Supreme Court of India
Anu Bhandari vs Pradip Bhandari on 5 March, 2018
Equivalent citations: AIR 2018 SC (SUPP) 440, 2018 (6) SCC 389, (2019) 1 MPLJ 295, (2019) 1 MAH LJ 602, (2018) 3 SCALE 699, (2018) 1 KER LJ 9, (2018) 2 CURCC 150, (2018) 1 CIVILCOURTC 536, (2017) 137 REVDEC 742, (2017) 3 UC 2211, (2018) 126 ALL LR 758, (2017) 179 ALLINDCAS 918 (UTR), (2017) 3 ALL RENTCAS 730, (2018) 2 DMC 721, (2018) 4 ICC 96, (2017) 124 ALL LR 716, (2018) 183 ALLINDCAS 912 (UTR), AIRONLINE 2018 SC 416
Author: Kurian Joseph
Bench: Mohan M. Shantanagoudar, Kurian Joseph
REPORTABLE
SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 2494 OF 2018
(Arising out of S.L.P.(Civil) No. 15537 of 2016)
ANU BHANDARI ... APPELLANT (S)
VERSUS
PRADIP BHANDARI ... RESPONDENT (S)
WITH
CIVIL APPEAL NO. 2495 OF 2018 @ SLP (CIVIL) NO. 2343 OF
2017
J U D G M E N T
KURIAN, J.:
1. Leave granted.
2. “ Signature Not Verified Digitally signed by MAHABIR SINGH Date: 2018.03.08 15:17:46 IST ” Reason:1
This is the rich encomium paid to the Court by Master Vibhu, the ten year old son of the appellant and respondent. The little one present in Court today is exuberantly happy and sought liberty to present a handmade card expressing his joy on the settlement of all the disputes and litigations between his mother and father. Their marriage was solemnized as per Hindu rites on 18.05.1997. They have two children - Bhuvi, the elder daughter born on 19.04.1998 and Vibhu, son born on 31.01.2008. On account of marital discord and temperamental differences, they have been living separately since March, 2011. They are involved in various litigations, civil as well as criminal. As of now, twenty three cases are pending before various courts – Trial Courts, High Court, this Court and one before the Consumer Forum.
3. There have been several efforts for settlement. Notable among them were the intervention of Hon’ble Mrs. Justice Lisa Gill, Judge of the High Court of Punjab and Haryana and Ms. Meenakshi Arora, learned Senior Counsel, appointed by this Court as Mediator. Having noticed that all the efforts hitherto have not been fully fruitful, we directed the parties to be present before this Court. The parties have cooperated with the tireless efforts taken by this Court. It is heartening to note that finally the parties have reached an amicable settlement.
The terms of settlement have been stated in detail in Interlocutory Application No. 19210 of 2018, based on which the parties have sought 2 for divorce by mutual consent. The Interlocutory Application No. 19210 of 2018 shall form part of this Judgment.
4. Since the parties have finally resolved their entire disputes, they have prayed for giving a quietus to the entire civil and criminal litigations. Having regard to the nature of the cases and having due regard to the settlement, we are of the view that it is in the interest of justice that the entire litigations between the parties are also put an end to, in terms of the settlement.
5. Accordingly, the following cases are quashed:-
Sl. Case No. Court/Authority
No.
1. Crl. Complaint No.162/14 Judicial Magistrate First
Class, Chandigarh
2. Crl. Complaint No.1359/16 Judicial Magistrate First
Class, Chandigarh
3. PHC 1430/14 Judicial Magistrate First
Class, Chandigarh
4. Untraceable Case 156/2016 Judicial Magistrate First
Class, Chandigarh
5. Case No.301/13 dated Judicial Magistrate First
14.6.13 Class, Chandigarh
6. Case No.464/13 Judicial Magistrate First
Class, Chandigarh
3
7. FIR No.0167 dated 25.8.2017 P.S. City Phagwara P.S. City Phagwara
6. The following cases are dismissed:-
Sl.No. Case No. Court/Authority
1. Civil Suit No.12905/13 Judicial Magistrate
First Class,
Chandigarh
2. Crl. Misc. Case No.570 of 2016 Judicial Magistrate First Class, Chandigarh
3. Crl. Misc. Case No.305 of 2015 Judicial Magistrate First Class, Chandigarh
4. Execution App. No.543/14 ADJ, Chandigarh
5. Civil Suit No.CS CJ/1072/2016 JMIC, Chandigarh
6. Contested Mutation No.8303 of Sub. Divisional Village Maloya, Chandigarh Magistrate (South) U.T. Chandigarh
7. The following cases are disposed of in terms of the Settlement:-
Sl.No. Case No. Court/Authority
1. CRM No.M-1087 of 2017 High Court of Punjab
and Haryana at
Chandigarh
4
2. CRM No.M-10620 of 2017 High Court of Punjab
and Haryana at
Chandigarh
3. CRM No.M-14499 of 2017 High Court of Punjab
and Haryana at
Chandigarh
4. CRM No.M-7865 of 2017 High Court of Punjab
and Haryana at
Chandigarh
5. CRM No.M-7622 of 2017 High Court of Punjab
and Haryana at
Chandigarh
6. CRM No.M-31885 of 2017 High Court of Punjab
and Haryana at
Chandigarh
7. CRM No.M-22474 of 2014 High Court of Punjab
and Haryana at
Chandigarh
The Consumer Case No.580 of 2014 filed by Ms. Anu Bhandari pending before the Chandigarh District Consumer Disputes Redressal Forum-I, UT Chandigarh is dismissed.
