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 5, Cited by 2]

Bombay High Court

Smt. Rajashri Rajendra Shasane vs Rajendra Babulal Shasane on 27 September, 1996

Equivalent citations: AIR1997BOM65, 1997(2)BOMCR264, (1996)98BOMLR559, 1997(1)MHLJ254, AIR 1997 BOMBAY 65, (1996) 4 ALLMR 497 (BOM), 1996 (4) ALL MR 497, (1997) 1 DMC 422, (1997) 1 HINDULR 318, (1997) 1 MAH LJ 254, (1997) 1 MAHLR 673, (1997) MARRILJ 282, (1997) 1 CIVLJ 886, (1997) 2 BOM CR 264

Author: R.P. Desai

Bench: R.P. Desai

ORDER
 

 M. L. Dudhat, J.  
 

1. This First Appeal is filed against the judgment and decree dated 19th February, 1994 in M. J. Petition No. 576 of 1990 passed by the learned Judge, 3rd Family Court, Bombay. By the aforesaid judgment the decree, the Family Court passed the decree of divorce under Section 13-B of the Hindu Marriage Act, 1955.

2. In this appeal, the Appellant who is the wife of the respondent got married with the respondent on 7-12-1986. Sometime in the month of October 1987, Appellant returned to her parental home for delivery and gave birth to a female child named Tejasari on 14-1-1988. Respondent-husband filed the present petition under Section 13 of the Hindu Marriage Act for a decree of divorce against the present Appellant on the grounds of cruelty and desertion i.e under Section 13(1)(i-a) and (i-b) of the Hindu Marriage Act. The Family court, while delivering the judgment converted the said petition into a petition for divorce by mututal consent under Section 13-B of the Act and granted divorce. The Family Court has also directed the respondent-husband the pay an amount of the Rs. 40,000/- towards the permanent alimony to the present Appellant and also directed the respondent-husband to pay Rs. 600/- per month towards maintenance of the child form the date of the order.

3. Mr. Kanade, the learned counsel appearing on behalf of the Appellant-wife, submitted that the Appellant filed the said petition for divorce before the Family Court under Section 13(I)(i-a) and (i-b) of the Hindu Marriage Act i. e. on the grounds of the cruelty and desertion. Admittedly, before the Family Court, at no point of time petition of divorce by mututal consent under Section 13-B of the said Act was ever filed by the Appellant and the Respondent. Inspite of that the Family Court surprisingly passed the decree under Section 13-B of the Act and said decision, according to the learned counsel for the Appellant is illegal and without jurisdiction.

4. It is an admitted position a that the present Appellant field petition for divorce on the grounds of cruelty and desertion under Section 13(1)(i-a) and (i-b) of the Act. It is also admitted that there is no petition for divorce by mutual consent as contemplated under Section 13-B of the Hindu Marriage Act. If that is so, one fails to understand as to how the Family Court could have passed the decree of divorce under Section 13-B of the Act when the petition was field by the Appellant-wife for divorce under Section 13(1)(i-a)(i-b) of the Hindu marriage Act. In para 9 of the judgment, the Family Court has observed that from the statement of the petitioner and the respondent, it is clear that they are living separately for more than one year and there is no cohabitation between the parties from the date of the said separation. Appellant has claimed only the maintenance from the respondent-husband. The Family Court further observed that the parties have voluntarily prayed for dissolution of the marriage. One fails to understand as to how the Family Court can make such observation when there is not petition whatsoever by the husband for dissolution of the marriage. On these grounds to the Trial Court held that parties are entitled to the decree of the divorce under Section 13-B of the Hindu Marriage Act.

5. The Family Court has completely lost sight of the fact in the present case, the petition is filed by the Appellant-wife only for divorce under Section 13(1)(i-a) and (i-b) of the Act on the grounds of cruelty and desertion. In order to pass a decree of divorce by mutual consent, both the parties have to file a petition for divorce by mutual consent on the ground that they have been living separately for a period of one year or more and that they are unable to live together and that they have mutually agreed that their marriage should be dissolved. Further, under sub-section (2) of Section 13-B of the Act, after the said petition is filed, on the motion of the both the parties made six months thereafter and not later than eighteen months after the filing of the said petition, 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 the marriage has been solemnized 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. Further, the provision under sub section (2) of Section 13-B is mandatory and no discretion is given to the Court to convert the petition for divorce under Section 13 on the grounds of cruelty and desertion unless the said conversion is done by mutual consent of both the parties. Parties merely agreeing orally at the time of arguments that they the have mutually agreed that their marriage should be a dissolved, the petition field under Section 13(1)(i-a) and (i-b) cannot be treated to have been field under Section 13-B and decree for divorce by mutual consent cannot be passed in such a situation. Further, it is also a mandatory provision under Section 23(1)(bb) of the Act that before passing the decree under Section 13-B, the Court has to satisfy itself that the consent has not been obtained by force, fraud or under undue influence. According to our opinion, since three was no petition before the Family Court under Section 13-B of the Act by both the parties mutually agreeing for a divorce by mutual consent, the decree passed by the trial Court in the present case is liable to be set aside as the same has been passed without jurisdiction and, therefore is, illegal. In view of the this the judgment and decree passed by the trial Court dated 19th February, 1994 passed in divorce petition bearing No. M. J. Petition No. 576 of 1990 is set aside and the matter is remanded back to the Family court of for its fresh decision on the M. JH. Petition 576 of 1990 filed on the grounds of cruetly and desertion. The trial Court has also to decide the amount of maintenance by allowing both the parties to lead fresh evidence. However, as and by way of interim measure, till the final disposal of the said petition is before the Family court, respondents husband is directed to continue to pay the amount of Rs. 600/- per month to the appellant-wife for the maintenance of the child. In view of the fact that the petition field by the appellant is pending for a long time Family Court is directed to dispose of the said petition as expeditiously as possible, in any case within six months from the date of the receipt of the record from this Court to the Family Court. Officer of this Court is directed to send back the record to the Family Court forthwith. Certified copy expedited.

Order accordingly.