1988 INSC 0532 Ram Narain Gupta Vs Smt. Rameshwari Gupta Civil Appeal No. 2377 of 1987 (M. N. Venkatachaliah, A. P. Sen JJ) 12.09.1988 JUDGMENT VENKATACHALIAH, J. ­ 1. This appeal, in a matrimonial cause, is by the husband, and is directed against the judgment and decree, dated October 29, 1986, of High Court of Allahabad in First Appeal No. 493 of 1984, allowing the respondent-wife's appeal and reversing the decree of dissolution of marriage dated July 31, 1984 granted by the Second Additional District Judge, Jhansi, in Original Suit No. 34 of 1983 on his file. 2. Appellant's suit for a decree of dissolution of his marriage with the respondent on the ground envisaged in Section 13 (1) (iii) of the Hindu Marriage Act, 1955 (Act), that respondent suffered from a mental disorder of such a kind that rendered respondent unfit for married life and that petitioner could not reasonably be expected to live with her had been decreed by the court of first instance but dismissed by the High Court in appeal. Appellant-husband has come up by special leave. 3. The marriage between appellant, Ram Narain Gupta, and respondent, Rameshwari Gupta, was solemnised on June 17, 1979 at Jhansi. The suit for the dissolution of the marriage was filed on July 14, 1983 on the allegation that the wife was a schizophrenic. The High Court, while holding it probable that the wife did suffer from such mental disorder, however, was persuaded to the view that appellant had not established the requisite extent and degree of the mental disorder recognised by law as constituting a legal justification for the dissolution of the marriage. In the suit appellant had also alleged that the respondent was of unsound mind even before the marriage and that this fact had been concealed from him at the time of the marriage. This alternative case that the marriage was itself induced by the suppression of the material facts pertaining to the mental state of the bride and that, accordingly, the marriage required to be annulled was, however, not pressed before the High Court. 4. In his suit appellant pleaded that the respondent suffered from a mental disorder, pschiatrically recognised as 'schizophrenia', which was of such severity as to render respondent unsociable and given to violent propensities, that the wife had been treated by the doctors at the Department of Psychiatry at the Medical College, Jhansi, and that despite competent professional treatment the mental condition of respondent continued to deteriorate to the point of making manifest in her suicidal tendencies and aggressive violent behaviour towards others. Appellant, therefore, averred that the mental disorder of the respondent was of such a kind and to such extent that appellant could not reasonably be expected to live with respondent as man and wife. 5. Respondent in her written statement denied the imputations of insanity and commission of several overt acts indicative of mental disorder alleged against her and contended that appellant's determination to get rid of her was attributable to the domestic discord between her on the one side and the mother, and sisters of the appellant on the other. Indeed, she also entered the witness box to testify to and substantiate her defence. She was subjected to searching cross-examination. 6. The trial court framed the necessary and material issues stemming from the pleadings. On his side, appellant called a certain Dr. Ganesh Datt Shukla (PW 1), Head of Department of Psychiatry, Maharani Laxmi Bai Medical College to support his version. Appellant himself tendered evidence as PW 2. He also examined a certain Gyasi Ram (PW 3) said to be an artisan who claimed that during one of his visits to appellant's house for some odd job, he had seen respondent beating up small children and conducting herself in a disorderly manner. Appellant also called a certain Janki Prasad (PW 4) said to be the private home-teacher of appellant's nephews. PW 4 spoke to what, according to him, were oddities in the behavior of the respondent and of her violent propensities. Appellant in order to show that respondent was a violent lunatic relied upon the medical certificates at Exs. P-3, P-4 and A-2, - the first two issued by PW 1 and the third by a certain Dr. S. A. Khan. Appellant also relied upon certain incidents which occurred on July 1, 1983 in which the respondent is alleged to have exhibited unprovoked violence towards appellant's sisters ad inflicted injuries on their person. 7. The respondent-wife, as stated earlier, tendered evidence as DW 1. She also produced a copy of the order passed by the magistrate in proceedings under the Lunacy Act initiated by the appellant for her committal to a mental asylum. In those proceedings, it would appear, the magistrate, after examining the respondent, is stated to have found no abnormality in her, requiring institutionalised treatment. 8. The trial court on an appreciation of the evidence accepted appellant's case and recorded a finding that respondent was afflicted with schizophrenia which was dangerous for her as well as for those who lived with her and granted a decree for the dissolution of the marriage. This decree, as stated earlier, has been reversed by the High Court. 