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 20, Cited by 0]

Jharkhand High Court

Krishna Kumar vs Kavita Kumari on 16 June, 2025

Bench: Sujit Narayan Prasad, Rajesh Kumar

                                                                      2025:JHHC:15649-DB




              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      F.A. No. 06 of 2024
     1.     Krishna Kumar, son of Vishnu Sahu, aged about 33 years, resident of
            Village-Argora Bye Pass Chowk, Near PNB, P.O. and P.S. Argora,
            District-834002. UID No. 982655991452.
                                                              ... ... Appellant
                                              Versus
     1. Kavita Kumari, wife of Krishna Kumar, daughter of Mahavir Ram,
        resident of Khunti Upper Chowk, Dahaguttu, Khunti, P.O. and P.S.
        Khunti, District Khunti, Jharkhand.
     2. Deepak Patel @ Deepak Kumar Sahu son of Jagdish Sahu, resident of
        village-Mohna Toli opposite Khunti, Upper Thana Chowk, P.O. and
        P.S. Khunti, District-Khunti, Jharkhand.
                                                       ... ... Opp. Parties/Respondents
                                          -------
          CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                        HON'BLE MR. JUSTICE RAJESH KUMAR
                                          -------
          For the Appellant          : Mr. Badal Vishal, Advocate
          For the Respondent         : Mr. Afaque Rashidi, Advocate
                                       Mrs. Aulia Begum, Advocate
                             ----------------------------

          05/Dated: 16th June, 2025
          Per Sujit Narayan Prasad, J.

1. The instant appeal under Section 19(1) of the Family Courts Act, 1984 is directed against the order/judgment dated 25.11.2023 passed by the learned Additional Principal Judge, Additional Family Court-II, Ranchi in Original Suit No. 280 of 2019, whereby and whereunder, the learned court has dismissed the suit in the light of Section 13(1)(i)(i-a) of the Hindu Marriage Act, 1955.

2. The brief facts of the case as per the original matrimonial suit needs to be referred herein as under:

As per the Original Matrimonial Suit, the story of the case is that the appellant/petitioner Krishna Kumar married with opposite party Kavita Kumari according to Hindu rites and customs at Village-Argora, P.S.-Argora, Dist-Ranchi. After solemnization of the marriage, appellant/petitioner and opposite party No. 1 started living at village 1 F.A. No. 06 of 2024 2025:JHHC:15649-DB Argora, P.S.-Argora, Dist-Ranchi in the house of appellant/petitioner. After some time of the marriage, with instigation of the other person, the opposite party No. 1 gave an application to the Mahila Police Kotwali, Ranchi which has withdrawn by the opposite party No. 1 after giving written withdrawal application. Thereafter, having quarrel with appellant/petitioner, OP No.1 started saying that she already has a lover, her parents forcibly performed her marriage to the appellant/petitioner and left her in-laws house in the Month of June, 2016. The appellant/petitioner ignoring the version of his wife Kavita Kumari and after one week, he went to his in-laws house for bringing his wife but wife alongwith her parents refused to see off to her husband. Again after fortnight, the appellant/petitioner went to her in-laws house to bring his wife but again she refused to come with her husband's house. Thereafter the appellant/petitioner did not go to his in-laws house at Dahuguttu, Khunti.
During this period, she sustained pregnancy for about 4 months and after few months, the opposite party No.1 came to Ranchi and got admitted in Astha Hospital for delivery. From the hospital, the elder sister of opposite party No. 1 contacted with the father of the appellant/petitioner on telephone/mobile and gave information that Kavita is coming in Astha Hospital for delivery then without late, the appellant/petitioner along with his parents, relative went to Astha Hospital and the appellant/petitioner seeing the mother and his wife/ opposite party No. 1 having no money for depositing doctor's fee as well as hospital charges and medicine cost, appellant/petitioner's father deposited the entire expenses and purchased medicine approximately Rs. 60,000/- altogether till discharge.
During treatment in Astha Hospital when the appellant/petitioner touched his newly born child then the opposite party No. 1 started beating with water bottle. After few days i.e. on 05.02.2017, appellant/petitioner went to see opposite party No. 1 and his son and tried to bring his wife Kavita Kumari to his house but the parents of opposite party No. 1 did not see off his daughter to his son-in-law (Damad), then the appellant/petitioner came back bare handed.
2 F.A. No. 06 of 2024
2025:JHHC:15649-DB After two months 1.e. on 12.07.2017, appellant/petitioner again went to his in laws house in noon where the appellant/petitioner saw that one person namely Deepak Patel @ Deepak Kumar Sahu came his in-laws house and talking with Kavita as a wife and husband. After some time, after taking meal, the appellant/petitioner started taking some rest at his in-laws house and at that time only the father-in-law and mother-in-law were in the house and they also went to rest in their rooms. After some hours, the appellant/petitioner woke up and heard some hissing sound from the room of Kabita Kumari his wife then the appellant/petitioner opened the door of the room of opposite party No. 1 then, he saw that Kavita along with one person namely Deepak Patel sleeping together naked, seeing this seen the appellant/petitioner immediately called his father in-law but the father in-law of the appellant/petitioner instead of scolding his daughter, quarreled with his son-in-law saying that "Meri beti Randi hai jo karna hai karo ab hum apni beti ki isi se shadi kara denge, aur tum kuchh bologe sale tumhe dahej magne, pratadit karne ke kes me phasa denge".
Thereafter, the appellant/ petitioner on 11.12.2017 filed an informatory petition before C.J.M., Ranchi being Misc. Criminal Application No. 314/2017 u/s 39 of the CrP.C. In the said information petition, the appellant/petitioner tried to cover the incident, thinking that now one son has born and his life will become hell and did not disclose the adultery with Deepak Patel @Deepak Kumar Sahu. Opposite party No. 1 and 2 both were/are lovers before the marriage of the appellant/petitioner with Kavita and after marriage due to that reason having quarrel with the appellant/petitioner the opposite party No. 2 had gone to her maike again and again. Now they meet one another day broad light having known that the opposite party No. 1 is the wife of another, cohabit openly with Deepak Patel this fact is known by the mother and father of the opposite party No. 1 also, but they remain mum.
The opposite party no. 1 made voluntary sexual intercourse with opposite party No. 2, have broken heart and faith of the petitioner upon the opposite party No. 1.
3 F.A. No. 06 of 2024
2025:JHHC:15649-DB The cause of action arose first time on 28.04.2016, when their marriage solemnized and on 12.07.2017 when his wife knowingly intentionally and voluntary cohabit with Deepak Patel, and Lastly on 05.12.2017 when the opposite party flatly refused to live with the appellant/petitioner and wanted to marry with Deepak patel.

