REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.2012 OF 2013 SHRI RAKESH RAMAN           … APPELLANT Versus SMT. KAVITA      …RESPONDENT J U D G M E N T SUDHANSHU DHULIA, J. 1. This appeal arises out of a divorce proceeding initiated by the   appellant   under   Section   13   of   the   Hindu   Marriage   Act, 1955,   (hereinafter   referred   to   as   the   “Act”),   in   the   Court   of Additional District Judge (North), Tis Hazari Courts, Delhi. His suit was decreed and the marriage was dissolved by the Order of the Additional District Judge (North) dated 02.05.2009.  The respondent/wife,   then,   filed   an   appeal   before   the   Delhi   High Court   which   has   set   aside   the   order   of   the   Trial   Court   and Page 1 of 17 dismissed   the   petition   of   the   husband.   Aggrieved   by   the   said Order,   the   appellant/husband   has   filed   a   Special   Leave Petition   before   this   Court,   in   which   leave   was   granted   on 26.02.2013.   2. The   appellant   and   the   respondent   were   married   under Hindu   rituals   and   customs   in   Delhi,   on   16.04.1994. Regrettably, it  did  not  take long  for  the  marital  discord  to set in their marital life.   The appellant’s case is that his wife was not   happy   in   their   small   dwelling,   and   used   offensive,   even abusive language against him. It has also been alleged that in September,   1994,   she   got   her   pregnancy   terminated,   without any   prior   intimation   to   her   husband   (this   allegation   was denied   by   the   wife   and   could   never   be   proved   against   her).   It was   in   September   1994,   again  when   she   left   her  matrimonial home,   but   due   to   the   efforts   made   by   the   well­wishers   and relatives,   they   started   living   together   from   March   1995 onwards.   This  again  did  not   last  long,  as  on  16.02.1998 she left   her   matrimonial   house,   and   lodged   a   complaint   with   the local police on 16/17.02.1998.   In March 1998, she agreed to Page 2 of 17 join   her   husband,   on   the   condition   that   the   appellant   would take another accommodation and consequently  in April, 1998 another   house   was   taken   on   rent,   and   the   two   started   living together   in   the   new   house.     But   then,   on   24.08.1998,   the appellant   alleges   that   he   was   beaten   by   his   wife   and   her brother.  On 29.11.1998, he was kept out of his own house for the   entire   night.     On   17.12.1998   she   left   her   matrimonial house   and   lodged   an   FIR   against   the   appellant   and   his brother, under Section 498A/406 of the Indian Penal Code, at Anand   Parbat   Police   Station,   New   Delhi.     The   appellant   and his   brother   were   arrested   the   same   day,   while   they   were attending   a   marriage   ceremony,   and   this   was   done   in   the presence   of   15   to   20   of   his   friends.     Later   the   two   were released on bail, though the wife persisted with the matter and even   moved   an   application   for   cancellation   of   their   bail.   The wife   then   filed   a   complaint   under   Sections   323   and   324   read with   Section   34   IPC   against   the   appellant/husband   and   his family   members, however, they   were subsequently   discharged from   the   case.   The   respondent   also   initiated   proceedings against appellant under Section 107 read with Section 150 of Page 3 of 17 the   Code   of   Criminal   Procedure.   She   then   filed   a   petition, under   Section   18   of   Hindu   Adoption   and   Maintenance   Act, 1956, for her maintenance.  3. Left   by   his   wife   and   burdened   with   multiple   litigations slapped   on   him,   the   appellant   took   the   decision   to   end   the matrimonial   relations.   He   thus   moved   his   petition   for dissolution of marriage under Section 13(1) (ia) & (ib) of Hindu Marriage Act, 1955, before the Additional District Judge, North Delhi on 20.09.2002,  inter alia,  on the facts, as narrated in the preceding paragraph.    4. The   respondent   denies   that   she   ever   ‘deserted’   her husband   or   inflicted   any   cruelty   on   him.   Her   counsel   would submit  that  she   only   took   recourse  to   legal  avenues  available to   her   under   the   law.   