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 17, Cited by 1]

Madhya Pradesh High Court

Reena Jaggi vs Randeep Jaggi on 15 November, 2017

Author: Anurag Shrivastava

Bench: Anurag Shrivastava

                                   1




 HIGH COURT OF MADHYA PRADESH, PRINCIPAL SEAT AT
                   JABALPUR

First Appeal No.               158 of 2000
Parties Name                   Reena Jaggi
                                  vs
                               Randeep Jaggi
Bench Constituted              Hon'ble Shri Justice S.K. Gangele &
                               Hon'ble Shri Justice Anurag Shrivastava
Judgment delivered by          Hon'ble Shri Justice S.K. Gangele
Whether approved for           Yes/No
reporting
Name of counsels for parties   For appellant: Atul Anand Awasthi,
                               Advocate.

                               For respondent/State: Ms. Kishwar

Khan, Advocate.

Law laid down Significant paragraph numbers (J U D G M E N T) Pronounced on : 15.11.2017

1. Appellant has filed this appeal against the judgment and decree dated 23.02.2000 passed in R.C.S. No.30-A/1998 by Smt. Radha Sonkar, Second Additional District Judge, Bhopal. The trial Court awarded a decree of divorce in favour of the respondent. Respondent filed a suit for grant of divorce pleading that marriage between him and the appellant was solemnized on 11.06.1995 in accordance with Hindu rituals at Bhopal. The appellant was arrogant. She did not behave with the respondent and his family members properly. Her behavior was rude. Due to

-:- 2 -:-

FA-158/2000 the behaviors of the appellant, there was mental cruelty to the respondent. The appellant also misbehaved with the mother of the respondent. She used to live at the place of her father and mother, which was at Bhopal. She went to the house of her father and mother on the date of birthday of the respondent. She informed the respondent about her pregnancy by a letter. She left the matrimonial home w.e.f. 29.101995 and did not return back. She lodged a complaint for commission of offence punishable under Section 498-A against the respondent, his father, mother and sister at Bhopal. Thereafter, another case under Section 406 of IPC was also registered. The family members were subsequently granted bail by the Court. On 19.11.1996, the appellant lodged another report at the police station alleging demand of dowry.
The respondent suffered mental cruelty and it was not possible for him to live with the appellant. Hence, a decree of divorce be granted in favour of the plaintiff-respondent.
2. The appellant in her written statement denied the pleadings of the respondent. She pleaded that the behavior of the respondent was not proper. He was cruel with the appellant. The mother of the respondent always used to tell the appellant that she did not bring sufficient dowry. She was forced to live at the residence of her father and mother. The respondent-husband himself used to take the appellant to the house of her parents. The appellant celebrated birthday of the respondent. She was forced to live at
-:- 3 -:-
FA-158/2000 the house of in laws when she was pregnant. The respondent made repeated demand of dowry from the appellant and an amount of Rs. One lakh was demanded. The appellant was forced to lodge the report at the police station.
3. The trial Court framed issues that whether behavior of the appellant was such that she practiced cruelty with the respondent and whether a demand of dowry was made by the respondent and it was not possible for the appellant and the respondent to live as husband and wife? Additional issue was also framed that whether due to registration of criminal cases on the complaints lodged by the appellant cruelty was practiced?
4. The respondent examined himself and his father before the trial Court to support his case. On behalf of the appellant, she examined herself, her father, Mr. P.S. Mahajan and B.K. Kukreja to support her case. Some documents were also filed by both the parties.
5. The respondent in his deposition stated the same facts as stated by him in the plaint filed before the trial Court. He deposed that after marriage, the appellant lived with him for a period of four months. She visited her house two times during the aforesaid period. The mother of the respondent was admitted in the hospital, the appellant did not come to see her. She lodged a false report of demand of dowry and beating at the police station. On
-:- 4 -:-
FA-158/2000 the aforesaid report, a criminal case under Section 498-A of IPC was registered. Another case under Section 406 of IPC was also registered against the respondent, his father, mother and sister.
The appellant used to give threats to the respondent. She left the house without any cause. The respondent had taken many steps to take the appellant back, however, she refused to live with the appellant. The father of the respondent in his evidence deposed that the behavior of the appellant was not proper. She used to misbehave with his family members. On 29.10.1995 she left the house without any cause and on our repeated requests she did not return back. On her reports two criminal cases were registered against the family members of the respondent.
6. The appellant in her evidence deposed that she lived with the respondent for a period of four months after marriage.