Show cause has been filed by the Opposite Party No. 1 on 20.08.2019 but opposite party No.2 didn't appear to contest the case. As per show- cause, the marriage of Opposite Party Kavita Kumari with appellant/petitioner Krishna Kumar was solemnized on 28.04.2016 according to Hindu Rites & Customs at Village-Dahuguttu, Khunti in presence of relatives and friends. It is submitted that after marriage both the parties lived together well for some days as husband and wife and out of said wedlock Opposite Party gave birth to a child on 28.12.2016 namely Rajvir Sahu. After birth of child, appellant/petitioner, his parents and her Sister-in-law (Nanad) started misbehaving with Opposite Party No.1 and her son. They also started demanding dowry and in case of non- fulfillment of demand, they stated threatening for dire consequences.

They started quarreling and assaulting her and stopped her maintenance i.e. Khana-Khuraki and ousted from the Sasural. Opposite Party/wife along with her newly born son went to her Maike at Dahuguttu and since then she has been living separately in a rented house separate from her parents. Petitioner is not helping her in any way. It has also been stated that all the facts written in petition of the appellant/petitioner is false and concocted and he has used unparliamentary language against her / Opposite Party No.1 due to which she has suffered a lot in her reputation.

It has also been stated that she has no any connection with a person with whom false allegation has been made against her. After marriage, she came to know that father of the appellant/petitioner has kept two wives first Parmila Devi and second Jyoti Beng who is working in Police Department and from those wives, he has seven children (three sons and four daughters). He had ousted his first wife /Sas and petitioner Krishna 4 F.A. No. 06 of 2024 2025:JHHC:15649-DB Kumar and he again brought them to the house after 14 to 15 years. He again ousted his second wife along with two daughters and one son in 2013 and a house has been built in 10 kattha land at Argora Chowk but he has grabbed that house and has been living with his family.

The petitioner has also told to the Opposite Party No.1 that his grand-father Late Govind Sahu had also kept two wives and he always used to abuse and assault them and also used to take liquor. The elder brother of petitioner namely Satya Narayan Kumar has also ousted his wife Anjani Priya after abusing and beating her in 2016 and she has filed a case u/s 498A I.P.C which is pending. The second wife Jyoti Beng has also filed a case u/s 498A and SC & ST Act against Vishnu Sahu and his family. Satya Narayan Kumar had also kept second wife namely Dipika Shukla. The Opposite Party has also filed a case u/s 498A I.P.C against her husband Krishna Kumar as well as her Sas and Sasur which is pending in Khunti Civil Court and a separate maintenance case has also been filed and petitioner has filed this divorce case to take revenge by making false allegation which is not maintainable.

The present case was sent to the Mediation Centre but petitioner did not appear. She also came to know that petitioner works as builder and has good income. They have also vast land, shop and house and rented income from that property is 2 to 3 lakhs per month. Opposite Party No.1 wants to live with her husband along with family and in this regard a Panchayat was also held at Village-Argora in presence of respected persons but in that Panchyat, petitioner and his family members insulted Opposite Party No.1 saying that the child does not belong to him, so, he cannot keep her. In this regard, three meeting were held but no result came out.

3. It is evident from the factual aspect as referred hereinabove which led to filing of the present appeal that, as per the Original Matrimonial Suit, the appellant/petitioner Krishna Kumar married with opposite party Kavita Kumari and started living together. After some time of the marriage, the opposite party No. 1 gave an application to the Mahila Police Kotwali, 5 F.A. No. 06 of 2024 2025:JHHC:15649-DB Ranchi which has withdrawn by the opposite party No. 1 after giving written withdrawal application. Thereafter, having quarrel with appellant/petitioner, OP No.1 left her in-laws house and went to her maika, thereafter, the appellant/petitioner went to his in-laws house for bringing his wife but the in-laws refused to send her. During this period, the respondent no.1 got pregnant and delivered a child.

The appellant/petitioner again went to his in-laws' house to bring the respondent no.1 back to the matrimonial house but she did not come. It is the case of the appellant/petitioner that his wife was having illicit relationship with one Deepak Patel @ Deepak Kumar Sahu and he had seen his wife along with the said person in a room.

Thereafter, the appellant/petitioner on 11.12.2017 filed an informatory petition before C.J.M., Ranchi being Misc. Criminal Application No. 314/2017 u/s 39 of the CrP.C. stating that there is no possibility to live the petitioner with opposite party No. 1 as a wife and husband.

Show cause has been filed by the Opposite Party No. 1 wherein she has stated that the appellant/petitioner Krishna Kumar, his parents and her Nanad started misbehaving with Opposite Party No.1 and her son. They also started demanding dowry and in case of non-fulfillment of demand, they stated threatening for dire consequences. They started quarreling with the appellant/petitioner, assaulting her and stopped her maintenance i.e. Khana-Khuraki and ousted from the Sasural. Opposite Party along with her newly born son went to her Maike at Dahuguttu and since then she has been living separate in a rented house separate from her parents. Petitioner is not helping her in any way.

4. It is evident from the factual aspect that the appellant/petitioner had a motion by filing a petition under Section 13(1)(i) and (i-a) of the Hindu Marriage Act, 1955 for decree of divorce.