8. Civil Appeal No. 2494 of 2018 arises out of Special Leave Petition (Civil) No. 15537 of 2016 filed by Ms. Anu Bhandari being aggrieved by Order dated 11.04.2016 passed by the High Court of Punjab and Haryana in Civil Revision No. 3430 of 2014. Civil Appeal No. 2495 of 2018 arises out of Special Leave Petition (Civil) No. 2343 of 2017 is filed by Pradip Bhandari 5 being aggrieved by Order dated 11.04.2016 passed by the High Court of Punjab and Haryana in Civil Revision No. 3430 of 2014.
9. What survives is only the Application filed by the parties under Section 13B of the Hindu Marriage Act, 1955. As we have settled all disputes, we do not think it necessary to relegate them for another litigation before the Family Court. The parties are present before us. Having regard to the background of the litigation and having regard to the long separation between the parties, we are convinced that the parties have taken a conscious decision, uninfluenced by any extraneous factors. Therefore, it is not necessary for them to wait for a further period of six months. Accordingly, the marriage between Anu Bhandari and Pradip Bhandari is dissolved by a decree of divorce by mutual consent.
10. The appellant and respondent are directed to strictly abide by the terms of settlement. They are also restrained from instituting any fresh litigation in respect of the subject matter without leave of this Court.
11. In our Order dated 15.02.2018, the following direction in terms of the statement had been issued:
“2. Mr. Pradip Bhandari is directed to transfer his share in agricultural land situated in Khewat No.159, Khatauni No.176, Khasra 46/2 (20-0) in Village Golpura, Tehsil and District Panchkula as per Jamabandi for the year 2007-2008 left over land owned as on date by Mr. Pradip Bhandari in favour of Ms. 6 Anu Bhandari/wife, Bhuvi Bhandari and master Vibhu Bhandari.”
12. The Tehsildar concerned is directed to effect the required transfer and change the mutation in respect of the property referred to in the order in favour of Anu Bhandari, Bhuvi Bhandari and Master Vibhu Bhandari. It is made clear that the share of Mr. Pradip Bhandari will be equally divided among the three. This shall be done immediately.
13. We are informed that an amount of Rs.50,000/- (Rupees Fifty Thousand) is lying in the form of Demand Draft in the name of Ms. Anu Bhandari with Judicial Magistrate First Class, Chandigarh in Case No. 301 of 2013 dated 14.06.2013. We direct the Court concerned to return the Demand Draft to Mr. Pradip Bhandari forthwith. Mr. Pradip Bhandari is directed to pay an amount of Rs.50,000/- to Ms. Anu Bhandari within a week thereafter.
14. Before parting with the Judgment, we may hasten to observe that what has been closed is not simply twenty three cases; in the background of both the parties, they would have easily gone for many more litigations in the coming years. Under Section 9 of the Family Courts Act, 1984, the Court has a duty to make an endeavour to assist and persuade the parties in arriving at a settlement. Unlike many other legislations, the Legislature has cast a duty on the Court in that regard. The jurisdiction is not just to decide a dispute, on the contrary, the 7 court also has to involve itself in the process of conciliation/mediation between the parties for assisting them not only to settle the disputes but also to secure speedy settlement of disputes. Such timely intervention of the court will not only resolve the disputes and settle the parties peacefully but also prevent sporadic litigations between the parties.
15. We record our deep appreciation for the strenuous efforts taken by Hon’ble Mrs. Justice Lisa Gill, Judge of the High Court of Punjab and Haryana, Ms. Meenakshi Arora, learned Senior Counsel appointed as Mediator by this Court and for the cooperation extended by the learned Counsel on both sides and the parties themselves.
16. The Civil Appeals are accordingly disposed of.
17. There shall be no order as to costs.
............................................J. (KURIAN JOSEPH) .............................................J. (MOHAN M. SHANTANAGOUDAR) NEW DELHI;
MARCH 5, 2018.
8