Rajasthan High Court - Jaipur
Vikas Kumar Singhal vs Sushila Devi And Ors on 15 December, 2017
Author: Ajay Rastogi
Bench: Ajay Rastogi
HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT
JAIPUR
D.B. Civil Miscellaneous Appeal No.247/2017
Vikas Kumar Singhal S/o Shri Natthuram, B/c Balai, Aged About
30 Years, R/o Vill. Kanwarpura, Tehsil Kotputli, Distt. Jaipur (Raj.)
----Appellant
Versus
Sushila Devi W/o Shri Vikas Kumar, D/o Shri Motiram, B/c Balai,
Aged About 25 Years, R/o Vill. Kanwarpura, Tehsil Kotputli, At
Present Ward No. 11, Bhoduli Road, Police Station Kotwali, Neem
Ka Thana, Distt. Sikar
----Respondent
_____________________________________________________ For Appellant(s) : Sh. Kapil Gupta Adv.
For Respondent(s) : Ms. Shalini Sheoran Adv.
Ms. Shalini Minocha Adv.
_____________________________________________________ HON'BLE MR. JUSTICE AJAY RASTOGI HON'BLE MR. JUSTICE DEEPAK MAHESHWARI Judgment Judgment Reserved on :: 8th December,2017 Date of Judgment :: 15th December,2017 Reportable By the Court (Per Hon'ble Rastogi,J) :-
Instant misc. appeal is directed against the order dt.31-8- 2016 passed by the Ld. Family Court dismissing the joint application filed for seeking decree of divorce with mutual consent u/S.13B of the Hindu Marriage Act,1955 ("Act,1955"), on withdrawal of consent unilaterally by the respondent-wife when the matter came up for second motion after expiry of the cooling period for passing decree of divorce for compliance of the mandate of sub-section(2) of Sec.13B of the Act,1955.
Brief facts of the case are that marriage of the appellant along with respondent was solemnized on 18-5-2013 according to Hindu rites & customs but on account of matrimonial differences between them, at one stage they took decision to obtain decree of (2 of 13) [CMA-247/2017] divorce by mutual consent & that resulted into filing of a joint application seeking decree of divorce by mutual consent u/S.13B of the Act,1955 on 29-6-2015.
The Ld. Family Judge took note of the contents of the application that they are living separately for a period of more than one year and have not been able to live together and also recorded their statements as AW1 Sushila Devi W/o Vikas Kumar & AW2 Vikas Kumar Singhal S/o Nathuram Singhal on 29-6-2015 and on compliance of mandate of Sec.13B(1) of the Act, posted the matter to be listed after the statutory period of six months on 4-1-2016 as envisaged u/S.13B(2) of the Act,1955 with opportunity to the parties to revisit their decision with direction to remain present on the next date and when the case thereafter was listed on 4-1-2016 the parties sought time and the matter thereafter remain adjourned for one or the other reason and on 31-8-2016 the respondent-wife filed application seeking withdrawal of her consent (supported with affidavit) that she is not interested/inclined to dissolve their marriage and wants to stay with her husband & willing to discharge her matrimonial obligations. Taking note of the contents of the application for withdrawal of consent duly supported with affidavit, the Ld. Family Judge on the very day dismissed the joint application filed by the parties seeking decree of divorce by mutual consent under its order impugned dt.31-8-2016 which is subject matter of challenge in the instant misc. appeal.
Looking to the age of the parties who are too young and the fact that their marriage was recently solemnized in May,2013, on (3 of 13) [CMA-247/2017] the joint statement made by both the counsel appearing for the respective parties, the matter was sent for mediation with the hope that the parties may revisit to find out amicable & respectable solution of their matrimonial differences but despite the efforts put in by the mediator & at one stage the respondent wife had agreed that if she is paid a sum of Rs.6.5 Lacs as a full & final satisfaction towards permanent alimony she may have no objection in granting decree of divorce with mutual consent on their joint application which was initially filed seeking decree of divorce u/S.13B of the Act,1955, which is indicated from the orders-sheets dt.26-8-2017 & 7-9-2017 & in consequence a demand draft was also prepared by the appellant of Rs.6.5 Lacs but it is unfortunate that despite the efforts put in by the counsels it could not finally succeed and both the counsel jointly requested that the matter may be finally heard on merits.