5. The learned Family Judge has called upon the respondent-wife. The wife has filed written statement and altogether five issues have been framed by the learned Family Court which are as follows:

6 F.A. No. 06 of 2024
2025:JHHC:15649-DB
(i) Whether the suit as framed is maintainable ?
(ii) Whether the plaintiff has valid cause of action for the suit?
(iii) Whether the Defendant No-1 (O.P. No.1) after solemnization of marriage with plaintiff had voluntarily sexual intercourse with Defendant No-2 (O.P. No.2) who is a third person not married to her?
(iv) Whether the Defendant No-1 (O.P. No.1) has treated the plaintiff with cruelty?
(v) Whether the plaintiff is entitled to get any other equitable relief or reliefs ?

6. The evidences have been made on behalf of both the parties. Thereafter, the judgment has been passed dismissing the suit by holding that none of the ground either of adultery or cruelty has been established by the appellant/petitioner which is the subject matter of the present appeal.

Submission of the learned counsel for the appellant/petitioner:

7. It has been contended on behalf of the appellant/petitioner that the factual aspect which was available before the learned court supported by the evidences adduced on behalf of the appellant/petitioner has not properly been considered and as such, the judgment impugned is perverse, hence, not sustainable in the eyes of law.

8. It has been submitted that the issue of adultery and cruelty has not been taken into consideration in right perspective even though the fact about living separately has well been established.

9. Learned counsel for the appellant/petitioner, based upon the aforesaid grounds, has submitted that the judgment impugned suffers from perversity, as such, not sustainable in the eyes of law.

Submission of the learned counsel for the respondent:

10. Per contra, Mr. Afaque Rashidi, learned counsel assisted by Mrs. Aulia Begum, learned counsel for the respondent-wife, while defending the 7 F.A. No. 06 of 2024 2025:JHHC:15649-DB impugned judgment, has submitted that there is no error in the impugned judgement. The learned Family Judge has considered the issue of adultery and cruelty and having come to the conclusion that no evidence has been adduced to establish either adultery or cruelty, has dismissed the petition.

11. It has been contended that the allegation so far as alleged of commission of adultery, the ground has been raised before the learned Family Judge that the said allegation is totally false and concocted one since the appellant/petitioner himself was having illicit relationship with other women. The ground has also been taken that none of the witnesses have stated that they have seen any act of adultery committed by the respondent no.1/wife and if this be true, the same ought to have been brought to the notice while filing informatory petition before the learned C.J.M., Ranchi but the same had not been done. It has also been stated that no evidence has been brought on record to prove the ground of adultery.

12. So far as the issue of cruelty is concerned, the learned counsel for the respondent no.1/wife has submitted that there is no such act of cruelty on behalf of the respondent, rather it is the respondent-wife who has been subjected to cruelty since her husband, her nanad and in-laws always demanded dowry and respondent-wife has also been subjected to torture and harassment.

13. Learned counsel, based upon the aforesaid ground, has submitted that if on that pretext, the factum of adultery and cruelty has not been found to be established, based upon which the decree of divorce has been refused to be granted, the impugned judgment cannot be said to suffer from an error, as such, the present appeal is fit to be dismissed.

Analysis:

14. This Court has heard the learned counsel for the parties and gone through the finding recorded by the learned Family Judge in the impugned judgment.

15. The case has been heard at length. The admitted fact herein is that the suit for divorce has been filed on the ground of adultery and cruelty, i.e., by 8 F.A. No. 06 of 2024 2025:JHHC:15649-DB filing an application under Section 13(1)(i). (i-a) of the Hindu Marriage Act, 1955 and accordingly, issues have been framed wherein primarily issue nos.(iii) and (IV) pertains to adultery and cruelty.

16. The evidence has been led on behalf of both the parties before the Family Court. For better appreciation, the evidences led on behalf of the appellant/petitioner are being referred as under:

(i) P.W-1 Krishna Kumar i.e., appellant/petitioner has stated in his evidence that his marriage with Opposite Party No-1 was solemnized on 28.04.2016 according to Hindu Rites & Customs.

His wife was caught red-handed in illicit relationship with Deepak Patel @ Deepak Kumar Sahu. His wife left his house in 2016 saying that she has lover and she loves him. Her parents forcibly performed marriage with the petitioner. He ignored that facts and went to his Sasural to bring his wife but she did not return, thereafter, he again went to bring his wife after 15 days but she refused to come. After some days, his wife became pregnant and she came to Astha Hospital, Ranchi for delivery. After information, he and his father went to Hospital and paid Rs. 60,000/- i.e. all expenses of delivery. After discharge from the Hospital, he brought his wife and child to his house at Argora where Chhatiyari ritual of child was performed. In the night of Chhatiyarı his saas and his relative forcibly tried to bring his wife. After some days, i.e. 05.02.2017, he came to see his wife and son and he became rigid to bring his wife and son but parents of his wife did not agree to send her, so, he returned after two months. He again went to his Sasural on 12.07.2017 where he saw one person namely Deepak Patel who was talking with his wife as husband and wife. After taking meal at noon, he went to take rest in a room. He heard some hissing sound (Ajib-Gajib Awaj) in another room and when he opened the door of that room, he saw his wife and Depak Patel in compromising position in nacked condition. He called his sasur and informed about it but his sasur started scolding him, started saying that his daughter will marry with that boy and if any protest is made by 9 F.A. No. 06 of 2024 2025:JHHC:15649-DB petitioner, he will implicate the petitioner in false dowry case. In this regard, he filed an Informatory Petition on 11.12.2017, bearing Informatory Petition No-314/2017 which has been marked as 'X' for identification. The relatives of his wife also got filed a written- application to the Mahila Police Station falsely implicating his family members by inducing his wife. He identifies that petition, xerox of the same has been marked as X/1. He concealed some facts in Informatory Petition filed before the Learned C.J.M, Ranchi for the reason that he will bring his wife after convincing her but she refused to live with him and she became ready to marry with Deepak Patel @ Deepak Kumar Sahu, thereafter, he got convinced that his wife Kavita will not reside with him, so, he has filed this divorce case u/s 13(1)(i) Hindu Marriage Act against his wife to take divorce from her.

