Calcutta High Court (Appellete Side)
Smt. Mousumi Banerjee vs Sri Bidyut Kumar Banerjee on 11 September, 2009
Author: Bhaskar Bhattacharya
Bench: Bhaskar Bhattacharya
Form No. J(2)
IN THE HIGH COURT AT CALCUTTA
Appellate/Revisional/Civil Jurisdiction
Present:
The Hon'ble Mr. Justice Bhaskar Bhattacharya
And
The Hon'ble Mr. Justice Prasenjit Mandal
F.A. 07 of 2007
Smt. Mousumi Banerjee
Versus
Sri Bidyut Kumar Banerjee
For the Appellant-Wife: Mr. Probal Mukherjee,
Mr. Soma Priya Chowdhury.
For the Respondent-Husband: Mr. Gopal Ghosh,
Mr. Om Narayan Rai.
Heard on: 20.08.09. & 27.08.09
Judgment on: 11th September, 2009.
Bhaskar Bhattacharya, J.:
This appeal is at the instance of a wife in a suit for divorce on the ground of cruelty and is directed against the judgment and decree dated 16th May, 2005 passed by the Additional District Judge, Third Court, Barassat in Matrimonial Suit No.17 of 2002 by which the learned Trial Judge granted the decree for divorce.
Being dissatisfied, the wife has come up with the present first appeal. The husband filed a suit being Matrimonial Suit No.1294 of 2001 in the Court of the learned District Judge, Barasat for divorce on the ground of cruelty. The said suit was subsequently transferred to the Court of the learned Additional District Judge, Third Court, Barasat and was renumbered as Matrimonial Suit No.17 of 2002.
The case made out by the husband may be summed up thus:
(a) After the marriage of the parties, they started staying together at the house of the husband at 12/1, Mahajati Nagar, Birati and immediately after the marriage, the trouble started in the family of the husband at the instigation of the mother of the wife who used to visit the house of the husband quite often. On her advice, the wife stated misbehaving with the husband and his parents and the main object of the mother of the wife was to separate the husband from his old parents or to make him a domesticated son-in-law in the house of the wife at Salt Lake.
(b) In the meantime, a child was born on 26th November, 1994 but the wife at the instigation of her mother deprived the husband and his parents from the love and affection of the child. The wife left the matrimonial home with her child without informing the parent of the husband and continued to stay at Salt Lake. After long persuasion and through the intervention of the Mahila Samity, although the wife returned to her matrimonial home, when the parents of the husband approached the child, the wife reacted violently and she denied the access of the child to the parents of the husband and again left the matrimonial home on 19th April, 1996 without informing the husband and his parents and then came back on 3rd May, 1996. Thereafter, the wife again left the matrimonial home on 15th August, 1996 without any information and came back after a short span and finally on 14th October, 1996 she left without informing anybody just leaving a sheet of paper indicating her departure. The husband approached the respondent at her residence at Salt Lake for returning to her matrimonial home which she flatly refused. As a result, the husband filed a proceeding for restitution of conjugal right under Section 9 of the Hindu Marriage Act. However, the said petition was ultimately withdrawn by the husband. The wife, however, served a notice to the employer of the husband making baseless allegation that amount of alimony was due to her under the order of the Court and she took step for attachment of the salary. She also by going to the office of the husband abused him in the presence of his colleagues thereby affecting his social status and dignity in the esteem of his colleagues. Ultimately, the wife on 10th August, 2001 again came back to the matrimonial home being armed with an order under Section 144 of the Cr.P.C. with the help of police by occupying the entire ground floor consisting five rooms by denying access to the husband and his parents in the ground floor. The respondent also used to threat the husband of initiating proceeding under Section 498A of the Indian Penal Code; as a result, the husband with his parents had left the place and started living in a rented house.
The suit was contested by the wife by filing written statement denying the material allegation made in the petition for divorce and according to her, the mother of the husband subjected the wife to cruelty and also manhandled her during her stay in the matrimonial home. According to her, she was abused in filthy language by the father of the husband. It was denied that she had voluntarily abandoned her matrimonial home on 14th October, 1996. She expressed her desire to stay in her matrimonial home with the male child.
As indicated earlier, the learned Trial Judge on the basis of evidence on record came to the conclusion that the husband has proved cruelty on the part of the wife and consequently, granted a decree for divorce.
Being dissatisfied, the wife has come up with the present first appeal. After hearing the learned counsel for the parties and after going through the materials on record, we find that it has been well established from the Exbt.3, the handwritten note of the wife, that she had left the house without disclosing the reason. The learned Trial Judge, as it appears from the judgment impugned, rightly recorded that the mother of the wife made deliberate false statement on oath before the Court at the time of deposition. She stated that she was very much disappointed in the family of the applicant. She openly expressed that her daughter had no duty to take care of the old parents. The wife in her evidence stated that she did not like her in-laws and wanted her husband separately. The learned Trial Judge has further found that in spite of specific direction for production of the child in the Court, the wife did not give access of the son to the husband. The learned Trial Judge has further found that a false Money Execution Case No.64 of 2000 was filed by the wife for issue of warrant of arrest against the husband and the same was issued by the Judicial Magistrate but the learned District Judge, Barasat in Criminal Revision Case No.438 of 2001 recalled said warrant of arrest with a finding that there was no such due. It further appears that after leaving the house she came back with police and occupied the entire ground floor consisting of five rooms and threatened the husband with initiation of proceeding under Section 498A of the Indian Penal Code, as a result, the husband was compelled to take shelter in a rented house leaving his own house.
From the aforesaid material it is clear that the act of the wife amounted to cruelty within the meaning of Section 13(1) (i)(a) of the Hindu Marriage Act and we find no reason to take different view from the one taken by the learned Trial Judge.
At the time of hearing of this appeal, the husband produced before us his monthly salary certificate which shows that his monthly income is Rs.27,000/- and odd and after deduction of income-tax and other necessary deduction we can safely treat his monthly income to be Rs.25,000/-.
In such circumstances, we are of the view that the wife should be entitled to get a onetime permanent alimony of Rs.6 lakh from the husband in full satisfaction of the claim for future alimony.
The only son of the parties is living with the wife and is a student of class IX. After taking into consideration the expenditure of his studies and other maintenance, we, for the time being, direct the husband to pay a sum of Rs.5,000/- for the maintenance of the son on condition that the son will stay with the husband for a day in a week. The husband should pick up the son from his wife's house on every Saturday evening and return the child in the afternoon of Sunday. He will go on sending the money by account payee cheque in the joint account of the mother with the son. If the son refuses to comply with the direction of staying with his father for a day in a week, he will not be entitled to get the maintenance ordered by us by this order.
We, therefore, affirm the decree for divorce on the ground of cruelty and in addition, grant a decree for permanent alimony for the wife and also for the maintenance of the only child of the parties as indicated above.
The appeal is, thus, disposed of with the aforesaid observation. In the facts and circumstances, there will be, however, no order as to costs.
(Bhaskar Bhattacharya, J.) I agree.
(Prasenjit Mandal, J.)