The main thrust of submissions of counsel for appellant is that on the first day when the joint application was presented, the Ld. Family Judge apart from his satisfaction also recorded statements of both the parties on 29-6-2015 and both stated that they want decree of divorce by mutual consent and a settlement has been arrived at between them and partial amount towards permanent alimony has been paid to her although it is disputed by the respondent wife and the balance shall be paid at the time when the decree of divorce is granted by the Court and thus in the given facts & circumstances unilateral withdrawal of her consent at a later stage is not conceivable and it is nothing but a fraud being committed by her just to pressurize the appellant to fulfill her (4 of 13) [CMA-247/2017] demands of permanent alimony and as he is unable to meet her demand towards permanent alimony she has not extended her consent and that could not be a reason to deprive the appellant from seeking decree of divorce which was earlier recorded by the Ld. Family Court and in the given facts & circumstances withdrawal of application was a malafide act of the respondent and he deserves indulgence from this Court more so when the requirement/ mandate of law has been complied with by the parties for seeking decree of divorce with mutual consent as envisaged u/S.13B of the Act and the later withdrawal of consent by her may not come in way of the appellant in getting decree of divorce by mutual consent and rejection of their joint application by the Ld. Family Court under order impugned dt.31-8-2016 needs interference by this Court.
Counsel for respondent on the other hand while supporting order impugned of the ld. Family Court dt.31-8-2016 submits that u/S.13B (1) of the Act,1955 the requirement is that the petition for divorce with mutual consent must be presented to the Court jointly by both the parties & have to fulfill three requirements envisaged under sub-section (1) that they are living separately for a period of one year or more; they have not been able to live together and have mutually agreed that the marriage should be dissolved & in the instant case in their joint application it was specifically stated that they are living separately for a period of ten months and this was the statement made by both of them when recorded by the Ld. Family Court on 29-6-2015 that they are living separately for a period of ten months and in the absence (5 of 13) [CMA-247/2017] of the mandatory condition being fulfilled which was the requirement of law that they are living separately for a period of one year immediately preceding the presentation of the petition, the joint application filed by them seeking decree of divorce by consent was incompetent and that being so no order could have been passed by the ld. Family Court and that apart further submits that sub-section(1) of Sec.13B of the Act,1955 intends to give time & opportunity to the parties to revisit & seek advice of their relatives & friends and this transitional period for the parties is to revisit & reconsider their decision as to whether he/she is strict to the consent which was initially recorded at the time of presentation of the petition for divorce and such mutual consent should always continue till the decree of divorce is granted and in the instant case the respondent wife on revisiting the matter was of the view that it may not be in her interest to dissolve their marriage with mutual consent and accordingly filed application seeking withdrawal of her consent and at least after the consent being withdrawn by the respondent wife certainly no decree could have been granted of divorce on mutual consent as prayed for u/S.13B of the Act,1955 and in the given facts & circumstances no error was committed by the Ld. Family Court rejecting their joint application under order impugned dt.31-8-2016.
We have heard counsel for the parties and with their assistance perused the material on record. Sec.13B of the Act,1955 which has been introduced by Amending Act 68 of 1976 being relevant for the present purpose is reproduced as under :-
"13B. Divorce by mutual consent.-(1) Subject (6 of 13) [CMA-247/2017] to the provisions of this Act a petition for dissolution of marriage by a decree of divorce may be presented to the district court by both the parties to a marriage together, whether such marriage was solemnised before or after the commencement of the Marriage Laws (Amendment) Act,1976 (68 of 1976), on the ground that they have been living separately for a period of one year or more, that they have not been able to live together and that they have mutually agreed that the marriage should be dissolved.
(2) On the motion of both the parties made not earlier than six months after the date of the presentation of the petition referred to in sub-
section (1) and not later than eighteen months after the said date, if the petition is not withdrawn in the meantime, the court shall, on being satisfied, after hearing the parties and after making such inquiry as it thinks fit, that a marriage has been solemnised and that the averments in the petition are true, pass a decree of divorce declaring the marriage to be dissolved with effect from the date of the decree."
