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 3, Cited by 4]

Patna High Court

Shanti Devi vs Ramesh Chandra Roukar And Ors. on 15 September, 1967

Equivalent citations: AIR1969PAT27, AIR 1969 PATNA 27

JUDGMENT
 

 H. Mahapatra, J. 
 

1. This appeal arises out of a proceeding under Section 9 of the Hindu Marriage Act, 1955 (25 of 1955), in which the husband made an application for restitution of conjugal rights on the ground that his wife who is appellant here, had without reasonable excuse withdrawn from his society. In defence the appellant alleged cruelty, desertion by and in vitality of the husband. The Court below on consideration of the evidence allowed a decree for restitution of conjugal rights in favour of the husband. The present appeal is directed against that

2. Apart from assailing the findings as given by the Court below, learned counsel urged two other points. He contended that according to the respondents' case the appellant had left his society in 1955 and lived since then with her parents. The proceeding under Section 9 was initiated by the husband in 1964. For a period of about ten years no step had been taken by the husband for restitution of conjugal rights. This aspect has not been taken into account by the court below and according to learned counsel the decree for restitution of conjugal rights, as passed, has been vitiated.

3. Section 23(1)(d) of the Hindu Marriage Act states "In any proceeding under this Act, whether defended or not, if the court is satisfied that there has not been any unnecessary or improper delay in instituting the proceeding, then, and in such a case, but not otherwise, the court shall decree such relief accordingly." It was thus incumbent upon the court below to be satisfied that the long delay of about ten years as suffered by the husband before coming to the court had been substantially explained or was otherwise justified. On a perusal of the entire judgment I do not see that this aspect of the case had at all come to the mind of the court. In the plaint itself the husband had stated that the wife had gone away at the instance of her parents in 1955 and under their influence she was staving with them all the time. This being the admitted position it was necessary for the husband to explain the inordinate delay before coming to the court for redress. In that view alone the judgment cannot be sustained.

4. Another point contended was that since the decree for restitution of conjugal rights was passed on the 9th August 1965 no step had been taken by the husband to give effect to that, although more, than two years by now has elapsed. This fact will provide, justification for her to obtain the divorce. Section 13(1) of: the Act lays down "Either party to a marriage, whether solemnized before or; after the commencement of this Act, may also present a petition for the dissolution of the marriage by a decree of divorce on the ground (ii) that there has been no restitution of conjugal rights as between the parties to the marriage for a period of two years or upwards after the passing of a decree for restitution of conjugal rights in a proceeding to which they were parties" Clearly enough, the wife is now entitled to ask for divorce and the judgment for restitution of conjugal rights as passed by the court below will become ineffective, when she does so. In that view of the matter I am not inclined to sustain the judgment.

5. Thirdly, the evidence as given by the parties before the court below, I am afraid, have not been properly assessed, inasmuch as the most important witness, namely appellant (P. W. 8) was not seriously considered on the ground that she was an interested witness. Who else other than the accused party in such a case will be more competent to speak about the relevant facts? Her parents were equally interested, no doubt, but all the same were entitled to a proper consideration by the court on their evidence. Two witnesses were only examined on behalf of the husband. The husband was equally an interested person. If his evidence is weighed in the same scale as was applied by the court below to the evidence of wife, then there was almost no support for the appellant's case. No doubt, the plaintiff produced six money order acknowledgment forms showing that he had sent money for some months to the wife. Post cards written by his mother-in-law were also exhibited. But all those incidents were of a time just before the proceeding of the suit. There is much force in the contention advanced by the wife that those things were brought into existence for the purpose of leading support to the plaintiff's case, when he decided to go to the court of law.

6. For all these reasons given above I think that the judgment for restitution of conjugal rights cannot be upheld, and, is, therefore set aside; the appeal is allowed.

As there is no appearance for the other side there will be no order for costs.