She   alleges   that   her   ornaments   which were her ‘stridhan’, were taken away and were never returned, and   how   she   was   forced   to   file   a   case   against   her   husband under  Sections 498A & 406 of the Indian Penal Code (IPC). It was  also  her   case  that  she had  made every  possible  effort  for reconciliation, but due to the non­cooperation of the appellant, Page 4 of 17 all   efforts   towards   mediation   and   settlement   resulted   in failure.   She   has   denied   that   she   had   terminated   her pregnancy. 5. The   Family   Court   on   15.10.2003   framed   issues   on cruelty   and   desertion.     The   Trial   Court   gave   the   findings   on cruelty   as   well   as   desertion   in   favour   of   the   husband   and   a decree for the dissolution of marriage was passed. 6. The   High   Court   in   appeal,   came   to   the   conclusion   that the   mere   fact   that   the   respondent   did   not   allow   her   husband to enter his house on 29.11.1998, would not prove that it was her intention to bring cohabitation permanently to an end and therefore   the   ground   of   dissolution   of   marriage   on   desertion were not made out. As far as filing of various complaints under Sections   323,   324   and   498A   IPC   are   concerned,   the   High Court   was   of   the   view   that   mere   filing   of   such   complaints,   or their   result   in   acquittal   would   not   amount   to   cruelty,   as   the wife was only exercising her options available to her under the law. Moreover, what has to be seen are also the circumstances under which these complaints were filed. Page 5 of 17   7. We have heard Mr. S.K. Rungta, learned Senior Advocate for   the   appellant/husband   and   Mr.   S.K.   Bhalla   learned Advocate   for   the   respondent/wife   at   length   and   perused   the material on record.   8. This case has travelled from the Family Court to the High Court and now finally to this Court. The decision of Delhi High Court  is  of 08.04.2011,  which  goes back to  twelve years.    We have   to   take   into   consideration   all   the   facts   which   are   before us as of now.   To our mind the facts which we must take into account   are:   (i)   that   the   “couple”   is   now   living   separately   for the last almost 25 years, and all these years there has been no cohabitation   between   them.     (ii)   That   there   is   no   child   out   of the   wedlock,   and   the   couple   lived   together   as   husband   and wife for barely 4 years.  (iii) That repeated efforts by the Courts for reconciliation or settlement have resulted in failure. 9.             At   the   very   initial   stage   the   Trial   Court   had   sent   the parties for mediation, which did not succeed.   This Court had also   sent   the   two   for   mediation,   which   failed.     The   case   was again sent for settlement in the Lok Adalat but with no results. Page 6 of 17 On   11.04.2015,   this   Court   again   requested   the   parties   to explore   possibilities   of   living   together,   but   nothing materialised.     Then   on   09.05.2015,   this   Court   asked   the parties   to   come   to   some   mutual   settlement,   but   in   vain.   In other words, every single effort of the Court and the mediators, towards   a   compromise   or   settlement   has   led   to   a   blind   alley. Even   now,   before   giving   a   formal   hearing   to   the   parties   we tried   to   gather   the   current   situation   from   the   parties.   The appellant   has   unequivocally   stated   that   there   is   no   room   for any compromise or settlement and he requests that a decision be made in this case on its merits, whereas the counsel for the respondent apprised this Court that the respondent would like to   save   her   marriage   and   he   prays   for   mediation   once   again. He   would   also   submit   that   no   ground   for   divorce   has   been made out and the well­considered decision of Delhi High Court should be upheld. 10.         The   husband   and   wife,   who   are   before   us   have   been living separately since the last 25 years.  There is no child out of   the   wedlock.     There   are   bitter   allegations   of   cruelty   and Page 7 of 17 desertion from both the sides and multiple litigations between the   two   in   the   last   more   than   25   years.   This   embittered relationship   between   the   appellant   and   the   respondent   which has not witnessed any moment of peace for the last 25 years is a   marital   relationship   only   on   paper.   The   fact   is   that   this relationship has broken down irretrievably long back.    11.   