband or the wife without the intervention of the court or any authority, Muslim law also provides for the dissolution of marriage to the wife by decree of the court. It is called Faskh.
The word Faskh means annulment or abrogation. It comes from a root which means 'to annul; or 'to rescind'. Hence it refers to the power of a Muslim qazi to annul a marriage on the application of the wife.
32. In Chapter-IV Verse 35 Quran allude to the mode of divorce through the arbiter. The verse reads thus:
35. And if ye fear a breach between them twain (the man and wife), appoint an arbiter from his folk and an arbiter from her folk. If they desire amendment Allah will make them of one mind. Lo! Allah is ever Knower, Aware.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:21:-
33. The Shariat Act refers to several forms of annulment of marriage like Illa, Zihar, Lian.
34. The learned author, Asaf A.A. Fyzee refers to the above forms of annulment of marriage as follows:
Illa & zihar Although these two forms of divorce are mentioned in the Shariat Act 1937 they are very rare in India and of no practical importance. In illa the husband swears not to have intercourse with the wife and abstains for four months or more. The husband may revoke the oath by resumption of marital life. After the expiry of the period of four months in Hanafi law the marriage is dissolved without legal process; but aliter in Ithna Ashari and Shafei laws where legal proceedings are necessary. This form is obsolete in India and apparently there is no case law on the subject.
In zihar the husband swears that to him the wife is like 'the back of his mother'. If he intends to revoke this declaration he has to pay money by way of expiation or fast for a certain period. After the oath ha been taken the wife has the right to go to the court and obtain divorce or restitution of conjugal rights on expiation. This is an archaic form of oath and dates from pre-Islamic Arabia. Says Tyabji.
Zihar has hardly any significance so far as the law courts in India are concerned. The words do not come naturally to Indian Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:22:- Muslims. A person wishing deliberately to give his wife a cause of action for restitution of conjugal righs in India would probably adopt an easier, more usual and better understood mode of doing so.
35. The learned author further refers to Lian as follows:
The procedure of lian may be described briefly as follows. A husband accuses his wife of adultery but is unable to prove the allegation. The wife in such cases is entitled to file a suit for dissolution of marriage. It is to be observed that a mere allegation or oath in the form of an anathema does not dissolve the marriage. A qazi must intervene - in the Indian law a regular suit has to be filed. At the hearing of the suit the husband has two alternatives. He may formally retract the charge; and if this is done at or before the commencement of the hearing (but not after the close of the evidence or the end of the trial), the wife is not entitled to a dissolution. If the husband does not retract and persists in his attitude he is called upon to make oaths. This was followed by similar oaths of innocence made by the wife. The four oaths are tantamount to the evidence of four eye witnesses required for the proof of adultery in Islam. After these mutual imprecations the judge pronounces that the marriage is dissolved.
36. It is to be noted that many modes of dissolution of marriage existed prior to Islam which Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:23:- were accepted by the Prophet with certain refinement and modifications. The Prophet always had taken a liberal view in the matter of divorce in the best interest of the parties.
37. In the matter of Khula, we see that the Prophet asked the wife to return the garden she obtained from her husband. The pragmatic approach is reflected in different Hadiths. Paramount consideration in such a situation is whether annulment is for reasonable cause or not and whether an attempt for reconciliation has been made or not. The legal implication of the Quranic precepts are pragmatically aligned to ensure fairness in such form of a divorce. IV. The legal conundrum that has resulted from K.C. Moyin's case [1972 KLT 785]:
38. A learned Single Judge of this Court in unequivocal terms defined that Muslim wife cannot repudiate a marriage dehors the provisions of the Dissolution of Muslim Marriages Act. The law laid down Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:24:- as above was in a proceedings arising from a private complaint filed by the husband against the wife and her second husband and relatives. Wife and others were prosecuted under Section 494 of the Indian Penal Code for an offence of bigamy. The wife defended the prosecution contending that she had repudiated the marriage by Faskh. The learned Single Judge was of the view that unilateral repudiation of marriage by Faskh without the intervention of court under the Dissolution of Muslim Marriages Act is opposed to the law of the land. The learned Single Judge was of the view that when a particular branch of law is codified, it is not possible to travel beyond the same and decide the rights of the parties. We need to examine the law declared by the learned Judge after adverting to the object of the scheme of the above enactment.
39. In the first place, we need to ascertain the meaning and rationale of the law from the circumstances under which the British Government enacted the Dissolution of Muslim Marriages Act. As observed Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:25:- earlier, there are followers of different schools of jurisprudence. One of the leading schools in the Country, who have large followers, is the follower of the Hanafi school. The learned author, Dr.Mufti Samiya Tabasum(14) illustrates the reasons for the enactment, stating that Hanafi wife found it difficult to dissolve the marriage, as there was no provision for her to seek divorce on the disappearance of the husband, his imprisonment, neglect of his matrimonial obligation etc., and this has forced her to get rid of undesired marital bonds by renouncing her faith. It is appropriate to refer the statement of objects and reasons of the aforesaid enactment, which reads as follows:
There is no provision in the Hanafi Code of Muslim Law enabling a married Muslim Woman to obtain a decree from the Court dissolving her marriage in case the husband neglects to maintain her, makes her life miserable by deserting or persistently maltreating her or absconds leaving her 14 Status of Muslim Women in India - Law Relating to Marriage, Divorce and Maintenance Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:26:- unprovided for and under certain other circumstances. The absence of such a provision has entailed unspeakable misery to innumerable Muslim women in British India. The Hanafi Jurists, however, have clearly laid down that in cases in which the application of Hanafi Law causes hardship, it is permissible to apply the provisions of the "Maliki,Shafi's or Hambali Law". Acting on this principle the Ulemas have issued fatwas to the effect that in cases enumerated in clause 3, Part A of this Bill (now se e Section 2 of the Act) a married Muslim woman may obtain a decree dissolving her marriage. A lucid exposition of this principle can be found in the book called "Heelatum Najeza" published by Maulana Ashraf Ali Sahib who has made an exhaustive study of the provisions of Maliki law which under the circumstances prevailing in India may be applied to such cases. This has been approved by a large number of Ulemas who have put their seals of approval on the book.