However, due to cruel behavior of the family members and the respondent for demand of dowry it became impossible to live with the respondent. She informed the respondent about her pregnancy, however, he did not visit the house. On 23.04.1996 a son was born, even though the respondent did not come to the house. On 19.12.1995 a suit was filed for divorce, which was dismissed. Same facts have been deposed by DW-2 who is the father of the appellant. He deposed that a demand of dowry of Rs.

One lakh was made from the appellant and in spite of pregnancy of the appellant and after birth of the son, the respondent did not

-:- 5 -:-

FA-158/2000 visit the house. His daughter was treated with cruelty. DW-3 P.S. Mahajan, who is neighbour, deposed that he participated in the marriage and after 3-4 months, the respondent had left the house of the appellant. He had gone to the house of the respondent alongwith some persons for a dialogue, but, demand of dowry of Rs. One lakh was made there. Same facts have been deposed by DW-4 B.K. Kukreja.
7. The trial Court after appreciation of evidence has held that the appellant has lodged two criminal complaints against the respondent and his family members. She had left the house of the respondent without any cause within a period of four months after marriage and lodged criminal cases against the family members.

Due to aforesaid act, mental cruelty was practiced with the respondent. The trial Court disbelieved the fact that demand of dowry was made with the appellant by the family members of the respondent and awarded a decree of divorce.

8. It is an undisputed fact that the appellant lodged two FIRs against the respondent and his family members. On the aforesaid FIRs, one criminal case for commission of offence punishable under Section 498-A of IPC and another criminal case for commission of offence punishable under Section 406 of IPC were registered against the father, mother and sister of the respondent as well as the respondent himself and they obtained bail from the

-:- 6 -:-

FA-158/2000 trial Court. Subsequently, the appellant left the house of the respondent within four months of marriage. It was not possible to make a demand of dowry within a period of four months of marriage. The trial Court has held that the appellant practiced with the respondent.

9. The Apex Court in the case of Samar Ghosh Vs. Jaya Ghosh (2007) 4 SCC 511 has held as under in regard to mental cruelty which is a ground of divorce under Section 13(1)(i)(i-a) of the Hindu Marriage Act:-

"No uniform standard can ever be laid down for guidance, yet we deem it appropriate to enumerate some instances of human behaviour which may be relevant in dealing with the cases of 'mental cruelty'. The instances indicated in the succeeding paragraphs are only illustrative and not exhaustive.
(i) On consideration of complete matrimonial life of the parties, acute mental pain, agony and suffering as would not make possible for the parties to live with each other could come within the broad parameters of mental cruelty.
(ii) On comprehensive appraisal of the entire matrimonial life of the parties, it becomes abundantly clear that situation is such that the wronged party cannot reasonably be asked to put up with such conduct and continue to live with other party.
(iii) Mere coldness or lack of affection cannot amount to cruelty, frequent rudeness of language, petulance of manner, indifference and neglect may reach such a degree that it makes the married life for the other spouse absolutely intolerable.
(iv) Mental cruelty is a state of mind. The feeling of deep anguish, disappointment, frustration in one spouse caused by the conduct of other for a long time may lead to mental cruelty.

-:- 7 -:-

FA-158/2000
(v) A sustained course of abusive and humiliating treatment calculated to torture, discommode or render miserable life of the spouse.
(vi) Sustained unjustifiable conduct and behaviour of one spouse actually affecting physical and mental health of the other spouse.

The treatment complained of and the resultant danger or apprehension must be very grave, substantial and weighty.

(vii) Sustained reprehensible conduct, studied neglect, indifference or total departure from the normal standard of conjugal kindness causing injury to mental health or deriving sadistic pleasure can also amount to mental cruelty.

(viii) The conduct must be much more than jealousy, selfishness, possessiveness, which causes unhappiness and dissatisfaction and emotional upset may not be a ground for grant of divorce on the ground of mental cruelty.

(ix) Mere trivial irritations, quarrels, normal wear and tear of the married life which happens in day to day life would not be adequate for grant of divorce on the ground of mental cruelty.

(x) The married life should be reviewed as a whole and a few isolated instances over a period of years will not amount to cruelty. The ill- conduct must be persistent for a fairly lengthy period, where the relationship has deteriorated to an extent that because of the acts and behaviour of a spouse, the wronged party finds it extremely difficult to live with the other party any longer, may amount to mental cruelty.