The   High   Court   has   taken   a   view   that   mere   filing   of criminal   cases   against   the   appellant­husband   would   not constitute cruelty.  All the same, the number of criminal cases filed by the respondent­wife against the appellant­husband are far   too   many   which   have   been   discussed   above.     All   these cases   have   either   resulted   in   discharge   or   acquittal   of   the appellant­husband,   if   not   before   the   pronouncement   of   the Judgment   of   the   Delhi   High   Court   but   definitely   after   the pronouncement   of   the   Judgment   of   the   Delhi   High   Court. Moreover, a three Judge Bench of this Court in  Naveen Kohli v.  Neelu Kohli 1   held that repeatedly filing of criminal cases by one   party   against   the   other   in   a   matrimonial   matter   would 1 (2006) 4 SCC 558 Page 8 of 17 amount   to   cruelty   and   the   same   was   reiterated   by   a   Division Bench of this Court in  K. Srinivas Rao  v . D.A. Deepa 2 . 12. Other aspect which we must consider is the fact that for the   last   25   years   the   appellant   and   respondent,   are   living separately,   and   have   not   cohabitated.   There   is   absolutely   no scope of reconciliation between the parties. There is in fact no bond between the two and as the Law Commission in its 71st report said about such a marriage, which is a marriage which has   de   facto   broken   down,   and   only   needs   a   de   jure recognition   by   the   law.     The   same   was   reiterated   by   the   Law Commission in its 217 th  report. 13. Under   similar   circumstances,   this   Court   in   R.   Srinivas Kumar   v . R. Shametha 3 ,   Munish Kakkar   v.   Nidhi Kakkar 4 and   Neha   Tyagi   v.   Lieutenant   Colonel   Deepak   Tyagi 5   has held   that   an   irretrievable   marriage   is   a   marriage   where husband   and   wife   have   been   living   separately   for   a 2 (2013) 5 SCC 226  3 (2019) 9 SCC 409 4 (2020) 14 SCC 657 5 (2022) 3 SCC 86 Page 9 of 17 considerable period and there is absolutely no chance of their living   together   again.   In   all   the   above   cited   three   cases,   this Court   in   exercise   of   its   power   under   Article   142   of   the Constitution of India has dissolved the marriage on the ground of  irretrievable breakdown  as a  ground,  which  otherwise  does not exist under the Hindu Marriage Act. 14. In   Naveen   Kohli   (supra),   a   strong   recommendation   has been   made   by   this   Court   to   the   Union   of   India   to   consider adding   irretrievable   breakdown   down   of   a   marriage   as   a ground for divorce under the Hindu Marriage Act. 15. The   multiple   Court   battles   between   them   and   the repeated   failures   in   mediation   and   conciliation   is   at   least testimony   of   this   fact   that   no   bond   now   survive   between   the couple,   it   is   indeed   a   marriage   which   has   broken   down irretrievably.     16. Matrimonial   cases   before   the   Courts   pose   a   different challenge,   quite   unlike   any   other,   as   we   are   dealing   with human   relationships   with   its   bundle   of   emotions,   with   all   its Page 10 of 17 faults   and   frailties.       It   is   not   possible   in   every   case   to   pin point   to   an   act   of   “cruelty”   or   blameworthy   conduct   of   the spouse.     The   nature   of   relationship,   the   general   behaviour   of the parties towards each other, or long separation between the two   are   relevant   factors   which   a   Court   must   take   into consideration.     In   Samar   Ghosh   v .   Jaya   Ghosh 6   a   three judge Bench of this Court had dealt in detail as to what would constitute   cruelty   under   Section   13   (1)   (ia)   of   the   Act.     An important   guideline   in   the   above   decision   is   on   the   approach of   a   Court   in   determining   cruelty.   What   has   to   be   examined here is the entire matrimonial relationship, as cruelty may not be   in   a   violent   act   or   acts   but   in   a   given   case   has   to   be gathered   from   injurious   reproaches,   complaints,   accusations, taunts,   etc.     