It may also be necessary to take note of Sec.23(1)(bb) of the Act,1955 which has also been added by Amending Act 68 of 1976, reads as under :-
"23. Decree in proceedings.-(1) In any proceeding under this Act, whether defended or not, if the court is satisfied that-
(bb) when a divorce is sought on the ground of mutual consent, such consent has not been (7 of 13) [CMA-247/2017] obtained by force, fraud or undue influence, and"
Sec.13B requires that the petition for divorce must be presented to the Court jointly by both the parties and there are three basic requirements to be fulfilled by the parties i.e. (i) they are living separately for a period of one year or more; (ii) they have not been able to live together and; (iii) they have mutually agreed that the marriage should be dissolved.
It is not disputed that the requirement of living separately for a period of one year or more is to be taken note of immediately preceding the presentation of the petition for divorce and the expression 'living separately' refers to not living like husband & wife. Although in the instant case in their joint application filed u/S.13B(1) of the Act,1955 on 29-6-2015 it was stated that they are living separately for ten months preceding the presentation of the petition & also jointly stated in the statement recorded on 29-6-2015 about their living separately for ten months but it appears that what has been indicated jointly by them in ignorance of the mandate of law as envisaged u/S.13B(1) of the Act,1955 and both are educated persons and the lawyer at whose instance the joint application must have been drafted has not extended proper advice about the fact of their living separately for a period of one year but it was noticed by the Ld. Family Court in its order dt.29-6-2015 that they have fulfilled all the three conditions/requirements including living separately for a period of one year as referred to under sub-section (1) of Sec.13B of the Act,1955.
The submission of respondents' counsel that the joint (8 of 13) [CMA-247/2017] application filed u/S.13B of the Act,1955 mention of their living separately for ten months, in absence of basic requirement being fulfilled as envisaged u/S.13B(1) of the Act,1955 of living separately for a period of one year or more, being incompetent petition in our considered view is of no substance for the reason that we have to take note in totality of the matter and both were clear in their mind on the date of presentation of the petition for seeking divorce by mutual consent on 29-6-2015 which has been noticed by the Ld. Family Judge that they have fulfilled all the three basic conditions/requirements as envisaged u/S.13B of the Act,1955 including living separately for one year on the date of presentation & the benefit as alleged which the respondent wants to take is just defeating the cause of dispensation of justice to the parties as mandated by law u/S.13B of Act,1955 deserves outright rejection.
The question before us is what will be the effect if one of the party to the petition for divorce unilaterally withdrew consent at the stage of second motion or the effect of the consent recorded at the first instance when the petition is jointly presented by the parties whether it was irrevocable. This issue has been examined by the Apex Court in the case of Smt. Sureshta Devi Vs. Om Prakash, (1991) 2 SCC 25 & observed in para-13 & 14 as under :-
"At the time of the petition by mutual consent, the parties are not unaware that their petition does not by itself snap marital ties. They know that they have to take a further step to snap marital ties. Sub- section(2) of Section 13-B is clear on this point. It provides that "on the motion of both the parties (9 of 13) [CMA-247/2017] made not earlier than six months after the date of the presentation of the petition referred to in sub- section(1) and not later than eighteen months after the said date, if the petition is not withdrawn in the meantime, the court shall, on being satisfied, after hearing the parties and after making such inquiry as it thinks fit, that a marriage has been solemnised and that the averments in the petition are true, pass a decree of divorce declaring the marriage to be dissolved with effect from the date of the decree."
What is significant in this provision is that there should also be mutual consent when they move the court with the request to pass a decree of divorce. Secondly, the court shall be satisfied about the bona fides and the consent of the parties. If there is no mutual consent at the time of the enquiry, the court gets no jurisdiction to make a decree for divorce. If the view is otherwise, the court could make an enquiry and pass a divorce decree even at the instance of one of the parties and against the consent of the other. Such a decree cannot be regarded as decree by mutual consent.
14. Sub-section(2) requires the court to hear the parties which means both the parties. If one of the parties at that stage says that "I have withdrawn my consent", or "I am not a willing party to the divorce", the court cannot pass a decree of divorce by mutual (10 of 13) [CMA-247/2017] consent. If the court is held to have the power to make a decree solely based on the initial petition, it negates the whole idea of mutuality and consent for divorce. Mutual consent to the divorce is a sine qua non for passing a decree for divorce under Section 13-B. Mutual consent should continue till the divorce decree is passed. It is a positive requirement for the court to pass a decree of divorce. "The consent must continue to decree nisi and must be valid subsisting consent when the case is heard."