(xi) If a husband submits himself for an operation of sterilization without medical reasons and without the consent or knowledge of his wife and similarly if the wife undergoes vasectomy or abortion without medical reason or without the consent or knowledge of her husband, such an act of the spouse may lead to mental cruelty.

(xii) Unilateral decision of refusal to have intercourse for considerable period without there being any physical incapacity or valid reason may amount to mental cruelty.

(xiii) Unilateral decision of either husband or wife after marriage not to have child from the marriage may amount to cruelty.

-:- 8 -:-

FA-158/2000
(xiv) Where there has been a long period of continuous separation, it may fairly be concluded that the matrimonial bond is beyond repair. The marriage becomes a fiction though supported by a legal tie. By refusing to sever that tie, the law in such cases, does not serve the sanctity of marriage; on the contrary, it shows scant regard for the feelings and emotions of the parties. In such like situations, it may lead to mental cruelty."
"Under the breakdown theory, divorce should be seen as a solution and an escape route out of a difficult situation. Such divorce is unconcerned with the wrongs of the past, but is concerned with bringing the parties and the children to terms with the new situation and developments by working out the most satisfactory basis upon which they may regulate their relationship in the changed circumstances. Once the parties have separated and the separation has continued for a sufficient length of time and one of them has presented a petition for divorce, it can well be presumed that the marriage has broken down. The court, no doubt, should seriously make an endeavour to reconcile the parties; yet, if it is found that the breakdown is irreparable, then divorce should not be withheld. The consequences of preservation in law of the unworkable marriage which has long ceased to be effective are bound to be a source of greater misery for the parties."

10. The Apex Court further in the case of Suman Kapur Vs. Sudhir Kapur (2009) 1 SCC 422 has held as under in regard to mental cruelty:-

"30. The concept of cruelty has been dealt with in Halsbury's Laws of England [Vol.13, 4th Edition Para 1269] as under;
"The general rule in all cases of cruelty is that the entire matrimonial relationship must be considered, and that rule is of special value when the cruelty consists not of violent acts but of injurious reproaches, complaints, accusations or taunts. In cases where no violence is averred, it is
-:- 9 -:-
FA-158/2000 undesirable to consider judicial pronouncements with a view to creating certain categories of acts or conduct as having or lacking the nature or quality which renders them capable or incapable in all circumstances of amounting to cruelty; for it is the effect of the conduct rather than its nature which is of paramount importance in assessing a complaint of cruelty. Whether one spouse has been guilty of cruelty to the other is essentially a question of fact and previously decided cases have little, if any, value. The court should bear in mind the physical and mental condition of the parties as well as their social status, and should consider the impact of the personality and conduct of one spouse on the mind of the other, weighing all incidents and quarrels between the spouses from that point of view; further, the conduct alleged must be examined in the light of the complainant's capacity for endurance and the extent to which that capacity is known to the other spouse".

31. In Gollins V. Gollins 1964 AC 644: (1963)2 All ER 966, Lord Reid stated:

"No one has ever attempted to give a comprehensive definition of cruelty and I do not intend to try to do so. Much must depend on the knowledge and intention of the respondent, on the nature of his (or her) conduct, and on the character and physical or mental weakness of the spouses, and probably no general statement is equally applicable in all cases except the requirement that the party seeking relief must show actual or probable injury to life, limb or health".

32. Lord Pearce also made similar observations;

"It is impossible to give a comprehensive definition of cruelty, but when reprehensible conduct or departure from normal standards of conjugal kindness causes injury to health or an apprehension of it, is, I think, cruelty if a reasonable person, after taking due account of the temperament and all the other particular circumstances would considered that the conduct complained of is such that this spouse should not be called on to endure it". [see also Russell v.
-:- 10 -:-
FA-158/2000 Russell, (1897) AC 395 : (1895-99) All ER Rep 1].

33. The test of cruelty has been laid down by this court in the leading case of N.G. Dastane v. S. Dastane, (1975)2 SCC 326 thus:

"The enquiry therefore has to be whether the conduct charges as cruelty is of such a character as to cause in the mind of the petitioner a reasonable apprehension that it will be harmful or injurious for him to live with the respondent...."