As the courts are sure to hesitate to apply the Maliki Law to the case of a Muslim woman, legislation recognising and enforcing the abovementioned principle is called for in order to relieve the sufferings of countless Muslim women. Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:27:-
40. 'Is it the intention of the Legislature, to do away with extra-judicial divorce otherwise followed by the followers of different schools?', is the question to be answered in this case.
V. READING THE DISSOLUTION OF MUSLIM MARRIAGES Act:
41. Shariat Act recognized extra-judicial divorce as well as judicial divorce. The Shariat Act was enacted in an attempt to get rid of customary law that was followed by the Muslims in India. It was observed in the statement and objects and reasons of the Shariat Act that the status of Muslim women under the so called customary law is simple and graceful. The customary law appears to have affected the rights of Muslim women. Therefore, it was felt, introduction of Muslim personal law will automatically bring them to position to which they are naturally entitled. Section 2 of the Shariat Act specifically recognized all modes of extra-judicial divorce except Faskh. Faskh, as we noted earlier, is a mode of divorce with the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:28:- intervention of an authority like Qazi. In Section 5 of the Shariat Act a provision was made to dissolve marriage by the District Judge on a petition made by Muslim married women. This would show that the intention of the Shariat Act is to entrust the mode of dissolution of marriage by Faskh through the court. Thus, under the Shariat Act, a Muslim women retained the right of all modes of extra judicial divorce recognized under their personal law Shariat, except Faskh. Then came the Dissolution of Muslim Marriages Act. It appears that inspite of Shariat Act, women belonging to the Hanafi School of Law were not allowed to obtain decree from the court to dissolve their marriage. Dissolution of Muslim Marriages Act, therefore, was enacted to consolidate and clarify the provisions of the Muslim law relating to the suit for dissolution of marriage by married Muslim women. Recitals prelude to the above enactment refers twin reasons for bringing the legislation of the Dissolution of Muslim Marriages Act. One to consolidate and Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:29:- clarify the law relating to dissolution of marriage by Muslim women; the other is to remove the doubt in regard to the effect of renunciation of Islam by a married Muslim woman. Consequent to the enactment of Dissolution of Muslim Marriages Act, Section 5 of the Shariat Act was repealed. This fortifies the legal position that, what is consolidated in Dissolution of Muslim Marriages Act is the law relating to Faskh alone. The learned counsel Shri Narayanan P. as well as Smt.Shajna M., rightly pointed out that the intention of the Dissolution of Muslim Marriages Act is to extend judicial divorce to all Muslim women irrespective of the schools they follow. The statutory provision never intended to do away with the practice of extra-judicial divorce otherwise available to a Muslim woman. We also note that reference of other modes of extra-judicial divorce as referred in Section 2 of the Shariat Act remain untouched in the Dissolution of Muslim Marriages Act.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:30:-
42. Consolidation of law of Faskh in the Dissolution of Muslim Marriages Act enumerates the grounds on which a married muslim woman would be entitled to divorce. These grounds are illustrative in nature and, not exhaustive. The specific grounds are referred in Section 2(i) to 2(viii) of the Act. After illustrating the grounds of divorce under Sections 2(i) to 2(viii), a residuary clause is provided under Section 2(ix) to secure divorce on any ground which is recognized as valid for the dissolution of marriage under Muslim law. This has caused some amount of confusion among scholars, litigant public etc. Therefore, it is necessary to elucidate the difference between 'forms of divorce' and 'grounds of divorce'. The 'forms of divorce' are in the nature of right conferred on Muslim women to annul their marriage. Each of the forms have distinct character and identity. In the form of talaq, khula etc, it proceeds from the unilateral will of the party, and in the matter of Mubaraat and Talaq-e-tafwiz the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:31:- bilateral consent of the couple. On the other hand, in Faskh, the parties have no role. It is the authority that decides the fate of the marriage. It is to impress upon the authority to grant a decree of divorce, illustrations of the grounds of divorce have been referred in Section 2 of the Dissolution of Muslim Marriages Act. Thus, all the grounds including residuary grounds under Section 2(ix) are required only for the authority to act upon such matters. Once this distinction is drawn, it is easy to understand, the scope and merit of the Dissolution of Muslim Marriages Act. What was introduced in Dissolution of Muslim Marriages Act is the same provision conferring right on the Muslim women under Section 5 of the Shariat Act in a broader and larger frame encapsulating the Faskh with all its essential elements for the independent authority to decide.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:32:-
43. The renowned Islamic Law Scholar, Tahir Mahmood(15) refers the background of the Dissolution of Muslim Marriages Act as follows:
Under Muslim law a kazi or court can dissolve the marriage of a woman on her complaint based on the grounds specified in the Muslim legal treatises. This is known as faskh-e-nikah [dissolution of marriage]. The various schools of Muslim law differ in regard to its grounds and procedure .. the most restrictive among them being the Hanafi school to which a dominant majority of Muslims in this part of the world belong. In India, as per the judicial practice settled by a Privy Council decision the courts are however bound to apply in every disputed case among the Muslims the school of law to which the parties belong. Due to this judge-made rule the courts cannot apply in any case any of the other schools of law which are relatively liberal in allowing judicial divorce at the behest of a wife. Muslim wives desirous of getting rid of their marriages were thus practically without a remedy until 1939. The learned author further refers to the "impact on rights to private divorce" as follows:
The title adopted for the Act was an inaccurate English translation of the caption of the Kazmi Bill in Urdu - Qanoon-e-Faskh-e-Nikah [law for judicial divorce]. In Muslim law "faskh" is only one part of the law of divorce and means termination of marriage by a court on wife's 15 Muslim Law in India and Abroad (Second Edition) Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:33:- request on any ground recognised by Muslim law. It is entirely different from khula [divorce by husband in wife's demand] and talaq-e-
tafwiz [divorce by wife's own action in terms of her marrige contract], both of which are different from faskh. The Act was not meant to abolish those rights of married women and restrict the Muslim law on their divorce rights to faskh [divorce through court] only. In a number of cases the courts have rightly explained the aims and scope of the Act of 1939 in these terms:
(i) the Act is a piece of declaratory legislation and does not amend all the rules of Muslim law;
(ii) the object of the Act is to ameliorate the lot of Muslim wives and enlarge their rights, which object must be given effect by the courts;
(iii) the Act crystallizes only a portion of Muslim law and should, therefore, be applied in conjunction with the provisions of the whole of Muslim law.