9. The point that commended itself to the High Court was that though the evidence indicated the possibility of some mental disorder, however, the requirement of the laws as to the existence of the requisite degree and the nature of the disorder that could alone justify a reasonable apprehension in the mind of the appellant that he could not live with the respondent-wife had not been established. This implied that the High Court partly accepted the appellant's case that respondent did suffer from a mental disorder which in this case was described as schizophrenia. The High Court stated. The case of the plaintiff is that the defendant remained under the treatment of the psychiatrist Dr. G. D. Shukla, In Maharani Laxmi Bai Medical College, Jhansi, Exs. 1 and 2 are the prescription and discharge certificates issued by Dr. G. D. Shukla, Ex. 4, is the medical certificate dated May 18, 1983, which was issued by Dr. Shukla, in which he certified that the defendant suffered from schizophrenia since May 26, 1983. There is no counter-certificate of any expert from the side of the defendant. I, therefore, do not see any cogent reason to brush aside this certificate of Dr. G. D. Shukla, who examined himself as PW 1. 10. The High Court proceeded to refer to certain medical literature on 'schizophrenia' and felt persuaded to the view that having regard to the various kinds of schizophrenia or rather than various ways in which that mental illness is known to manifest itself, it would be necessary for the appellant to go further and establish the degree and severity of the mental illness which would alone satisfy the requirement of the ground for dissolution of marriage envisaged in Section 13 (1) (iii) of the Act. In substance, the High Court held that appellant had not shown that the mental illness of the wife was of such a kind and intensify as to justify a reasonable apprehension that it would not be possible or safe for appellant to live with the respondent. 11. The High Court posited the proposition which required its consideration thus : So it is only when the schizophrenia is of the third variety i.e. catatonia, that the patient is in a state of wild excitement, destructive, violent and abusive. Let us see whether the defendant suffers from schizophrenia and whether there is any unassailable and cogent evidence to establish that the schizophrenia is of third variety, namely, catatonia, when the patient becomes destructive, wild and abusive. 12. Dealing with this, High Court noticed what according to it were certain shifts in emphasis in the two certificates Ex. 4 dated May 18, 1983 and Ex. 3 dated July 2, 1983 issued by PW 1. High Court noticed that while the earlier certificate dated May 18, 1983 did not contain any specific reference to the severity of the disease or to the violent propensities attributed to respondent which tended to endanger safety of others, the later certificate dated July 2, 1983, however, sought to supply this element. The High Court also noticed certain events of July 1, 1983, in the wake of which the certificate Ex. 3 dated July 2, 1983 came into existence. High Court referred to the evidence on record which disclosed that at 11.45 a. m. on July 1, 193, respondent-wife had lodged the first information, as per Ex. 11, with the jurisdictional police complaining that she had been assaulted, first, by her husband's nephew and then by the members of the family of the appellant. She also had occasion to complain that appellant's mothers, sisters etc. had threatened to extinguish respondent's life by setting her ablaze. 13. The attempt on the part of the appellant, the High Court noticed, to commit her to asylum was made on the very next day viz., July 2, 1983. The medical certificate Ex. 3 is also of that date. The magistrate who was moved by the appellant under the provisions of the Lunacy Act rejected the application observing that respondents whom he had occasion to examine talked "in a sensible manner and is not at all hostile". 14. Referring to the setting in which Dr. Shukla's (PW 1) certificate dated July 2, 1983 was required to be appreciated the High Court observed : The second certificate (Ex. 3) by Dr. G. D. Shukla dated July 2, 1983, has to be seen in the sequence of the above events. There is nothing on record to show that the defendant lodged false report with the police in the morning of July 1, 1983, against the plaintiff inter alia. It is after the said report was lodged the plaintiff made efforts to collect all the evidence with the aim of sending the defendant to the mental asylum and filed the suit for dissolution of marriage by the decree of divorce. The above evidence were collected in quick succession. Keeping in view the above events, the reliability of the second medical certificate (Ex. 3) dated July 2, 1983 has to be tested.... Neither in the first certificate (Ex. 4) nor in the second certificate (Ex. 3) Dr. G. D. Shukla stated that the schizophrenia the defendant is suffering from, was of the third variety, namely, catatonia, when the patient becomes destructive and violent. In this statement also, Dr. G. D. Shukla (PW 1) does not state that the schizophrenia was of catatonia variety. He does not say even a word about the danger arising from the mental disorder of the defendant. The certificate Ex. 3 does not bear the thumb impression or signature of the defendant and, therefore, it cannot be said with certainty that the said certificate was issued by Dr. G. D. Shukla after having examined the defendant. 15. The High Court also evaluated the evidence of PWs 3 and 4 and pointed out the intrinsic improbabilities of the evidence and the consequent unacceptability of their versions. The High Court, in particular, noticed that PW 4 in his cross-examination "expressed total inability to give description of the defendant's physique i.e. her complexion, height etc. " The High Court Observed : The inability of this witness in giving the physical description of the defendant shows that his entire statement is tutored one. This is the state of affairs of the evidence of the plaintiff. 