34. In Sirajmohmedkhan Janmohamadkhan v. Haizunnisa Yasinkhan & Anr., (1981) 4 SCC 250, this Court stated that the concept of legal cruelty changes according to the changes and advancement of social concept and standards of living. It was further stated that to establish legal cruelty, it is not necessary that physical violence should be used. Continuous cessation of marital intercourse or total indifference on the part of the husband towards marital obligations would lead to legal cruelty.

35. In Shobha Rani v. Madhukar Reddi, (1988) 1 SCC 105, this Court examined the concept of cruelty. It was observed that the term `cruelty' has not been defined in the Hindu Marriage Act. It has been used in Section 13(1)(ia) of the Act in the context of human conduct and behavior in relation to or in respect of matrimonial duties or obligations. It is a course of conduct of one spouse which adversely affects the other spouse. The cruelty may be mental or physical, intentional or unintentional. If it is physical, it is a question of degree which is relevant. If it is mental, the enquiry must begin as to the nature of the cruel treatment and then as to the impact of such treatment on the mind of the other spouse. Whether it caused reasonable apprehension that it would be harmful or injurious to live with the other, ultimately, is a matter of inference to be drawn by taking into account the nature of the conduct and its effect on the complaining spouse.

36. There may, however, be cases where the conduct complained of itself is bad enough and per se unlawful or illegal. Then the impact or the injurious effect on the other spouse need not be enquired into or considered. In such cases, the

-:- 11 -:-

FA-158/2000 cruelty will be established if the conduct itself is proved or admitted. The absence of intention should not make any difference in the case, if by ordinary sense in human affairs, the act complained of could otherwise be regarded as cruelty. Mens rea is not a necessary element in cruelty. The relief to the party cannot be denied on the ground that there has been no deliberate or wilful ill-treatment.

37. In V. Bhagat v. D. Bhagat (Mrs.), (1994) 1 SCC 337, the Court observed;

"Mental Cruelty in Section 13(1)(ia) can broadly be defined as that conduct which inflicts upon the other party such mental pain and suffering as would make it not possible for that party to live with the other. In other words, mental cruelty must be of such a nature that the parties cannot reasonably be expected to live together. The situation must be such that the wronged party cannot reasonably be asked to put up with such unintentional. If it is physical, it is a question of fact and degree. If it is mental, the enquiry must begin as to the nature of the cruel treatment and then as to the impact of such treatment on the mind of the spouse. Whether it caused reasonable apprehension that it would be harmful or injurious to live with the other, ultimately, is a matter of inference to be drawn by taking into account the nature of the conduct and its effect on the complaining spouse. There may, however, be cases where the conduct complained of itself is bad enough and per se unlawful or illegal. Then the impact or the injurious effect on the other spouse need not be enquired into or considered. In such cases, the cruelty will be established if the conduct itself is proved or admitted. The absence of intention should not make any difference in the case, if by ordinary sense in human affairs, the act complained of could otherwise be regarded as cruelty. Intention is not a necessary element in cruelty. The relief to the party cannot be denied on the ground that there has been no deliberate or wilful ill-treatment or conduct and continue to live with the other party. It is not necessary to prove that the mental cruelty is such as to cause injury to the health of the petitioner. While arriving at such conclusion, regard must be had
-:- 12 -:-
FA-158/2000 to the social status, educational level of the parties, the society they move in, the possibility or otherwise of the parties ever living together in case they are already living apart and all other relevant facts and circumstances which it is neither possible nor desirable to set out exhaustively. What is cruelty in one case may not amount to cruelty in another case. It is a matter to be determined in each case having regard to the facts and circumstances of that case. If it is a case of accusations and allegations, regard must also be had to the context in which they were made".

38. This Court in Chetan Dass v. Kamla Devi, (2001) 4 SCC 250, stated;

"14. Matrimonial matters are matters of delicate human and emotional relationship. It demands mutual trust, regard, respect, love and affection with sufficient play for reasonable adjustments with the spouse. The relationship has to conform to the social norms as well. The matrimonial conduct has now come to be governed by statute framed, keeping in view such norms and changed social order. It is sought to be controlled in the interest of the individuals as well as in broader perspective, for regulating matrimonial norms for making of a well-knit, healthy and not a disturbed and porous society. The institution of marriage occupies an important place and role to play in the society, in general. Therefore, it would not be appropriate to apply any submission of "irretrievably broken marriage" as a straitjacket formula for grant of relief of divorce. This aspect has to be considered in the background of the other facts and circumstances of the case".