Fazal Begum v. Hakim Ali AIR 1941 Lah 22; Sofia Begum v. Syed Zaheer Hasan Rizvi AIR 1947 All 16; Jamila Khatun v. Kasim Ali AIR 1951 Nag. 375 The confusion that the 1939 Act deprives Muslim women of their right to get the marriage terminated without the intervention of the court was created by Clause (ix) of Section 2 of the Act which says that the court can dissolve a woman's marriage, besides the grounds mentioned in Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:34:- that Section, also "on any other ground recognized as valid for "dissolution of marriages under Muslim law." Here again the words "dissolution of marriage" is an inaccurate translation of the word faskh [judicial divorce]. These words cannot be interpreted to mean that the Act was to abolish Muslim women's rights to khula and talaq-e- tafwiz.
Justice V.Khalid of the Kerala High Court [later elevated to Supreme Court] once observed that a Muslim woman cannot now get her marriage dissolved de hors the provisions of this Act "except perhaps in the case of a talaq-e-tafwiz" - K.C.Moyin v. Nafeesa AIR 1973 Ker 176.
44. A learned single Judge of Allahabad High Court in Mt.Sofia Begam v. Syed Zaheer Hazzm Rizvi AIR 1947 All 16 referred Dissolution of Muslim Marriages Act as a distinct endeavour made by the Legislature to ameliorate the suffering wife.
45. A learned single Judge of Nagpur Bench of the High Court of Bombay in Jamila Khatun v. Kasim Ali Abbas Ali [AIR 1951 Nagpur 375] placed reliance on the Division Bench judgment of the Chief Court of Sind reported in A.I.R (37) 1950 Sind 8 [Noor Bibi v. Pir Bux] to hold that Dissolution of Muslim Marriages Act Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:35:- crystalises only a portion of Muslim law and it must be read in conjunction with whole of the muslim law as it stands.
46. On an overall analysis of the scheme of the Shariat Act as well as the Dissolution of Muslim Marriages Act as above, we are of the considered view that the Dissolution of Muslim Marriages Act restrict Muslim women to annul their marriage invoking Faskh except through the intervention of the Court. All other forms of extra-judicial divorce as referred in Section 2 of the Shariat Act are thus available to a Muslim women. We, therefore, hold that the law declared in K.C.Moyin's case (supra) is not good law.
VI.(i) KHULA, ITS VALIDITY:
47. The right to invoke khula conferred upon a married Muslim women is an absolute right; akin to talaq conferred upon the married Muslim men. In the matter of other modes of divorce at the instance of wife, a clear procedure is available to hold its Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:36:- validity. In the matter of khula, there are differences of opinion in regard to procedures, methods etc. In the leading case i.e. Mat.A.No.89 of 2020, consolidated in this judgment, one of the issues is the validity of khula invoked by 'Y'. 'X' refused to receive the dower offered by her. The learned Amicus Curiae Shri Mayankutty Mather submitted that a wife should have some genuine reason for seeking divorce from her husband. It is further submitted that like talaq, there are no specific stages or procedures to be complied by the wife before seeking divorce invoking khula. According to the learned Amicus Curiae, the scholars state that it is the husband who should divorce his wife when it was sought by the wife invoking her right of khula. It is also submitted that the husband cannot refuse to accede to the request of the wife. The learned Amicus Curiae Smt.Vaheeda Babu referring to a malayalam authority Islam, Vol 3, submitted that khula is a form of talaq at the instance of the wife against the husband; and the husband is Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:37:- entitled to demand from the wife what was given by him to her. In Quran, in unequivocal terms, the right of wife to invoke khula is declared in absolute terms without any fixed conditions. However, the Prophet in a pragamatic approach directed the wife to return what she obtained from her husband. Interpretation of the Quranic precepts resulted in understanding the khula in different ways. As a result of this, khula and mubaraat are often misunderstood as the same. A Division Bench of this Court in Binu P.A. v. Ashla N.A. [ILR 2017 (2) Kerala 466] declared that the Family Court can grant divorce on the basis of the agreement executed between the parties, referring khula and mubaraat as a divorce based on mutual consent. A learned Single Judge of this Court in Mohammed v. Sainaba Umma [1987 (1) KLT 712] recognized khula as a ground of divorce as referable under Section 2 of the Dissolution of Muslim Marriages Act. This judicial declaration also added to the confusion to understand khula as a ground of divorce.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:38:- 37 The learned author Dr.Mufti Samiya Tabasum(16) refers to the formalities of khula as follows:
There is an offer by the wife to release her from the matrimonial tie. The offer is made to the husband. The offer for Khula must also be accepted, the divorce is not complete and it may be revoked by the wife. But once the offer has been accepted, the divorce is complete and becomes irrevocable. Offer and acceptance may either be oral or in writing. The offer and acceptance must be made at one sitting, i.e. at one place of meeting.
Under Sunni law the presence of witnesses is not necessary. But under Shia law, the offer and acceptance of Khula must be made in the presence of two competent witnesses. Further, under Shia law the Khula is revocable by wife during Iddat.
According to the learned author, once the offer is accepted, divorce becomes irrevocable.
48. Therefore, it is necessary to elucidate what is khula; how is it effected; how its legal validity can be recognised etc.
49. To understand the nature and legal validity of khula, one needs to understand the general intent of 16 'Status of Muslim Women in India - Law Relating to Marriage, Divorce and Maintenance Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:39:- Quranic precepts and conceptual idea of such precepts.
The idea of justice in Quran is rooted in fairness. Marriage creates mutual rights and obligation. Chapter IV verse 1 Quran refers to mutual obligation as follows:
O mankind! Be careful of your duty to your Lord, Who created you from a single soul and from it created its mate and from them twain hath spread abroad a multitude of men and women. Be careful of your duty toward Allah in Whom ye claim (your rights) of one another, and toward the wombs (that bare you). Lo! Allah hath been a Watcher over you.