In his cross-examination vide Para-24 he has stated that he saw Deepak Kumar Sahu making illicit relationship with his wife, so, he has made party to Deepak Kumar Sahu in divorce Case. He has admitted vide Para-25 that motor-cycle bearing registration No-JH- 01-BZ-4660 is in the name of his wife Kavita but at present he is possessing that motor-cycle. He has admitted that in Maintenance Case filed in Khunti Court, an order has been made in favour of wife for payment of maintenance to her by Opposite Party/husband. In Para-31 he has admitted that Rs. 1,20,000/- was to be paid to the Opposite Party in the Court of Learned C.J.M but he has not paid that amount, as he has filed Appeal against that Order. In Para-35, he has admitted that when his wife refused to return in 2016, he did not file any case to bring his wife in the Court. He has repeated the fact of making illicit relationship by Deepak Patel with his wife on 12.07.2017, when he had gone to bring his wife Kavita Kumari but he has not filed any case in this regard to the Police Station but he filed this divorce case. In Para-43 he has stated that Deepak Patel @ Deepak Kumar Sahu has illicit relationship with his wife but he has no any other proof except his knowledge. In Para-53, he has 10 F.A. No. 06 of 2024 2025:JHHC:15649-DB admitted that an order of maintenance of Rs. 10,000/- was made in favour of his wife and children in Maintenance Case No-06/2019 which is effective from 17.03.2022. In Para-59, he has admitted that he has mentioned in Para-20 of his affidavit that he does not want to live with his wife. In Para-64, he has denied that he and his family members did not welcome Opposite Party when she came to his house after marriage. In Para-68, he has stated that he has no knowledge that divorce of his brother with his wife had taken place. Mediation also held by the order of the Court but Mediation Failed. He has admitted in Para-71 that he has responsibility to maintain his wife and child till divorce takes place. However, his wife tells him that the child is not of petitioner rather it is of someone else, so, he has no responsibility to maintain the child.

(ii) P.W-2 Satya Narayan Kumar has stated in his evidence that the Opposite Party No-1 is wife of his brother and Opposite Party No-2 is Deepak Patel @ Deepak Kumar Sahu. His brother had seen making illicit relationship by Deepak Kumar Sahu with Opposite Party No-1. In spite of that thing, his brother / Opposite Party No-1 tried to convince his wife and one child had born by that time. His brother told his Sasur about the incident but his Sasur started rebuking him and threatened him to implicate in false case, instead of scolding his daughter. His brother had filed an Informatory Petition on 11.2.2017 before the Learned C.J.M, bearing No- 314/2017 u/s 39 Cr.P.C. In that Informatory Petition, his brother concealed the fact of illicit relationship of his wife with Deepak Patel thinking that she will improve herself but his wife / Opposite Party No-1 did not change her behaviour and started saying that she will marry with Deepak and she will not have any connection with petitioner. In spite of all these things, his brother tried to convince his wife but he failed in his efforts then he filed this divorce case on the ground of adultery.

In the cross-examination in Para-11, this witness has admitted that he has not seen making illicit relationship by wife of his brother 11 F.A. No. 06 of 2024 2025:JHHC:15649-DB rather his brother Krishna Kumar talked about this relationship. In Para-20, he has stated that Jyoti Beng who was kept by his father for taking care. She had filed SC & ST case against his father-(Late Vishnu Sahu), mother-Parmila Devi and also upon him and his brother Krishna Kumar. In Para-24, he has stated that he has completed his law from Bangalore. In Para-25 he has admitted that the fact of illicit relationship of wife of his brother has not been disclosed by his brother in Informatory Petition filed on 11.12.2017 bearing No-314/2017. In Para-26, He has admitted that this divorce case has been filed after two years of filing Informatory Petition. His marriage with Anjani Priya was solemnized in 2011. He and his brother live at Argora. On asking question that both live in the house of Jyoti Beng, this witness has replied that it is the house of his father namely Vishnu Sahu. He has also admitted that Jyoti Beng has filed a case u/s 498A I.P.C against his father late Vishnu Sahu. He has admitted that Kavita Devi has been living separately from his brother for last 5 to 6 years and he has not paid any maintenance to his wife. He has denied that he has filed this false case against Kavita Devi.

(iii) P.W-3 Umesh Ram, the evidence of the said witness had been filed on affidavit but the said witness didn't turn up for cross examination. On prayer of petitioner, evidence of this witness had been expunged vide order dated 05.04.2023.

(iv) P.W-4 Rajiv Ranjan has also clearly stated in his evidence that petitioner saw himself making illicit relationship by Deepak Patel @ Deepak Sahu with wife of petitioner who is Opposite Party No-1 in this case. After this incident, petitioner came to him weeping saying that how his marriage took place with such girl. Later on, he tried to convince the girl saying to forget the earlier incident and to see the future of the son but she became rigid to marry with Deepak Patel and started saying that she will not live with Krishna Kumar. When the girl did not become ready to live with Krishna Kumar then he filed this divorce case against the girl.

12 F.A. No. 06 of 2024

2025:JHHC:15649-DB In the cross-examination, he has admitted that he knows Krishna Kumar Since 2014-2015. In Para-11, he has admitted that he has deposed as per statement given by Krishna Kumar. He has admitted that he had no personal knowledge about the case. He has deposed before the Court what Krishna Kumar narrated him.