The   Court   relied   on   the   definition   of   cruelty   in matrimonial   relationships   in   Halsbury’s  Laws  of   England   (Vol 13,   4 th   Edn,   Para   1269,   Pg   602)   which   must   be   reproduced here: “The   general   rule   in   all   cases   of   cruelty   is   that the   entire   matrimonial   relationship   must   be considered,   and   that   rule   is   of   special   value when the cruelty consists not of violent acts but of   injurious   reproaches,   complaints, 6 (2007) 4 SCC 511 Page 11 of 17 accusations   or   taunts.   In   cases   where   no violence is averred, it is undesirable to consider judicial pronouncements with a view to creating certain   categories   of   acts   or   conduct   as   having or   lacking   the   nature   or   quality   which   renders them  capable or incapable in all circumstances of amounting to cruelty; for it is the effect of the conduct   rather   than   its   nature   which   is   of paramount importance in assessing a complaint of  cruelty.  Whether  one  spouse  has  been  guilty of   cruelty   to   the   other   is   essentially   a   question of  fact   and  previously   decided  cases  have  little, if any, value. The court should bear in mind the physical and mental  condition  of the parties as well as their social status, and should consider the   impact   of   the   personality   and   conduct   of one   spouse   on   the   mind   of   the   other,   weighing all  incidents   and   quarrels   between   the   spouses from   that   point   of   view;   further,   the   conduct alleged   must   be   examined   in   the   light   of   the complainant's   capacity   for   endurance   and   the extent   to   which   that   capacity   is   known   to   the other   spouse.   Malevolent   intention   is   not essential   to   cruelty   but   it   is   an   important element where it exists.” The   view   taken   by   the   Delhi   High   Court   in   the   present case   that   mere   filing   of   criminal   cases   by   the   wife   does   not constitute   cruelty   as   what   has   also   to   be   seen   are   the circumstances under which cases were filed, is a finding we do not   wish   to   disregard   totally,   in   fact   as   a   pure   proposition   of law it may be correct, but then we must also closely examine the entire facts of the case which are now before us.  When we take   into   consideration   the   facts   as   they   exist   today,   we   are Page 12 of 17 convinced   that   continuation   of   this   marriage   would   mean continuation   of   cruelty,  which   each   now   inflicts   on   the   other. Irretrievable breakdown of a marriage may not be a ground for dissolution   of   marriage,   under   the   Hindu   Marriage   Act,   but cruelty is.  A marriage can be dissolved by a decree of divorce , inter  alia ,  on   the  ground  when  the   other  party  “has,  after   the solemnization   of   the   marriage   treated   the   petitioner   with cruelty” 7 .     In   our   considered   opinion,   a   marital   relationship which has only  become  more bitter  and  acrimonious  over   the years, does nothing  but inflicts cruelty  on  both the  sides.   To keep   the   façade   of   this   broken   marriage   alive   would   be   doing injustice   to   both   the   parties.     A   marriage   which   has   broken down   irretrievably,   in   our   opinion   spells   cruelty   to   both   the parties,   as   in   such   a   relationship   each   party   is   treating   the other   with   cruelty.     It   is   therefore   a   ground   for   dissolution   of marriage under Section 13 (1) (ia) of the Act.  17. Cruelty   has   not   been   defined   under   the   Act.     All   the same,   the   context   where   it   has   been   used,   which   is   as   a ground for dissolution of a marriage would show that it has to 7 Section 13 (1) (ia) of the Hindu Marriage Act, 1955 Page 13 of 17 be seen as a ‘human conduct’ and ‘behavior” in a matrimonial relationship.     While   dealing   in   the   case   of   Samar   Ghosh (supra)   this Court opined that cruelty  can be physical as well as mental: ­   “46…If   it   is   physical,   it   is   a   question   of fact   and   degree.     If   it   is   mental,   the enquiry   must   begin   as   to   the   nature   of the   cruel   treatment   and   then   as   to   the impact   of   such   treatment   on   the   mind   of the   spouse.     Whether   it   caused reasonable apprehension that it would be harmful   or   injurious   to   live   with   the other,  ultimately,  is  a   matter   of  inference to   be   drawn   by   taking   into   account   the nature of the conduct and its effect on the complaining spouse. Cruelty can be even unintentional: ­ …The   absence   of   intention   should   not make   any   difference   in   the   case,   if   by ordinary   sense   in   human   affairs,   the   act complained   of   could   otherwise   be regarded   as   cruelty.     