50. In Chapter IV, verse 58 Quaran, Allah commands you:
Lo! Allah commandeth you that ye restore deposits to their owners, and if ye judge between mankind that ye judge justly. Lo! comely is this which Allah admonisheth you. Lo! Allah is ever Hearer, Seer.
51. In Chapter V, verse 8 Quaran, it is stated as follows:
Oh ye who believe! Be steadfast witnesses for Allah is equity, and let not hatred of any people seduce you that ye deal not justly. Deal justly, that is nearer to your duty. Observe your duty to Allah. Lo! Allah is Informed of what ye do.
52. This idea of fairness has to be followed by the believer in every sphere of his life. This idea Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:40:- has to be read into the right conferred on the wife to invoke khula. That does not mean that khula would depend on the fulfilling of any obligation on the part of the wife to return what she obtained from her husband. Quranic verses as referred in verses 228 and 229 in Chapter II in clear terms confers absolute right on the wife to annul the marriage with her husband.
Husband's consent is not a precondition for essential validity of khula. Hadith of the prophet in such circumstances, directing the wife to return or pay compensation to the husband has to be understood to ensure fairness of justice. A wife cannot walk away from the marriage after obtaining material gain from the husband, on her own volition, without returning what she obtained. The right of the husband to claim back what was given in marriage cannot be construed to mean khula can be effective only when husband consents to the offer made by the wife. Such an approach would deny the right conferred upon wife under Quran. If the wife invokes khula and refuses to return the dower or Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:41:- what she had obtained from the husband, the husband can very well approach the court of law for the return of the same.
53. Tahir Mahmood(17), refers to khula as follows:
In Muslim law the concept of khula by women is the counterpart of talaq by men. Its law, explained below, is based on two verses of the Quran- II: 229 which speaks of talaq and khula together, and IV:128 which speaks only of Khula.
Under Muslim law drawn from these sources a married woman unhappy with her marriage can decide to put an end to it and ask her husband to divorce her by talaq. As in talaq, reconciliation attempts must be made in a case of khula too but, just as in talaq the last word is of the husband, in khula the last word is of the wife. If a wife finally opts for khula, the husband cannot compel her to continue in marriage and has to pronounce talaq which will be irrevocable. He may ask the wife to forego her unpaid dower which otherwise becomes immediately payable by the husband in the case of a talaq by the husband. The Quran [IV:20-21] urges men not do so, but the jurists of the past had ruled that if a husband insists on foregoing of dower by the wife she has to agree to his demand.
17 Muslim Law in India and Abroad (Second Edition) Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:42:-
54. The learned author also refers to the opinion of Abul Ala Maududi, a veteran religious scholar of the subcontinent. It is apposite to quote from page 139 which reads as follows:
The wife's right to Khula is parallel to the man's right of talaq. Like the latter the former too is unconditional. It is indeed a mockery of the Shariat that we regard khula as something depending either on the consent of the husband or on the verdict of the kazi. The law of Islam is not responsible for the way Muslim women are being denied their right in this respect." - Abul Ala Maududi, Huqooq-uz- Zaujain, 9 th ed, Lahore, 1964 [translated by me from Urdu].
55. Quran conferred a Muslim wife with right of 'khula' to annul the marriage without prescribing a procedure which indicates to mean that fairness is a matter relative consideration in a context to be followed in such course opted by a wife. As adverted earlier, when the Prophet was approached by a wife to invoke khula, he advised the wife to return the dower and garden only to be considered as a part of equity and fairness. It cannot be treated as a pre-condition to validate khula. When substantial provisions in Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:43:- unequivocal terms confer a right on a Muslim wife, procedural equity to be followed cannot override such substantial right. Insistence to return dower or payment of compensation, therefore, are to be understood as husband is legitimately entitled to claim back what is otherwise due to him on account of unilateral invocation of khula by wife.
56. Thus it is clear that the right is an unconditional right conferred upon a muslim women to invoke khula.
57. It is appropriate to refer some of the judicial precedents recognizing khula in India --
58. The earliest judgment is that of the Privy Council decided on 1861 in Moonshee Buzul-Ul-Raheem v. Luteefut-OOn-Nissa (MANU/PR/0004/1861). Privy council refers to khula as a form of divorce at the instance of wife and opined that non payment of consideration by wife does not invalidate such divorce. Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:44:-
59. In Masroor Ahmed v. State (NCT of Delhi) and Another [2008 (103) DRJ 137], the learned Judge Badar Durrez Ahmed in a matter arising under Section 482 of the Criminal Procedure Code, 1973 by a detailed judgment referred to the right of Muslim wife to seek divorce outside the court and observed as follows:
Khula, for example, is the mode of dissolution when the wife does not want to continue with the marital tie. She proposes to her husband for dissolution of the marriage. This may or may not accompany her offer to give something in return. Generally, the wife offers to give up her claim to Mahr (dower). Khula is a divorce which proceeds from the wife which the husband cannot refuse subject only to reasonable negotiation with regard to what the wife has offered to give him in return.
60. The Hon'ble Supreme Court in Juveria Abdul Majid Patni v. Atif Iqbal Mansoori and another [(2014) 10 SCC 736] considered extra-judicial divorce of khula in the context of the Protection of Women from Domestic Violence Act, 2005. The Apex Court recognized khula as a mode of extra-judicial divorce to decide the issue Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:45:- related to the said Act. The Apex Court in para 13 of the judgment refers mode of Khula in para.13 as follows:
From the discussion aforesaid, what we find is that `Khula' is a mode of dissolution of marriage when the wife does not want to continue with the marital tie. To settle the matter privately, the wife need only to consult a Mufti (juris consult) of her school. The Mufti gives his fatwa or advisory decision based on the Shariat of his school. Further, if the wife does not want to continue with marital tie and takes mode of `Khula' for dissolution of marriage, she is required to propose her husband for dissolution of marriage. This may or may not accompany her offer to give something in return. The wife may offer to give up her claim to Mahr (dower). The `Khula' is a mode of divorce which proceeds from the wife, the husband cannot refuse subject only to reasonable negotiation with regard to what the wife has offered to give him in return. The Mufti gives his fatwa or advisory decision based on the Shariat of his school. However, if the matter is carried to the point of litigation and cannot be settled privately then the Qazi(Judge) is required to deliver a qaza (judgment) based upon the Shariat.