39. Mental cruelty has also been examined by this Court in Parveen Mehta v. Inderjit Mehta (2002) 5 SCC 706 thus;

"Cruelty for the purpose of Section 13 (1)(ia) is to be taken as a behavior by one spouse towards the other, which causes reasonable apprehension in the mind of the latter that it is not safe for him or her to continue the matrimonial relationship with the other. Mental Cruelty is a state of mind and feeling with one of the spouses due to the behavior or behavioral pattern by the other.
-:- 13 -:-
FA-158/2000 Unlike the case of physical cruelty, mental cruelty is difficult to establish by direct evidence. It is necessarily a matter of inference to be drawn from the facts and circumstances of the case. A feeling of anguish, disappointment and frustration in one spouse caused by the conduct of the other can only be appreciated on assessing the attending facts and circumstances in which the two partners of matrimonial life have been living. The inference has to be drawn from the attending facts and circumstances taken cumulatively. In case of mental cruelty it will not be a correct approach to take an instance of misbehavior in isolation and then pose the question whether such behavior is sufficient by itself to cause mental cruelty. The approach should be to take the cumulative effect of the facts and circumstances emerging from the evidence on record and then draw a fair inference whether the petitioner in the divorce petition has been subjected to mental cruelty due to conduct of the other."

40. In A. Jayachandra v. Aneel Kaur, (2005) 2 SCC 22, the Court observed as under:

"10. The expression "cruelty" has not been defined in the Act. Cruelty can be physical or mental. Cruelty which is a ground for dissolution of marriage may be defined as wilful and unjustifiable conduct of such character as to cause danger to life, limb or health, bodily or mental, or as to give rise to a reasonable apprehension of such a danger. The question of mental cruelty has to be considered in the light of the norms of marital ties of the particular society to which the parties belong, their social values, status, environment in which they live. Cruelty, as noted above, includes mental cruelty, which falls within the purview of a matrimonial wrong. Cruelty need not be physical. If from the conduct of the spouse, same is established and/or an inference can be legitimately drawn that the treatment of the spouse is such that it causes an apprehension in the mind of the other spouse, about his or her mental welfare then this conduct amounts to cruelty. In a delicate human relationship like matrimony, one has to see the
-:- 14 -:-
FA-158/2000 probabilities of the case. The concept proof beyond the shadow of doubt, is to be applied to criminal trials and not to civil matters and certainly not to matters of such delicate personal relationship as those of husband and wife. Therefore, one has to see what are the probabilities in a case and legal cruelty has to be found out, not merely as a matter of fact, but as the effect on the mind of the complainant spouse because of the acts or omissions of the other. Cruelty may be physical or corporeal or may be mental. In physical cruelty, there can be tangible and direct evidence, but in the case of mental cruelty there may not at the same time be direct evidence. In cases where there is no direct evidence, Courts are required to probe into the mental process and mental effect of incidents that are brought out in evidence. It is in this view that one has to consider the evidence in matrimonial disputes."

41. In Vinita Saxena v. Pankaj Pandit, (2006) 3 SCC 778, the Court said;

"31. It is settled by a catena of decisions that mental cruelty can cause even more serious injury than the physical harm and create in the mind of the injured appellant such apprehension as is contemplated in the section. It is to be determined on whole facts of the case and the matrimonial relations between the spouses. To amount to cruelty, there must be such willful treatment of the party which caused suffering in body or mind either as an actual fact or by way of apprehension in such a manner as to render the continued living together of spouses harmful or injurious having regard to the circumstances of the case.
32. The word "cruelty" has not been defined and it has been used in relation to human conduct or human behaviour. It is the conduct in relation to or in respect of matrimonial duties and obligations. It is a course of conduct and one which is adversely affecting the other. The cruelty may be mental or physical, intentional or unintentional. There may be cases where the conduct complained of itself is bad enough and per se unlawful or illegal. Then the impact or the
-:- 15 -:-
FA-158/2000 injurious effect on the other spouse need not be enquired into or considered. In such cases, the cruelty will be established if the conduct itself is proved or admitted".