16. The High Court also referred to the respondent's grievance that the environment of hostility and harassment to which she was subjected by appellant's parent and sisters etc. had taken its toll and rendered her apprehensive and irritable. High Court observed : Cruelty inflicted by the in-laws culminated in the first information report which the defendant lodged in the morning of July 1, 1983, for which no convincing evidence has been given by the plaintiff that the report was false and that was filed by the defendant without any grave provocation. The case of the defendant is that the ill- treatment extended to her by her in-laws throughout right from the time of marriage told upon her mental state and she became very irritable and apprehensive. The case of the defendant has to be seen in this background. 17. Concluding the High Court said : I accept the contention of learned counsel for the defendant-appellant that the decree of the divorce cannot be sustained, as the plaintiff failed to adduce any evidence that could prove beyond reasonable doubt that the mental disorder of the defendant was of such a kind and to such an extent that the plaintiff cannot live safely with the defendant. 18. Shri Goel, learned senior counsel appearing in support of the appeal, assailed the correctness of the approach of and the conclusions reached by the High Court. Learned counsel submitted that the High Court having, on the basis of overwhelming medical evidence, rightly accepted that part of the appellant's case that the respondent did suffer from 'schizophrenia', however, fell into an error in weighing the possible manifestation of that insidious disease in golden scales and in its conclusion that appellant could yet live with her. Learned counsel submitted that if the evidence of the conduct of the respondent is assessed in the background of the fact that she was a confirmed 'schizophrenia', there would be no room for any speculative allowance to be made for any possibility of any alternative hypothesis for that behaviour. Learned counsel submitted that in assessing the reasonableness of the apprehension of the husband that he could not be expected to spend the rest of his life with a 'schizophrenia', due acknowledgment had to be made to the subjective susceptibilities of the husband also. Smt. Rani Chhabra for the respondent, however, sought to support the judgment under appeal. 19. The point, however, to note is that Section 13 (1) (iii) does not make the mere existence of a mental disorder of any degree sufficient in law to justify the dissolution of a marriage. Section 13 (1) (iii) provides : 13. Divorce. - (1) Any marriage solemnised, whether before or after the commencement of this Act, may, on a petition presented by the husband or the wife, be dissolved by a decree of divorce on the ground that the other party - (iii) has been incurably of unsound mind, or has been suffering continuously or intermittently from mental disorder of such a kind and to such extent that the petitioner cannot reasonably be expected to live with the respondent. Explanation - In this Clause, (a) the expression 'mental disorder' means mental illness, arrested or incomplete development of mind, psychopathic disorder or any other disorder or disability of mind and includes schizophrenia; 20. The context in which the ideas of unsoundness of 'mind' and 'mental disorder' occur in the section as grounds for dissolution of a marriage, require the assessment of the degree of the 'mental disorder'. Its degree must be such that the spouse seeking relief cannot reasonably be expected to live up with the other. All mental abnormalities are not recognised as grounds for grant of decree. If the mere existence of any degree of mental abnormality could justify dissolution of a marriage would, indeed, survive in law. 21. The answer to the apparently simple - and perhaps misleading - question as to "who is normal ? " runs inevitably into philosophical thickets of the concept of mental normalcy and as involved therein, of the 'mind' itself. These concepts of 'mind', 'mental phenomena' etc., are more known than understood and the theories of "mind" and "mentation" do not indicate any internal consistency, let alone validity, of their basic ideas. Theories of 'mind' with cognate ideas of 'perception' and 'consciousness' encompass a wide range of thoughts, more ontological than epistemological. Theories of mental phenomena are diverse and include the dualist concept - shared by Descartes and Sigmund Frued - of the separateness of the existence of the physical or the material world as distinguished from the non-material world with its existence only spatially and not temporally. There is again, the theory which stresses the neurological basis of the 'mental phenomenon' by asserting the functional correlation of the neuronal arrangements of the brain with mental phenomena. The 'behaviorist' tradition, on the other hand, interprets all reference to mind as 'constructs' out of behavior. "Functionalism", however, seems to assert that mind is the logical or functional state of physical systems. But all theories seem to recognise, in varying degrees, that the psychometric control over the mind operates at a level not yet fully taught to science. When a person is oppressed by intense and seemingly insoluble moral dilemmas, or when grief of loss of dear ones etch away all the bright colours of life, or where a broken marriage brings with it the loss of emotional security, what standards of normalcy of behaviour could be formulated and applied ? The arcane infallibility of science has not fully pervaded the study of the non-material dimensions of 'being'. 