61. The validity of khula though germane for consideration in Mat.A.No.89 of 2020, we have adverted to its various aspects only to reiterate the validity does not depend on the acceptance and consent of the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:46:- husband. The procedural aspect of khula, unless and until declared through the secular law of this Country, the court needs to refer to the same only with reference to the Quran and Hadiths.
62. We notice a learned Single Judge of this Court in Shihabudheen v. Shybi [2009 (4) KLT 96] placed reliance on Mulla's Principles of Mohammedan Law, Chapter 16, wherein 'khula' is referred as follows:
Section 319 of Mahommedan Law deals with khula and mubaraat. Under Sub section (1) a marriage may be dissolved not only by talak, which is the arbitrary act of the husband, but also by agreement between the husband and wife. A dissolution of marriage by agreement may take the form of khula or mubaraat. Sub Section 2 deals with divorce by khula which is a divorce at the instance of the wife, in which she gives or agrees to give a consideration to the husband for her release from the marriage tie. In such a case, the terms of the bargain are matters of arrangement between the husband and the wife and the wife, as the consideration, may release her dyn-mahr (dower) and other rights, or make any other agreement for the benefit of the husband. Khula is effected by an offer from the wife to compensate the husband, if he releases her from her marital ties, and acceptance by the husband of the offer. Once the offer is accepted it operates as a single Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:47:- irrevocable divorce (talak-i-bain) and its operation is not postponed until execution of the khulanama (deed of khula). Though the issue regarding khula had not directly arisen for consideration, as the court was dealing with the matter related to a claim under Muslim Women (Protection of Rights on Divorce) Act, 1986 referable to Section 3, passive acceptance of principles laid in Mulla's Mohammedan Law is contrary to our view. VI. (ii) EFFECTIVENESS OF KHULA WITHOUT ATTEMPTS FOR RECONCILIATION:
63. We have said previously that the signification of invoking khula is absolute and does not depend upon the consent or assent of the husband. Human minds are vulnerable. Quran itself describes a human as fallible.
Sometimes, a decision to invoke khula by wife may be due to perceptible differences she had in the relationship with her husband. What sprung into the mind of an individual to take such a decision can be cleared through the medium of communication. Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:48:- Communication would help to understand the notion and thoughts of others. Quran, therefore, thrust on conciliation as a medium of dispute resolution before taking a concrete decision.
64. Chapter II verse 182 Quran says about dispute resolution by way of conciliation as follows:
But he who feareth from a testator some unjust or sinful clause and maketh peace between the parties, (it shall be) no sin for him. Lo! Allah is Forgiving. Merciful.
65. Similarly Chapter-IV verse 35 Quran states about dispute resolution in marital dispute as follows:
And if ye fear a breach between them twain (the man and wife), appoint an arbiter from his folk and as arbiter from her folk. If they desire amendment Allah will make them of one mind. Lo! Allah is ever Knower. Aware.
66. We have already referred to verses 128-129 of Chapter-IV Quran, in the context of dissolution of marriage invoking faskh. Chapter XLIX verses 9 and 10 Quran states as follows:
9. And if two parties of believers fall to fighting, then make peace between them. And if one party of them doth wrong to the other, fight ye that which doth wrong till it returns unto the ordinance of Allah;
then, if it return, make peace between them justly, and act equitably. Lo! Allah loveth the equitable.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:49:-
10. The believers are naught else than brothers. Therefore, make peace between your brothers and observe your duty to Allah that haply ye may obtain mercy.
67. We will not be justified in recognising the right of khula in the light of the personal law without adverting to the whole scheme of justice referable under the personal law.
68. When Quran itself speaks about conciliation to resolve the disputes, it essentially means that an attempt for resolution of disputes shall be made at the first instance. This would guard against an impulsive decision at the instance of the wife. Further, it would also give an opportunity to air out the grievances and resolve the disputes peacefully. If an unbridled power to invoke khula is given to a Muslim wife, it may result in untold miseries and hardships to both. The very idea of legal system is to arrest human tendencies in taking decision affecting her or him permeated by instincts and impulsiveness. Law assures common interest based on a jurisprudential footing on Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:50:- an overreaching principles of idea of justice to protect all.
69. As we adverted earlier, divorce invoking khula is recognized as similar right conferred upon the husband by way of talaq. In Section 2 of Shariat Act, khula and talaq juxtaposed as similar rights available to wife and husband.
70. In Shamim Ara v. State of U.P. [(2002) 7 SCC (Crl.) 1814], the Apex Court held that instantaneous triple talaq not preceded by the attempt of reconciliation is bad in law. In the majority decision of the Constitutional Bench of the apex court in Shayara Bano v. Union of India and Others [(2017) 9 SCC 1] it was held that triple talaq invoked without any attempt for reconciliation is arbitrary and violative of fundamental right contained in Article 14 of the Constitution.
71. In such circumstances, we have to hold that any invocation of khula without there being an attempt Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:51:- for reconciliation would be bad in law. Though there need not be any specific reasons to invoke khula, the procedure of reconciliation itself become a reasonable cause in as much as that it would reflect an attempt to resolve the disputes amicably between parties.
72. The learned Amicus Curiae Shri Mayankutty Mather submitted that there are no specific stages of procedures referred as a prerequisite compliance for invoking khula for the reason that the women suffer more in a problematic marital relationship.
73. To conclude, we hold that Khula will be treated as valid or effective under law only if it was preceded by an effective attempt for reconciliation by the parties.
VI. (iii) . KHULA ACROSS THE GLOBE:
74. Khula in acceptance in different jurisdiction reflects its flexibility for adaption. We have already discussed about the right and procedure for khula. The Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:52:- varied nature of acceptance in different jurisdiction therefore, may be useful here.
(a). IRAQ(18) A woman is allowed to seek khula' if her husband is infertile and they do not have children. In Iraq it is stated in the law that infidelity constitutes as a valid reason for divorce. When a woman is granted khula' compensation can be greater or less than the dower.