42. It was further stated:

"35. Each case depends on its own facts and must be judged on these facts. The concept of cruelty has varied from time to time, from place to place and from individual to individual in its application according to social status of the persons involved and their economic conditions and other matters. The question whether the act complained of was a cruel act is to be determined from the whole facts and the matrimonial relations between the parties. In this connection, the culture, temperament and status in life and many other things are the factors which have to be considered.
36. The legal concept of cruelty which is not defined by the statute is generally described as conduct of such character as to have caused danger to life, limb or health (bodily and mental) or to give rise to reasonable apprehension of such danger. The general rule in all questions of cruelty is that the whole matrimonial relations must be considered, that rule is of a special value when the cruelty consists not of violent act but of injurious reproaches, complaints, accusations or taunts. It may be mental such as indifference and frigidity towards the wife, denial of a company to her, hatred and abhorrence for wife, or physical, like acts of violence and abstinence from sexual intercourse without reasonable cause. It must be proved that one partner in the marriage however mindless of the consequences has behaved in a way which the other spouse could not in the circumstances be called upon to endure, and that misconduct has caused injury to health or a reasonable apprehension of such injury. There are two sides to be considered in case of apprehension of such injury. There are two sides to be considered in case of cruelty. From the appellants, ought this appellant to be called on to endure the conduct? From the respondent's side, was this conduct excusable? The Court has then to decide whether the sum total of the
-:- 16 -:-
FA-158/2000 reprehensible conduct was cruel. That depends on whether the cumulative conduct was sufficiently serious to say that from a reasonable person's point of view after a consideration of any excuse which the respondent might have in the circumstances, the conduct is such that the petitioner ought not be called upon to endure."

11. The Hon'ble Apex Court in the case of K. Shrinivas Rao vs D.A. Deepa, (2013) 5 SCC 226 has held as under about the mental cruelty if on false allegations wife lodges complaints against the husband:

28. Pursuant to this complaint, the police registered a case under Section 498-A of the IPC. The appellant-husband and his parents had to apply for anticipatory bail, which was granted to them. Later, the respondent-wife withdrew the complaint.

Pursuant to the withdrawal, the police filed a closure report. Thereafter, the respondent-wife filed a protest petition. The trial court took cognizance of the case against the appellant-husband and his parents (CC No. 62/2002). What is pertinent to note is that the respondent-wife filed criminal appeal in the High Court challenging the acquittal of the appellant- husband and his parents of the offences under the Dowry Prohibition Act and also the acquittal of his parents of the offence punishable under Section 498-A of the IPC. She filed criminal revision seeking enhancement of the punishment awarded to the appellant-husband for the offence under Section 498-A of the IPC in the High Court which is still pending. When the criminal appeal filed by the appellant- husband challenging his conviction for the offence under Section 498-A of the IPC was allowed and he was acquitted, the respondent-wife filed criminal appeal in the High Court challenging the said acquittal. During this period respondent-wife and members of her family have also filed complaints in the High Court complaining about the appellant- husband so that he would be removed from the job. The conduct of the respondent- wife in filing a complaint making unfounded, indecent and

-:- 17 -:-

FA-158/2000 defamatory allegation against her mother-in-law, in filing revision seeking enhancement of the sentence awarded to the appellant-husband, in filing appeal questioning the acquittal of the appellant-husband and acquittal of his parents indicates that she made all attempts to ensure that he and his parents are put in jail and he is removed from his job. We have no manner of doubt that this conduct has caused mental cruelty to the appellant- husband.
29. In our opinion, the High Court wrongly held that because the appellant-husband and the respondent-wife did not stay together there is no question of the parties causing cruelty to each other.

Staying together under the same roof is not a pre- condition for mental cruelty. Spouse can cause mental cruelty by his or her conduct even while he or she is not staying under the same roof. In a given case, while staying away, a spouse can cause mental cruelty to the other spouse by sending vulgar and defamatory letters or notices or filing complaints containing indecent allegations or by initiating number of judicial proceedings making the other spouse's life miserable. This is what has happened in this case."

12. In the present case, the appellant lodged criminal complaints against the husband-respondent and his family members. They were released on bail subsequently. Apart from this, she lived for a brief period with the husband. Looking to the long lapse of time, it is not possible for the husband and the wife to live together. Hence, in our opinion, the trial Court has rightly granted decree of divorce. We do not find any merit in this appeal. It is hereby dismissed. Parties shall bear their own costs.




            (S.K. Gangele)                        (Anurag Shrivastava)
               Judge                                     Judge
vkt
       Digitally signed by VINOD KUMAR
       TIWARI
       Date: 2017.11.15 15:27:47 +05'30'