17. The evidences led on behalf of the opposite parties/respondents are being referred as under:

(i) O.P.W 1 Kavita Kumari Opposite Party No-1 herself has stated in her evidence that her marriage with petitioner was solemnized on 28.04.2016 according to Hindu Rites & Customs at Village-

Dahuguttu,, Besides both the parties to the marriage, other relatives had also participated in the marriage. Her parents had also performed her marriage in very well manner and at that time they had given all the house-hold-articles, motorcycle, his father had expended Rs. 10 to 15 lakhs. After marriage, she came to her Sasural ie. in the house of her husband / Petitioner at Argora near Byepass Chowk, Ranchi. They lived well for one year and thereafter a son born at Argora who is aged about 5 to 6 years at present. After some time, her husband Krishna Kumar, Sasur- Vishnu Sahu, Sas-Parmila Devi and her two Nanad started torturing her. They stopped supply of water-gas and electricity. In 2016, she was ousted from Sasural. All the articles were kept by her Sasural's She has been wandering her and there since 2016. She has been living inher Maike along with her son at Khunti. She has been maintaining her son by working as Reja-Kuli. Petitioner has relationship with two girls of his renter namely Mina and Pratima and for that reason he has made false allegation of her relationship with Deepak Patel for defaming her. This false divorce case has been filed before the Court due to which she has suffered a lot in her reputation. Petitioner Krishna Kumar and his family members started torturing her again and again and they ousted from the house and in this regard she has filed a written-application to Sahu Samaj at Village-Argora but no settlement took place in that Panchayat 13 F.A. No. 06 of 2024 2025:JHHC:15649-DB and he refused to keep her. She has stated that if her husband wants to take divorce from her, he should handover all articles of the marriage and jewellery and other house-hold-article, motor-cycle, 5 Kattha land and Rs. 10 lakhs. Her parents had performed her marriage to settle her house and not to destroy it. She has admitted that she has filed a maintenance case against her husband in Civil Court, Khunti in which an order of Rs. 10,000/- per month was passed by the Court but the Opposite Party still not paid a single penny. She came to know that 20 to 25 cases are running against the petitioner and his family members. She loves her husband and wants to live with him but he does not want to keep her.

In the cross-examination, she has admitted that in Para-11, it has been written that Krishan Kumar / petitioner brought her and her Gotini Anjani Priya to Mahila Police Station and has filed false case by inducing her. She did not want to contest any case, as she obey her husband as God. She still wants to live with her husband. The petitioner has not given any money or articles given by her father to the petitioner rather Rs. 2 lakhs has been handed over to her in bail, as petitioner does not want to go to Jail. It is false to say that Rs. 2 lakhs was given to her, as she does not want to live with her husband. She has repeated that she does not know Deepak Patel. She has denied that in spite of making request again and again by Krishna Kumar, she does not want to live with him. In Para-39, she has stated that she has no knowledge that her husband, Sas, Sasur had gone to see her in the Hospital on saying of Kalpana Kumari. She has stated that the expenses of Hospital was not given by her Sasur (father-in-law) rather it was given by her father. After discharge, she was forcibly taken by Krishna Kumar and her Sasur to Sasural. Chhathi was performed in normal manner not in pomps manner. She has stated that Krishna Kumar assaulted her one day prior to Chhathi but she has not made any complaint against him. In Para-47, she has stated that she does not know Deepak Patel and also does not know where he used to study. She has denied that she 14 F.A. No. 06 of 2024 2025:JHHC:15649-DB demanded Rs. 10 lakhs for giving divorce to him. In Para-51, she has stated that she has no knowledge that Rs. 2 lakhs which was given to her at the time of bail by the order of Hon'ble High Court in which it was written that the said amount will be adjusted in one time settlement. In Para-52, she has denied that she and her parents assaulted respondent at the time when they had gone to take articles from the house of her husband. She has admitted in Para-51, that what has been captured in C.C.TV footage regarding incident of assault that was done by her parents in their self-defence. On asking question that she was making physical relationship with Deepak Patel during continuance of tie with her husband, she has replied that she does not know Deepak Patel, so, no question arose of making physical relationship with him. She has admitted that Deepak Patel has also been made party in this case. She has no knowledge why Deepak Patel did not appear in this Case.

(ii) O.P.W 2 Laxmi Narayan Mahto has stated in his evidence that the marriage Kavita Kumari with Petitioner Krishna Kumar was solemnized on 28.04.2106 according to Hindu Rites & Customs at village-Dahuguttu, P.S & District-Khunti. After marriage, Kavita Kumari started living in her sasural in the House of her husband at bypass chowk Argora as husband and wife. They have one son out of the said wedlock, aged about 4-5 years and lives with her mother Kavita Kumari at Dahuguttu. Krishna Kumar and his Family Members ousted Opposite Party / Kavita Kumari after keeping her all articles in 2017 and at present, she has been living with her son at Dahuguttu, Khunti. He came to know that petitioner has not been paying any maintenance, fess of the son of the school, clothes etc. Krishna Kumar does not want to keep his wife, so he has made false allegation of having illicit relationship by Kavita Kumari with Deepak Patel. Earlier grandfather of petitioner Late Govind Sahoo and father Late Vishnu Sahoo and brother Satyanarayan Kumar had also outstated their wives by keeping their articles. Krishna Kumar also wants to leave his wife. They are in habits of leaving wives 15 F.A. No. 06 of 2024 2025:JHHC:15649-DB after marrying Petitioner has field this case for taking divorce against opposite party. In the cross examination, he has admitted that he knows Kavita Kumari personally. He came to know from Kavita Kumari that her sas, sasur, nanad and husband had come to see Kavita Kumari in Ashta Hospital and after birth of child, she was brought to her sasural by her parents. Chhatti of the child was performed at Argora. All the expenses of delivery was borne by parents of Kavita Kumari. Her relationship with members of the sasural became worst after rituals of Chhatti. He has denied that Kavita Kumari does not want to live with her husband as she has illicit relationship with Deepak Patel. In Para-30 he has admitted that he does, not know Deepak Patel and also does not know whether Deepak Patel has any illicit relationship with Kavita Kumari or not?. In Para 36, he has no knowledge that Kavita Kumari works in Tejaswani Project as Filed Coordinator or not but has admitted that she is in private job. He has no knowledge that she is getting Rs. 17,800/- per month. In para 39, he has admitted that he had performed marriage of his daughter with elder brother of petitioner. Divorce of his daughter has taken place. He has denied that he has been given false evidence to take revenge of his daughter.