22. Speaking of the indisposition of science towards this study, a learned author says : ... we have inherited cultural resistance to treating the conscious mind as a biological phenomenon like any other. This goes back to Descartes in the seventeenth century. Descartes divided the world into two kinds of substances : mental substances and physical substances. Physical substances were the proper domain of science and mental substances were the property of the religion. Something of an acceptance of this division exists even to the present day. So, for example, consciousness and subjectivity are often regarded as unsuitable topics for science. And this reluctance to deal with consciousness and subjectivity is part of a persistent objectifying tendency. People think science must be about objectively observable phenomena. On occasions when I have lectured to audiences of biologists and neurophysiologists, I have found many of them very reluctant to treat the mind in general and consciousness in particular as a proper domain of scientific investigation. ... the use of the noun 'mind' is dangerously inhabited by the ghosts of old philosophical theories. It is very difficult to resist the idea that the mind is a kind of a thing, or at least an arena, or at least some kind of black box in which all of these mental processes occur. 23. Lord Wilberforce, referring to the psychological basis of physical illness said that the area of ignorance of the body-mind relation seems to expand with that of knowledge. In Mcloughlin. O'Brian, the learned Lord said, though in a different context : (All ER p. 301) Whatever is unknown about the mind-body relationship (and the area of ignorance seems to expand with that of knowledge), it is now accepted by medical science that recognisable and severe physical damage to the human body and system may be caused by the impact, through the senses, of external events on the mind. There may thus be produced what is as identifiable an illness as any that may be caused by direct physical impact. It is safe to say that this, in general terms, is understood by the ordinary man or woman who is hypothesised by the courts.... 24. But the illnesses that are called 'mental' are kept distinguished from those that ail the 'body' in a fundamental way. In "Philosophy and Medicine", Vol. 5 at page X the learned editor refers to what distinguishes the two qualitatively : Undoubtedly, mental illness is so disvalued because it strikes at the very roots of our personhood. It visits us with uncontrollable fears, obsessions, compulsions, and anxieties.... ... This is captured in part by the language we use in describing the mentally ill. One is an hysteric, is a neurotic, is an obsessive, is a schizophrenic, is a manic-depressive. On the other hand, one has heart disease, has cancer, as the flu, has malaria, has smallpox.... 25. 'Schizophrenia', it is true, is said to be difficult mental affliction. It is said to be insidious in its onset and has hereditary predisposing factor. It is characterized by the shallowness of emotions and is marked by a detachment from reality. In paranoid states, the victim responds even to fleeting expressions of disapproval from others by disproportionate reactions generated by hallucinations of persecution. Even well meant acts of kindness and of expression of sympathy appear to the victim as insidious traps. In its worst manifestation, this illness produces a crude wrench from reality and brings about a lowering of the higher mental functions. 26. "Schizophrenia" is described thus : A severe mental disorder (or group of disorders) characterized by a distintegration of the process of thinking, of contact with reality, and of emotional responsiveness. Delusions and hallucinations (especially of voices) are usual features, and the patient usually feels that his thoughts, sensations, and actions are controlled by, or shared with, others. He becomes socially withdrawn and loses energy and initiative. The main types of schizophrenia are simple, in which increasing social withdrawal and personal ineffectiveness are the major changes; hebephrenic, which starts in adolescence or young adulthood (see hebephrenia); paranoid, characterized by prominent delusion : and catatonic, with marked motor disturbances (see catatonia). Schizophrenia commonly - but not inevitably - runs a progressive course. The prognosis has been improved in recent years with drugs such as phenothiazines and by vigorous psychological and social management and rehabilitation. There are strong genetic factors in the causation, and environmental stress can precipitate illness. 