Intention   is   not   a necessary   element   in   cruelty.     The   relief to   the   party   cannot   be   denied   on   the ground   that   there   has  been  no   deliberate or wilful ill­treatment.” This  Court   though   did   ultimately   give   certain illustrations of mental cruelty.  Some of these are as follows:  (i)   On   consideration   of   complete matrimonial   life   of   the   parties,   acute mental   pain,   agony   and   suffering   as would not make possible for the parties to live   with   each   other   could   come   within the broad parameters of mental cruelty. Page 14 of 17 (xii)  Unilateral  decision   of   refusal   to  have intercourse   for   considerable   period without   there   being   any   physical incapacity or valid reason may amount to mental cruelty. (xiii) Unilateral decision of either husband or   wife   after   marriage   not   to   have   child from the marriage may amount to cruelty. (xiv)   Where   there   has   been   a   long period   of   continuous   separation,   it may   fairly   be   concluded   that   the matrimonial   bond   is   beyond   repair. The marriage becomes a fiction though supported by a legal tie. By refusing to sever   that   tie,   the   law   in   such   cases, does   not   serve   the   sanctity   of marriage;   on   the   contrary,   it   shows scant   regard   for   the   feelings   and emotions   of   the   parties.   In   such   like situations,   it   may   lead   to   mental cruelty.         (emphasis supplied) 18. We   have   a   married   couple   before   us   who   have   barely stayed  together  as   a  couple   for   four   years  and  who   have  now been living separately for the last 25 years.   There is no child out   of   the   wedlock.     The   matrimonial   bond   is   completely broken   and   is   beyond   repair.     We   have   no   doubt   that   this relationship must end as its continuation is causing cruelty on both   the   sides.     The   long   separation   and   absence   of cohabitation   and   the   complete   breakdown   of   all   meaningful Page 15 of 17 bonds   and   the   existing   bitterness   between   the   two,   has   to   be read   as   cruelty   under   Section   13(1)   (ia)   of   the   1955   Act.     We therefore   hold   that   in   a   given   case,   such   as   the   one   at   hand, where  the  marital  relationship  has   broken   down   irretrievably, where   there   is   a   long   separation   and   absence   of   cohabitation (as   in   the   present   case   for   the   last   25   years),   with   multiple Court  cases between  the   parties;  then  continuation   of  such  a ‘marriage’   would   only   mean   giving   sanction   to   cruelty   which each   is   inflicting   on   the   other.     We   are   also   conscious   of   the fact   that   a   dissolution   of   this   marriage   would   affect   only   the two parties as there is no child out of the wedlock. 19. Under   these   circumstances,   we   uphold   the   Order   of   the Trial   Court,   though   for   different   grounds   given   by   us   in   our order, and we set aside the Order of the High Court and grant a decree of divorce to the appellant/husband.   Their marriage shall stand dissolved. 20. However,   considering   the   fact   that   the appellant/husband   is   an   employee   in   Life   Insurance Corporation,   as   we   have   been   informed   at   the   Bar   and   his Page 16 of 17 present salary is more than Rs.1,00,000/­ (One Lakh Rupees) per month, we deem it fit and proper that he gives an amount of Rs.30,00,000/­ (Thirty Lakh Rupees) to the respondent/wife as permanent alimony. This amount of Rs.30,00,000/­ (Thirty Lakh   Rupees)   shall   be   deposited   in   the   name   of   the respondent, within a period of four weeks from today with the Registry   of   this   Court.   The   decree   of   divorce   shall   be   made effective only from the date of such a deposit. On the event of such deposit, the Registry after verifying the credentials of the respondent/wife   shall   disburse   the   amount   to   the respondent/wife without further reference to this Court.   With the aforesaid directions, the appeal stands allowed.            ..……….………………….J.  [SUDHANSHU DHULIA]     ...………………………….J.  [J. B. PARDIWALA] New Delhi. April 26, 2023.   Page 17 of 17