(iii) O.P.W 3 Renu Devi has stated in her evidence that the marriage of her daughter Kavita Kumari with Petitioner Krishna Kumar was solemnized on 28.04.2016, according to Hindu Rites & Customs at village-Dahuguttu, P.S & District-Khunti. At the time of marriage, all house-hold-articles including motor-cycle was given. The card of marriage has been field on the record, the same has been marked as Exhibit-A. After marriage, both husband and wife lived well together and Krishna Kumar and his family member started quarreling, misbehaving and torturing Kavita. The birth of son took place at Harmu Hospital and all the expenses were borne by them, the payment-receipt has been marked as Exhibit-B. Petitioner and his family members started misbehaving Kavita and her son and they stopped water, electricity etc. In this regard, a complaint was 16 F.A. No. 06 of 2024 2025:JHHC:15649-DB filed to the Mahila Police Station but he did not change his behaviour. In 2017, they quarreled with Kavita and ousted her from matrimonial house and kept all gold-silver jewellery, utensils, clothes and thereafter, she along with her son has been living in Khunti. Petitioner and his family members do not pay any maintenance to her and her child and also expenses of education. Krishna has illicit relationship with other girls, so, he does not want to keep Kavita and her son and he has making false allegation of illicit relationship of Deepak Patel with Kavita and he has also made party in this case due to which she has suffered in her reputation. The family history of Krishna Kumar is that his grand- father Govind Sahu had kept second wife (tribal), father of Krishna Kumar had also kept a tribal lady who was in service and he has three children from that lady, his brother Satya Narayan Kumar had also kept Deepka Shukla prior to his marriage. The petitioner is also behaving Kavita Kumari in same manner. Father of Krishna Kumar Late Vishnu Sahu and his brother Satya Naryan Kumar had also gone to jail and Krishna Kumar is in jail at present. Kavita Kumar wants to live with her husband Krishna Kumar but seeing their conduct, no woman can keep her life on risk, so, the divorce petition filed by Krishna Kumar is false.

In the cross-examination, she has admitted that Kavita Kumari is her daughter. In para 24 & 28, she has admitted that birth of her nati took place on 28.12.2016 and they were present at the time of birth of the chiLearned After admission of Kavita in the hospital, mother and sister of Krishna, his Jija (Pundag Wale) and Krishna himself had come there. She had not seen Bishnu Sahu there. In para 35, she has denied that Rs. 60,000/- not deposited in the hospital by them. She had participated in Chatthi of the child, after Chatthi, the family members of Bishnu ousted their daughter in-law from the matrimonial house. After Chatthi, they brought their daughter with them. They didn't send their daughter thereafter and their demand didn't come to take her. She has denied that her 17 F.A. No. 06 of 2024 2025:JHHC:15649-DB daughter has illicit relationship with Deepak Patel so she doesn't want to live with her husband. She has denied that the bill of the hospital was deposited by her samdhi so, she is unable to tell the amount of the bill.

18. The learned Family Judge has gone into the interpretation of the word "adultery" and "cruelty" and assessing the same from the evidences led on behalf of the parties as also the submission made in the pleading, i.e., plaint and written statement, has found that the element of adultery and cruelty could not have been established.

19. The learned counsel for the appellant/petitioner has argued that the evidence of adultery and cruelty has not properly been considered and as such, the judgment suffers from perversity, hence, not sustainable in the eyes of law.

20. While on the other hand, argument has been advanced on behalf of the respondent has submitted that the judgment is well considered one and merely by committing fraud, the suit for divorce has been filed.

21. This Court while appreciating the argument advanced on behalf of the parties on the issue of perversity needs to refer herein the interpretation of the word "perverse" as has been interpreted by the Hon'ble Apex Court which means that there is no evidence or erroneous consideration of the evidence. The Hon'ble Apex Court in Arulvelu and Anr. vs. State [Represented by the Public Prosecutor] and Anr., (2009) 10 SCC 206 while elaborately discussing the word perverse has held that it is, no doubt, true that if a finding of fact is arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant material or if the finding so outrageously defies logic as to suffer from the vice of irrationality incurring the blame of being perverse, then, the finding is rendered infirm in law. Relevant paragraphs, i.e., paras-24, 25, 26 and 27 of the said judgment reads as under:

"24. The expression "perverse" has been dealt with in a number of cases. In Gaya Din v. Hanuman Prasad [(2001) 1 SCC 501] this Court observed that the expression "perverse" means that the findings of the subordinate authority are not supported by the evidence brought 18 F.A. No. 06 of 2024 2025:JHHC:15649-DB on record or they are against the law or suffer from the vice of procedural irregularity.
25. In Parry's (Calcutta) Employees' Union v. Parry & Co. Ltd. [AIR 1966 Cal 31] the Court observed that "perverse finding" means a finding which is not only against the weight of evidence but is altogether against the evidence itself. In Triveni Rubber & Plastics v. CCE [1994 Supp (3) SCC 665 : AIR 1994 SC 1341] the Court observed that this is not a case where it can be said that the findings of the authorities are based on no evidence or that they are so perverse that no reasonable person would have arrived at those findings.
26. In M.S. Narayanagouda v. Girijamma [AIR 1977 Kant 58] the Court observed that any order made in conscious violation of pleading and law is a perverse order. In Moffett v. Gough [(1878) 1 LR 1r 331] the Court observed that a "perverse verdict" may probably be defined as one that is not only against the weight of evidence but is altogether against the evidence. In Godfrey v. Godfrey [106 NW 814] the Court defined "perverse" as turned the wrong way, not right; distorted from the right; turned away or deviating from what is right, proper, correct, etc.
27. The expression "perverse" has been defined by various dictionaries in the following manner:
1. Oxford Advanced Learner's Dictionary of Current English, 6th Edn.
"Perverse.--Showing deliberate determination to behave in a way that most people think is wrong, unacceptable or unreasonable."

2. Longman Dictionary of Contemporary English, International Edn.

Perverse.--Deliberately departing from what is normal and reasonable.

3. The New Oxford Dictionary of English, 1998 Edn.

Perverse.--Law (of a verdict) against the weight of evidence or the direction of the judge on a point of law.

4. The New Lexicon Webster's Dictionary of the English Language (Deluxe Encyclopedic Edn.) Perverse.--Purposely deviating from accepted or expected behavior or opinion; wicked or wayward; stubborn; cross or petulant.