(b). JORDAN, MOROCCO AND SYRIA( 19) In morocco, if a woman is coerced or harassed by her husband, the husband has no entitlement to compensation. In Morocco, Syria and Jordan, compensation other than money can include child care/ custody. In Jordan a new law been recently passed that allows a woman to end her marriage by using the principle of khula' itself. The courts saw an exponential increase in khula' lawsuits, within the first two years of passing this law. The law has yet to be approved by parliament, however, and it is still condemned by many lawyers to this day.
18 Interpretation of khula' in Iraq available at; http://www.popflock.com/learn?s=khula' 19 Interpretation of khula' in Jordan, Morocco and Syria available at:https://en.m.wikipedia.org/wiki/Khul%27 Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:53:-
(c). LEBANON(20) Marriage is a contract under Shia, Sunni, and Druze personal status laws in Lebanon and it can be terminated by divorce.
(d). MALAYSIA(21) Khula' is conducted under section 49 of the Islamic Family Law Act (federal territories), 1984, which states that if the husband does not agree to voluntarily pronounce a divorce (talaq), but the parties agree to a divorce by redemption khula' the court shall, after the amount of the payment is agreed upon by the parties, cause the husband to pronounce a divorce by khula' and such divorce is irrevocable. In Malaysia, in the case of redemption (khula') the Islamic Family Law Act/ Enactments do not expressly state that redemption (khula') without the consent of the husband will be affected, however, it may take place after the couple have gone through a lengthy and elaborate procedure at the Shariah court. khula' in Malaysia is also known as "cerai tebus 20 Interpretation of khula' in Lebanon is available at:
https://www.hrw.org/report/2015/01/19/unequal-and-unprotected/ womens-rights- under-lebanese-personal-status-laws
21 Interpretation of khula' available at: https://www.omicsonline.org/open- access/judicial-separation-at-the-wifes-initiative-a-study-of-redemption-khulin-islamic- law-and-contemporary-legislation-in-pakistan-and-2169-0170-1000212.php? aid=82639#:~:text=In%20Malaysia%20Redemption%20(Khul'),the%20amount%20of %20the%20payment Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:54:- talaq" this basically involves the wife offering payment to the husband to pronounce talaq and release her from marriage. It's covered under section 49 of the IFLA and the payment can be as low as RM1, but the Shariah court can decide on the amount based on the parties' means under section 49(3). This divorce is considered permanent and ruju' cannot be used to get back together.
(e). NIGERIA(22) Khula' is the most common form of divorce in Northern Nigeria. If a woman can provide enough compensation on her own or with the help of family it is likely that she will be able to get out of an unhappy marriage.
(f). NORTH AMERICA(23) Imams in North America have adopted multiple approaches towards khula'. One of the biggest issues that cause Imams to differ in their views is whether or not the women should return the mahr to the husband. Another important issue for women in North America is getting both a civil decree and religious divorce. 22 Interpretation of khula' in Nigeria is available at: https://en.m.wikipedia.org/wiki/Khul %27 23 Interpretation of khula' in North America is available at:
https://en.m.wikipedia.org/wiki/Khul%27 Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:55:- Religious divorce is sought out as "a meaningful personal and spiritual process" that is attained in addition to a civil decree. Another important issue is that many women are unaware of their Islamic right to seek khula'.
(g).PAKISTAN (Based on the works of Muhammad Munir)(24):
Pakistan practices Judicial Khula'. Unlike India, Pakistan has over the years developed an impressively progressive attitude towards khula' and the muslim women's right to an independent divorce. Though there is no enacted law in Pakistan, the institution of khula' has been entrusted to and developed by judicial precedents. In 1959, the Lahore High Court gave a revolutionary decision in the case of Mst. Balqis Fatima v. Najm-ul-Ikram Qureshi (PLD 1959 Lahore 566) overruling a decision in a previous case (Sayeeda Khanam v. Muhammed Sami, PLD 1952 Lahore 113) which had rejected the plea that incompatibility of temperament is a ground for dissolution of marriage. This judgment, for the first time in Pakistan, recognised the
24 Muhammad Munir, Judicial Law Making: An Analysis of case law on khula in Pakistan SSRN Electronic Journal (2021), available at:
https://www.researchgate.net/publication/ 256010706_Judicial_Law_Making_An_Analysis_of_Case_Law_on_khula_in_Pak istan Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:56:- right of khula' for a muslim woman without the consent of her husband.. In this case the court resorted to its own interpretation of the verse 2:229 of the Quran and the Hadith with reference to the case of Habibah, wife of Tabit bin Qays, this decision was endorsed by the Supreme Court of Pakistan in 1967 in the case of Khurshid Bibi v. Mohd. Amin, PLD 1967 SC 121. Both of these were landmark judgments and is followed till date in Pakistan and Bangladesh.
In Mst. Zubaida v. Muhammad Akram (1988 MLD 2486) it was held that; "Non payment of khula' or non fulfilment of conditions will not render the khula' decree ineffective; imposition of conditions merely creates a civil liability and a decree of khula' cannot be considered as dependent on requiring the wife to fulfil the conditions first." In Khalid Mahmood v. Anees Bibi (PLD 2007 Lahore 626), the Lahore High Court held;
"It is established...that court has the power to fix any amount of compensation being the consideration of khula' if it is found after recording evidence that khula' is not Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:57:- claimed merely on the desire of the wife but the fault of the husband is also the reason for recourse to khula'."
(h). SAUDI ARABIA(25) Women awarded khula' in Saudi Arabia are required to financially compensate their husbands or give away marriage settlements. Sometimes this may include custody rights to their children.
(i). YEMEN(26) In Yemen khula' is recognised as a judicially supervised annulment. Alcoholism, jail time for more than three years, impotence, mental feebleness, and hatred constitute as a valid reason for a woman to seek khula'.