27. But the point to note and emphasise is that the personality dis-integration that characterises this illness may be of varying degrees. Not all schizophrenics are characterised by the same intensity of the disease. F. C. Redlich and Daniel X. Freedman in "The Theory and Practice of Psychiatry" (1966 edn.) say : Some schizophrenic reactions, which we call psychoses, may be relatively mild and transient; others may not interfere too seriously with many aspects of everyday living.... (p. 252) Are the characteristic remissions and relapses expressions of endogenous processes or are they responses to psychosocial variables, or both ? Some patients recover, apparently completely, when such recovery occurs without treatment we speak of spontaneous remission. The term need not imply an independent indigenous process; it is just as likely that the spontaneous remission is a response to non-deliberate but nonetheless favourable psychosocial stimuli other than specific therapeutic activity.... (p. 465) 28. The reasoning of the High Court is that the requisite degree of the mental disorder which alone would justify dissolution of the marriage has not been established. This, it seems to us, to be not an unreasonable assessment of the situation - strong arguments of Shri Goel to the contrary notwithstanding. 29. The High Court referred to and relied upon the decision of the Calcutta High Court in Smt. Rita Roy v. Sitesh Chandra. In that case the Division Bench of the Calcutta High Court observed : ... each case of schizophrenia has to be considered on its own merits..... ... According to the aforesaid clause (iii) two elements are necessary to get a decree. The party concerned must be of unsound mind or intermittently suffering from schizophrenia or mental disorder. At the same time that disease must be of such a kind and of such an extent that the other party cannot reasonably be expected to live with her. So only one element of that clause is sufficient to grant a decree. 30. Considering the evidence in that case, the High Court reached the conclusion : We are clearly of opinion that she only has slight mental disorder and she has been suffering intermittently from the same. But after considering the totality of the evidence and the impact on the husband, we must hold that such mental disorder is not such a kind and to such an extent that the husband cannot reasonably be expected to live with her, within the meaning of the second portion of clause (iii) of Section 13 (1) of the Act. We approve this approach of the High Court of Calcutta. Indeed the following observations of Ormrod, J. in Bennett with reference to 'mental disorder' in Section 4 of the Mental Health Act, 1959, are apposite in the context of Section 13 (1) (iii) of the Act : (All ER p. 541) Now the definition of "mental disorder" in Section 4 of the Mental Health Act, 1959, is in very wide language indeed. In includes mental illness, arrested or incomplete development of mind, psychopathic disorder, and any other disorder or disability of mind and so, for the moment to turn to medical language, it clearly includes, or one would suppose it clearly includes, not only psychotic illness but neurotic illnesses as well and thus begins by enormously enlarging the field. The way in which this very large field is cut down in the Act of 1965, Section 9 (1) (b), is by the use of this phrase "of such a kind or to such an extent as to be unfitted for marriage and the procreation of children". The burden of proof of the existence of the requisite degree of mental disorder is on the spouse basing the claim to that state of facts. 31. Indeed the caution of a learned author against too readily giving a name to a thing is worth recalling : Giving something a name a deadening influence upon all our relations to it. It brings matters to a finality. Nothing further seems to need to be done. The disease has been identified. The necessity for further understanding of it has ceased to exist. 32. It is precisely for this reason that a learned authority on mental health saw wisdom in eschewing the mere choice of words and the hollowness they would bring with them. He said : I do not use the word 'schizophrenia' because I do not think any such disease exists.... I know it means widely different things to different people. With a number of other psychiatrists, I hold that the words 'neurosis', 'psychoneurosis', 'psychopathic personality', and the like, are similarly valueless. I do not use them, and I try to prevent my students from using them, although the latter effort is almost futile once the psychiatrist discovers how conveniently ambiguous these terms really are.... In general, we hold that mental illness should be thought and spoken of legs in terms of disease entities than in terms of personality disorganization. We can precisely define organization and disorganization; we cannot precisely define disease.... Of course, one can describe a 'manic' or a 'depressed' or a 'schizophrenic' constellation of symptoms, but what is most important about this contellation in each case ? Not, we think, its curious external form, but rather what it indicates in regard to the process of disorganization and reorganization of a personality which is in fluctuant state of attempted adjustment to environmental reality. Is the imbalance increasing or decreasing? To what is the stress related? What psychological factors are accessible to external modification? What latent capacities for satisfaction in work, play, love, creativity, are discoverable for therapeutic planning? And this is language that can be understood. It is practical language and not language of incantation and exorcism. 33. This medical concern against too readily reducing a human being into a functional non-entity and as a negative unit in family or society is law's concern also is reflected, at least partially, in the requirements of Section 13 (1) (iii). In the last analysis, the mere branding of a person as schizophrenic will not suffice. For purposes of Section 13 (1) (iii) ' schizophrenia' is what schizophrenia does. 34. The appeal is dismissed. There will be no order as to costs.