5. Stroud's Judicial Dictionary of Words & Phrases, 4th Edn.

"Perverse.--A perverse verdict may probably be defined as one that is not only against the weight of evidence but is altogether against the evidence.""

22. Admittedly, the ground for seeking divorce has been taken on the basis of adultery and cruelty.

23. The word "cruelty" has been interpreted by the Hon'ble Apex Court in the case of Dr. N.G. Dastane vs. Mrs. S. Dastana, (1975) 2 SCC 326 wherein it has been laid down that the Court has to enquire, as to whether, the conduct charge as cruelty, is of such a character, as to cause in the mind of 19 F.A. No. 06 of 2024 2025:JHHC:15649-DB the petitioner, a reasonable apprehension that, it will be harmful or injurious for him to live with the respondent.

24. This Court deems it fit and proper to take into consideration the meaning of 'cruelty' as has been held by the Hon'ble Apex Court in Shobha Rani v. Madhukar Reddi, (1988)1 SCC 105 wherein the wife alleged that the husband and his parents demanded dowry. The Hon'ble Apex Court emphasized that "cruelty" can have no fixed definition.

25. According to the Hon'ble Apex Court, "cruelty" is the "conduct in relation to or in respect of matrimonial conduct in respect of matrimonial obligations". It is the conduct which adversely affects the spouse. Such cruelty can be either "mental" or "physical", intentional or unintentional. For example, unintentionally waking your spouse up in the middle of the night may be mental cruelty; intention is not an essential element of cruelty but it may be present. Physical cruelty is less ambiguous and more "a question of fact and degree."

26. The Hon'ble Apex Court has further observed therein that while dealing with such complaints of cruelty it is important for the court to not search for a standard in life, since cruelty in one case may not be cruelty in another case. What must be considered include the kind of life the parties are used to, "their economic and social conditions", and the "culture and human values to which they attach importance."

27. The nature of allegations need not only be illegal conduct such as asking for dowry. Making allegations against the spouse in the written statement filed before the court in judicial proceedings may also be held to constitute cruelty.

28. In V. Bhagat vs. D. Bhagat (Mrs.), (1994)1 SCC 337, the wife alleged in her written statement that her husband was suffering from "mental problems and paranoid disorder". The wife's lawyer also levelled allegations of "lunacy" and "insanity" against the husband and his family while he was conducting a cross-examination. The Hon‟ble Apex Court held these allegations against the husband to constitute "cruelty".

20 F.A. No. 06 of 2024

2025:JHHC:15649-DB

29. In Vijaykumar Ramchandra Bhate v. Neela Vijay Kumar Bhate, (2003)6 SCC 334 the Hon‟ble Apex Court has observed by taking into consideration the allegations levelled by the husband in his written statement that his wife was "unchaste" and had indecent familiarity with a person outside wedlock and that his wife was having an extramarital affair. These allegations, given the context of an educated Indian woman, were held to constitute "cruelty" itself.

30. The Hon‟ble Apex Court in Joydeep Majumdar v. Bharti Jaiswal Majumdar, (2021) 3 SCC 742, has been pleased to observe that while judging whether the conduct is cruel or not, what has to be seen is whether that conduct, which is sustained over a period of time, renders the life of the spouse so miserable as to make it unreasonable to make one live with the other. The conduct may take the form of abusive or humiliating treatment, causing mental pain and anguish, torturing the spouse, etc. The conduct complained of must be "grave" and "weighty" and trivial irritations and normal wear and tear of marriage would not constitute mental cruelty as a ground for divorce.

31. In the instant case it is evident therefrom that the ground of cruelty has been taken by the appellant/petitioner by submitting that the respondent no.1 used to have quarrel with him by saying that she already has a lover and she has forcibly been married to the appellant/petitioner as also the respondent no.1 used to threaten the appellant/petitioner of implicating him in a false dowry case.

32. But in the aforesaid context , it is evident from record as well as from impugned order that Petitioner/appellant has not made any specific allegation of cruelty either physical or mental except allegation against the OP No. 1 connected with her illicit relationship with Opposite Party No-2 and no any other concrete evidence on the aspect of cruelty has been brought by the petitioner in his evidence and further in aforesaid context even evidence is also not present in the testimony of other witnesses i.e. P.W-2 & P.W-4.

21 F.A. No. 06 of 2024

2025:JHHC:15649-DB

33. Thus, from the aforesaid, it is also important to note here that though the petitioner has made allegation of cruelty against his wife but he has failed to prove it by cogent evidence. Further it is settled position of law that every small dispute/quarrel can't be viewed as cruelty for the purpose of divorce otherwise many marriages would be on risk as being dissolved even if no cruelty is actually caused by one spouse to the other.

34. The learned family court, taking into consideration the aforesaid factual aspect as well as legal proposition as led by the Hon'ble Apex Court, has held that though the petitioner has made allegation of cruelty against his wife but he has failed to prove it by cogent evidence, accordingly, the learned family court negated the claim of the cruelty as made by the petitioner/husband against the respondent/wife.

35. On the basis of the discussion made hereinabove it is the considered view of this Court that since no cogent evidence has been brought by the appellant, therefore, the view as taken by the learned family judge requires no interference.

36. So far as the ground of adultery is concerned, as has been taken by the appellant/petitioner as a main ground for filing suit for dissolution of marriage, the argument has been advanced that the respondent no.1 was having illicit relationship with the respondent no.2 which was disclosed by the respondent/wife herself while leaving her matrimonial house and the major attention has been drawn by making submission that when the appellant/petitioner went to his in-laws house for bringing his wife, respondent no.1, back to his house, there he saw his wife, i.e., respondent no.1 with the respondent no.2 in a compromising position which was informed to the father of the respondent no.1 but he scolded the appellant/petitioner and said that he will get his daughter married to the respondent no.2.

37. This Court, taking into consideration the statutory provision as provided under Section 13(1)(i) of the Hindu Marriage Act where the ground for adultery has been provided to be taken as a ground for dissolution of marriage but it is incumbent upon the party while taking the ground of 22 F.A. No. 06 of 2024 2025:JHHC:15649-DB adultery for dissolution of marriage to substantiate the same on the basis of cogent evidence. It is not available for a party concerned that by merely making submission of adultery, the adultery will be said to be proved, rather, the issue of adultery since belongs to the character assassination of a party, is to substantiate with the cogent and valid evidence.