(j). ZANZIBAR(27) Judicial khula' in Zanzibar differs from judicial khula' in Arab countries that have recently introduced it through legislative reform. In Zanzibar's Islamic courts, khula' is used primarily as a judicial mechanism for ending a marriage. Judges view khula' as a right that a woman can exercise to extricate herself from 25 Interpretation of khula' available at: https://www.wikiwand.com/en/Khula 26 Interpretation of khula' Yemen is available at: https://en.m.wikipedia.org/wiki/Khul%27 27 https://www.researchgate.net/publication/325586515_It_is_Your_Right_to_Buy_a_Div orce_Judicial_Khuluu_in_Zanzibar#:~:text=In%20Zanzibar's%20Islamic%20courts %2C%20khuluu,woman's%20failure%20in%20her%20marriage Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:58:- marriage, a right that judges sometimes encourage in court.
75. In the absence of any secular law governing khula, we hold that khula would be valid if the following conditions are satisfied:
(i). A declaration of repudiation or termination of marriage by wife.
(ii). An offer to return dower or any other material gain received by her during marital tie.
(iii). An effective attempt for reconciliation was preceded before the declaration of khula.
VII. JURISDICTION OF FAMILY COURT IN MATTERS RELATED TO EXTRA JUDICIAL DIVORCE:
76. The Family Courts Act, 1984 provides for the establishment of the Family Courts to exercise the jurisdiction excercisable by District Courts or any subordinate civil courts under law in regard to the matters specifically referred to in Section 7 of the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:59:- Family Courts Act. Explanation (d) of Section 7(d) of the Family Courts Act, confers the Family Court with the jurisdiction to declare the matrimonial status of any person. Therefore, there is no difficulty for the Family Court to endorse an extra-judicial divorce to declare the matrimonial status of a person. In the matter of talaq, khula, mubaraat, talaq-e-tafwiz, the Family Courts shall entertain such applications moved by either of the parties or both parties to declare the marital status of such parties. In the matter of unilateral dissolution of marriage, invoking khula and talaq, the scope of inquiry before the Family Courts is limited. In such proceedings, the court shall record the khula or talaq to declare the marital status of the parties after due notice to other party. If any person want to contest the effectiveness of khula or talaq, it is open for such aggrieved person to contest the same in appropriate manner known under law. In the matter of mubaraat and talaq-e-tafwiz, on being satisfied that the dissolution is being effected on Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:60:- mutual consent, the Family Court without further inquiry shall declare the marital status. We notice Family Courts are overburdened with large number of cases. The Family Court therefore, shall restrain from adjudicating upon such extra judicial divorce unless it is called upon to decide its validity in appropriate manner. The Family Court in such matters shall endeavour to dispose the cases treating it as uncontested matter, without any delay by passing a formal order declaring the marital status.
VIII. RELIEFS:
77. Mat Appeal 89 of 2020: As afore noted, in this appeal, 'X' challenged the decree of divorce granted on the grounds of impotency and cruelty as referable under the Dissolution of Muslim Marriages Act. As already discussed, pending the appeal we permitted 'Y', the wife of 'X' to invoke khula to dissolve the marriage. She invoked khula and has communicated the same to 'X', which has been accepted in evidence by this Court. 'Y' Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:61:- has expressed her stand that if khula is accepted by this Court, she is willing to unconditionally withdraw all allegations in the original petition with respect to impotency and cruelty and confine her case to declaration of marital status on the basis of khula invoked by her. As we already noted, the Family Court has the necessary power under Explanation (b) of Section 7(1) of the Family Courts Act to declare the matrimonial status. Though 'Y' had instituted the petition to dissolve the marriage under the aforesaid grounds, in view of the present circumstances, we have no hesitation to declare that she has validly divorced 'X' on the basis of the khula, as the appeal is a continuation of the original petition. An attempt for conciliation was made before this Court as well as before the Family Court. 'Y' also offered to return the dower but 'X' was not prepared to accept the same. In the light of the law declared by us on procedure of valid khula, we declare that khula invoked by 'Y' is valid. No doubt, if 'X' wants any compensation, or Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:62:- return of any valuables he gave to 'Y' during the subsistence of marriage, we reserve the liberty to 'X' to approach the competent Family Court. Thus, we hold that marriage between 'Y' and 'X' have come to an end consequent to the invocation of khula by 'Y'. Thus we set aside the impugned decree and judgment and dispose the original petition filed by 'Y' recording the Khula. The Mat. Appeal is accordingly disposed of.
79. Mat.Appeal No.72/2021: This Mat Appeal is filed by Muhammad Musthafa B.K. challenging a decree of divorce granted by the Family Court, Kalpetta, on mutual consent. In a petition filed by the respondent wife Harsha M.A., under the Dissolution of Muslim Marriages Act, the parties were referred for mediation. In the mediation proceedings, Muhammad Musthafa agreed to divorce Harsha. It is based on the said agreement, the Family Court granted a decree of divorce. Though the Family Court had not adverted to it as a divorce based on mutual consent (mubaraat) as recognised under Islamic law, it can be very well seen Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:63:- that such a decree was passed, based on settlement arrived at between the parties in the mediation. In such circumstances, there is a bar under Section 19(2) of the Family Courts Act for this Court to entertain the appeal from a decree passed on the consent of parties. Muhammad Musthafa has now contended that his consent was obtained by committing fraud. However, he does not dispute the signature in the settlement agreement. Muhammad Musthafa is a literate person. We, therefore, are of the considered view that decree of divorce granted by the Family Court, Kalpetta, have to be treated as divorce in the form of mubaraat. And decree granted is only a declaration of status of the parties based on such extra judicial divorce. Accordingly, we dismiss this appeal as not maintainable. However we make it clear that dismissal of appeal will not preclude Muhammad Musthafa challenging the decree in appropriate forum on the ground of fraud.
Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:64:-
80. OP (FC) 372/2020 : This original petition was filed by a Muslim wife seeking for expeditious disposal of O.P.No.286/2020 instituted by her under the Dissolution of Muslim Marriages Act. In the light of the declaration that Muslim women have the right to invoke extra-judicial divorce, we reserve the liberty to the petitioner to resort to extra-judicial divorce. We have already issued necessary guidelines to the Family Court in regard to disposal of pending matters through the judgment in O.P.(FC).No.352/2020 and connected cases dated 23/3/2021. If the petitioner wants to pursue the case under the Dissolution of Muslim Marriages Act, the Family Court shall dispose the case in accordance with the said guidelines. The original petition is disposed of as above.