This view has been further confirmed by the Apex Court in the case of Smruti Pahariya Vs. Sanjay Pahariya, 2009(13) SCC 338 and observed in paras-38, 49 & 50 as under :-
"38. Therefore, it was made clear in Sureshta Devi (supra) that under Section 13B (2), the requirement is the 'motion of both the parties' and interpreting the same, the learned Judges made it clear that there should be mutual consent when they move the Court with a request to pass a decree of divorce and there should be consent also at the time when the Court is called upon to make an enquiry, if the petition is not withdrawn and then pass the final decree.
49. We are of the view that it is only on the continued mutual consent of the parties that decree for divorce under Section 13B of the said Act can be passed by the Court. If petition for divorce is not formally withdrawn and is kept pending then on the date when the Court grants the decree, the Court has a statutory obligation to hear the parties to ascertain their consent. From the absence of one of the parties for two to three days, the Court cannot (11 of 13) [CMA-247/2017] presume his/her consent as has been done by the learned Family Court Judge in the instant case and especially in its facts situation, discussed above.
50. In our view it is only the mutual consent of the parties which gives the Court the jurisdiction to pass a decree for divorce under Section 13B. So in cases under Section 13B, mutual consent of the parties is a jurisdictional fact. The Court while passing its decree under Section 13B would be slow and circumspect before it can infer the existence of such jurisdictional fact. The Court has to be satisfied about the existence of mutual consent between the parties on some tangible materials which demonstrably disclose such consent. In the facts of the case, the impugned decree was passed within about three weeks from the expiry of the mandatory period of six months without actually ascertaining the consent of the husband, the respondent herein."
A conjoint reading of sub-section(1) & (2) of Sec.13B of the Act,1955 clearly envisages the requirement that there should be mutual consent not only when they move the Court at the first stage with the request to pass a decree of divorce with mutual consent but also when the Court is called upon to make enquiry after expiry of the cooling period as required under sub-section (2) of Sec.13B of the Act,1955 and the consent recorded earlier is not withdrawn by either of the party and after recording satisfaction as envisaged u/S.23(1)(bb) the court can pass final decree but if either of the party withdrew consent even at the time of making enquiry the Court holds no jurisdiction to pass decree unless there is mutual consent which pre-supposes a free consent (12 of 13) [CMA-247/2017] of the parties when the matter comes up for passing of the decree after expiry of the statutory period as envisaged u/S.13B(2) of the Act.
In our considered view, even after meeting out the requirements as envisaged under sub-section(1) of Sec.13B of the Act,1955, the consent has to subsist from the day one of filing joint application by the parties u/S.13B(1) of the Act,1955 till the decree of divorce is passed by the Court and it should be the valid subsisting consent when the parties are heard for second motion as envisaged u/S.13B (2) of the Act,1955 and if either of the party at that stage wants to withdraw consent & not wiling to grant decree of divorce the Court cannot pass a decree of divorce on mutual consent and that appears to be the reason in the instant case when the matter came up for second motion for compliance of Sec.13B(2) of the Act,1955 the respondent-wife filed application duly supported with affidavit to withdraw her consent and was not willing to grant decree of divorce on mutual consent and taking note thereof the joint application filed by the parties seeking decree of divorce u/S.13B was rejected by the Ld. Family Court under its order impugned dt.31-8-2016.
The submission of appellant's counsel that after all the basic requirements as envisaged u/S.13B of the Act,1955 for seeking decree of divorce being complied with, the respondent-wife could not have been permitted to resile from her statement at a later stage is without substance for the reason that consent of both the parties has to be valid and must subsist from the day one of filing of the joint application till the matter is heard for compliance of (13 of 13) [CMA-247/2017] the mandate of sub-section (2) of Sec.13B of the Act,1955. No other argument has been raised by either of the party.
After we have heard counsel for the parties we find no error being committed by the Ld. Family Court rejecting their joint application seeking decree of divorce on mutual consent under its order impugned dt.31-8-2016 which may call for interference by this Court.
Consequently, the appeal is without substance and accordingly dismissed. No cost.
(DEEPAK MAHESHWARI)J. (AJAY RASTOGI)J. VS Shekhawat, PS