38. It needs to refer herein that according to (Encyc. 156) Cp.

FORNICATION adultery is "the offence of incontinence by married persons". Adultery has been defined in the following manner in Standard Treatises, such as Rydon on Divorce, 10th Edition:--

"Consensual sexual intercourse between a married person and a person of the Opposite sex, not the other spouse during the subsistence of the marriage."

39. The fact that adultery has taken place can be inferred from the surrounding circumstances, such as undue familiarities, admissions, suspicious circumstances, improper behaviour, inclination of the spouses and the opportunities available. Adultery can rarely be proved by direct evidence which is looked upon only with disfavour.

40. Further, the onus to prove this charge of adultery is upon the person making it. He or she has to satisfy the court by leading sufficient and proper evidence. The evidence must be clear, cogent and convincing. It should admit only one inference before it can be accepted to infer adultery. Circumstantial and presumptive evidence assumes importance in the case of adultery because direct evidence is normally not possible. The uncorroborated evidence supported by circumstantial evidence at times can be considered sufficient, cogent and reliable.

41. It requires to refer herein that Court is required to be satisfied that the offence is proved and this requires proof by a preponderance of probability, but the degree of probability depends on the subject-matter, so that in proportion as the offence is grave, so should the proof be clear. Proof beyond reasonable doubt is not required and it is a misdirection for the court to require itself to be satisfied with the same certainty as in a 23 F.A. No. 06 of 2024 2025:JHHC:15649-DB criminal case. This is precisely the law prevailing in England after the decision in Blyth v. Blyth (1966) 1 All ER 524.

42. The Full Bench of the Madhya Pradesh High Court was dealing with the standard of proof required in case of a matrimonial offence in a petition for divorce in the case of Prem Masih v. Mst. Kumudani Bai (AIR 1974 Madhya Pradesh 88), wherein the observation so made reads as under:--

"The case of Blyth v. Blyth (1966) 1 All ER 524 will, therefore, show' that the view expressed in Preston-Jones' case (1951 AC 391) that the standard of proof in case of a matrimonial offence in a petition for divorce is proof beyond reasonable doubt, does not now hold the field and that the correct test in that matter-is that expressed by Dixon, J. in (1948) 77 CLR 191 (Supra). In view of the mandate in Section 7 of the Act that the principles and rules on which the Court of Divorce and Matrimonial Causes in England for the time being acts and gives relief should be applied by the Indian Courts, we feel that now the standard of proof recommended in (1966) 1 All ER 524) (Supra) will have to be applied by the Indian Courts also But the change in principle as to the standard of proof will most often not make any difference in the result, for even applying the civil, standard of proof to a divorce proceeding based on adultery, a high standard of proof will be needed to satisfy the Court that adultery has been committed."

43. This Court, on consideration of the impugned judgment as also the material available on record, has found that no such cogent evidence has been produced by the husband to prove the ground of adultery except his own narration.

44. The learned Family Judge has taken into consideration the aforesaid aspects of the matter, had observed that the petitioner claimed that he himself had seen the act of adultery on his own when he opened the door of room of his wife but that story of adulterous act by wife/Opposite party No. 1 is not reliable for the reason that no prudent man will be engaged in adulterous act with wife of another person in the same house in which husband of the lady is present and he had come to bring his wife.

45. Further, taking into consideration the version of the appellant as has been stated by him that when he opened the door of the room where his wife was, he saw his wife and Deepak Patel in a compromising position, the learned family Court has observed that the same is beyond imagination of a prudent man that both the opposite parties were engaged in making 24 F.A. No. 06 of 2024 2025:JHHC:15649-DB physical relationship without locking the door of the room from inside and that too when her husband is in the house.

46. Thus, from the aforesaid, it is evident that the learned Family Judge has considered the fact that the appellant-husband has miserably failed to establish the allegation of illicit relationship of the respondent-wife with other person which also amounts to "cruelty' upon the respondent-wife at the hands of the appellant.

47. Here, in the given facts of the case, no any evidence has been brought on record to substantiate the ground of adultery and this Court has also taken into consideration that if the said fact was available with the appellant/petitioner, then he ought to have informed the same while filing informatory petition but the same was not done.

48. Thus, the learned Family Judge, on consideration of entire aspect, has not found the ground for dissolution of marriage and therefore, dismissed the suit.

49. This Court, on the premise of the interpretation of the word "cruelty" and "adultery" has considered the evidences of the witnesses as has been incorporated by the learned Court in the impugned judgment.

50. It is evident from the interpretation of the word cruelty that the same is to be considered on different parameters depending upon the material, if available on record.

51. The appellant-husband although has taken the ground of cruelty meted to him by his wife but, in course of trial he has failed to establish the element of cruelty at the hands of the respondent-wife as discussed hereinabove.

52. Thus, it is evident that the learned Family Judge has analyzed the evidences available on record in threadbare manner by taking into account each and every aspect of the matter, therefore, this Court is of the considered view that the order impugned requires no interference.

53. This Court after discussing the aforesaid factual aspect along with the legal position and adverting to the consideration made by the learned 25 F.A. No. 06 of 2024 2025:JHHC:15649-DB Family Judge in the impugned judgment has found therefrom that the issue of element of cruelty, has well been considered by the learned Family Judge.

54. This Court, based upon the aforesaid discussion, is of the view that the appellant/petitioner has failed to establish the element of perversity in the impugned judgment as per the discussion made hereinabove, as such, the instant appeal deserves to be dismissed.

55. Accordingly, the instant appeal fails and is dismissed.

56. Pending interlocutory application(s), if any, also stands disposed of.

                I agree                                  (Sujit Narayan Prasad, J.)


          (Rajesh Kumar, J.)                                 (Rajesh Kumar, J.)


Saurabh   /A.F.R.




                                            26                             F.A. No. 06 of 2024