81. O.P.(FC).Nos.124/2021 and 133/2021: These original petitions were filed by same persons, namely, Raseena Pareekunju. She along with her husband Muhammed Asif, filed a petition for dissolution of marriage by Mutual consent under Section 9(2) of the Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:65:- Dissolution of Muslim Marriages Act. The Family Court refused to entertain the petition stating that there is no substantial provision under the Muslim law to grant divorce on mutual consent. That is challenged in O.P. (FC).No.124/2021. Thereafter, it appears the the petitioner filed O.P. before the same Family Court for declaration of marital status based on mubaraat. This was returned with an endorsement as follows:
Quote the relevant provision of Muslim Marriage. Ad. Refused - 7 days.
The above is challenged in O.P.(FC).No.133/2021. We have already adverted that mubaraat is a form of an extra-judicial divorce based on mutual consent under Islamic law and same is valid as it remains untouched by the Dissolution of Muslim Marriages Act. The Family Court in such circumstances is neither called upon to adjudicate nor called upon to dissolve the marriage by decree of divorce. On the other hand, the Family Court only has to declare the marital status by endorsing the mubaraat invoking jurisdiction under Explanation (b) of Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:66:- Section 7(1) of the Family Courts Act. Once a declaration of joint divorce invoking mubaraat is produced before the Family Court, the Family Court has to pass a decree declaring the matrimonial status of the parties. The inquiry in such cases is limited to the extent to find out whether both parties have agreed upon to dissolve such marriage invoking mubaraat. Once the Family Court is satisfied that mubaraat is executed by both the parties, it shall declare the matrimonial status of such parties. We are therefore, of the considered view that the Family Court is bound to entertain a petition for declaration of the status based on mubaraat. The Family Court shall dispose such matter, if both the parties have filed petition, after making a formal inquiry without any further delay treating it as an uncontested matter in the light of the guidelines issued by us in the judgment in O.P. (FC).No.352/2020 and connected cases dated 23/3/2021.
The original petitions are disposed of as above. Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:67:-
82. Before parting with the judgment, we place on record our appreciation for the valuable assistance rendered by Shri Mayankutty Mather K.I., Smt.Vaheeda Babu M.A. and Smt.Shajna M. for the commendable articulation of the legal issues involved.
Sd/-
A.MUHAMED MUSTAQUE, JUDGE Sd/-
C.S.DIAS, JUDGE ms Mat. Appeal Nos. 89/2020, 72/2021 & O.P.(FC).Nos.372/2020, 124/2021 & 133/2021 -:68:- APPENDIX OF OP (FC) 372/2020 PETITIONER'S/S EXHIBITS:
EXHIBIT P1 THE TRUE COPY MC NO 267/2018 FILED BEFORE THE HONOURABLE FAMILY COURT, MALAPPURAM DATED 5.7.2018 EXHIBIT P2 THE TRUE COPY OF THE OP NO 286/2020 FILED BEFORE THE HONOURABLE FAMILY COURT, MALAPPURAM DATED 16.6.2020 APPENDIX OF Mat.Appeal 89/2020 RESPONDENT'S/S EXHIBITS:
EXHIBIT R1(A) COPY OF THE REGISTERED LETTER DATED 17.2.2021 SENT TO THE APPELLANT EXHIBIT R1(B) COPY OF THE COMMUNICATION SENT TO THE SECRETARY, VAYALAM JUMA MASJID, MADAPEEDIKA MAHAL COMMITTEE, THALASSERY APPENDIX OF Mat.Appeal 72/2021 PETITIONER'S/S EXHIBITS:
ANNEXURE A1 TRUE COPY OF THE AFFIDAVIT SUBMITTED BY THE APPELLANT BEFORE THE FAMILY COURT, KALPETTA DATED 24/12/2019.
ANNEXURE A2 CERTIFIED COPY OF THE MEDIATION REPORT IN O.P.300/2019 BEFORE THE FAMILY COURT, KALPETTA DATED 23/10/2019.
ANNEXURE A3 TRUE COPY OF THE COMPLAINT DATED 30/01/2020 ALONG WITH RECEIPT PREFERRED BY THE APPELLANT BEFORE DLSA, WAYYANAD, KALPETTA. APPENDIX OF OP (FC) 124/2021 PETITIONER'S/S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE MUBARAT NAMA DATED 08.12.2020.
EXHIBIT P2 THE TRUE COPY OF THE RETURNED ORIGINAL PETITION DATED 11.12.2020 ALONG WITH THE ORDER DATED 23.12.2020 AND ITS TYPE WRITTEN VERSION.
EXHIBIT P3 I. A. FOR ADMISSION HEARING FILED BEFORE THE FAMILY COURT.
EXHIBIT P4 I. A. FOR NUMBERING THE O.P. FILED BEFORE THE FAMILY COURT.
EXHIBIT P5 DOCKET OF THE O.P.CONTAINING THE ORDER DATED 23.12.2020 AND ITS TYPE WRITTEN VERSION.
APPENDIX OF OP (FC) 133/2021 PETITIONER'S/S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE MUBARAT NAMA DATED 8.12.2020.
EXHIBIT P2 THE TRUE COPY OF THE RETURNED ORIGINAL PETITION DATED 11.12.2020 ALONG WITH THE ORDER DATED 23.12.2020 AND ITS TYPE WRITTEN VERSION.
EXHIBIT P3 I.A.FOR ADMISSION HEARING FILED BEFORE THE FAMILY COURT, DATED 15.12.2020.
EXHIBIT P4 I.A. FOR NUMBERING THE O.P. FILED BEFORE THE FAMILY COURT DATED 15.12.2020.
EXHIBIT P5 THE TRUE COPY OF THE RETURNED UNNUMBERED O.P. FOR DECLARATION DATED 5.1.21.
EXHIBIT P6 DOCKET OF THE UNNUMBERED O.P. ALONG WITH THE ORDER DATED 6.1.2021 AND ITS TYPE WRITTEN VERSION.