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 2, Cited by 0]

Jharkhand High Court

Meera Devi Wife Of Rajendra Prasad Pal vs Rajendra Prasad Pal Son Of Sri Lallu ... on 29 April, 2025

Author: Sujit Narayan Prasad

Bench: Sujit Narayan Prasad, Rajesh Kumar

                                                  2025:JHHC:13601-DB


                                                                       2016:JHHC:25100


     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   First Appeal No. 104 of 2012
                                   ----

Meera Devi wife of Rajendra Prasad Pal, daughter of Late Ram Balak Ram, Resident of village-Khergaon, P.O.-Hazaribagh, P.S. Sadar, District-Hazaribagh (Jharkhand) ... ... Appellant Versus

1.Rajendra Prasad Pal son of Sri Lallu Mahato, Resident of Pardih, P.O. & P.S. Mango town, Jamshedpur, District-Singhbhum East (Jharkhand) ... ... respondent/petitioner

2.Birendra Pal son of not known, resident of village Khergaon, P.O. Hazaribah, P.S. Sadar, District - Hazaribagh (Jharkhand) ... ... Respondent/2nd Opp. Party

-------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR

------

For the Appellant : Mr. Nehru Mahto, Advocate For the Res. No. 1 : Mr. Umesh Kumar Choubey, Advocate

--------

Order No. 10 : Dated 29th April, 2025 Prayer:

1. The instant appeal has been filed challenging the legality and propriety of impugned judgment passed on 15.03.2012 by the learned Principal Judge, Family Court, Jamshedpur whereby and whereunder the Matrimonial Suit No. 227 of 2007, filed by the respondent-husband under Section 13(1)(ib) of the Hindu Marriage Act, 1955 for a decree of divorce, has been allowed.

Factual Aspect:

2. The facts, briefly narrated in the plaint, is that the marriage of the petitioner-husband(respondent no.1 herein) was solemnized on 19.02.1988 with the opposite party 1- wife, appellant herein, according to Hindu rites and custom. After the marriage they lived together as husband and wife. It is further -1- 2025:JHHC:13601-DB 2016:JHHC:25100 case of the petitioner-husband that Opp. Party-wife left the house of the petitioner-husband along with her ornaments and other articles on 26.02.1988 in absence of the petitioner-husband, when the petitioner-husband had gone to the official duty. Thereafter, the petitioner-husband searched his wife hither and thither but he did not find her.
3. However, the petitioner-husband learnt from several persons that his wife has illicit relationship with Opp. Party No. 2, the respondent no. 2 herein, and they are living as husband and wife at Hazaribagh. It is further alleged that the his wife, Meera Devi is leading an adulterous intimacy with the opposite party no. 2, namely, Birendra Pd. brother in law (Bahnoi) since before marriage and after marriage of the petitioner also. However, it is alleged later on the opposite party-wife on 26.02.1988 left the house of the petitioner and since then she is residing at Hazaribagh with her mother and brother. It is further alleged that the opposite party-wife, namely, Meera Devi has taken medicine regularly for abortion before marriage and after marriage. The petitioner and his family members though tried their best and persuaded the opposite party-wife to give up the bad habit and leading an adulterous life but there was no effect on her.
4. It is further averred in the plaint, as taken note in the impugned order that the cause for this petition arose on 26.02.1988 when the opposite party-wife first voluntarily deserted the petitioner and on 01.04.1988 when the petitioner saw the first opposite party and the second opposite party committing -2- 2025:JHHC:13601-DB 2016:JHHC:25100 adulterous act. Under such circumstances, the petitioner filed suit seeking divorce after dissolution of marriage of the petitioner-

husband with the opposite party No.1-wife.

5. The opposite party/wife appeared before the family court and filed the written statement alleging inter alia that according to Hindu rites and custom the marriage was solemnized in presence of the both the parties. The opposite party-wife, denying the statement made by the husband, has alleged that it is not a fact that the opposite party-wife has left the house of the petitioner- husband but she was badly beaten by the petitioner-husband and thrown out from his house. The opposite party-wife has further stated that the petitioner-husband is making a false and concocted allegation upon the opposite party 1 and 2 in the suit. She has also denied that she is leading an adulterous life, she is chaste lady, rather she has stated the petitioner is imposing a false allegation and left the opposite party no.1-wife because the petitioner has kept a second wife and the petitioner has several children from his second wife and the petitioner had been living with her. Therefore, it is prayed that the suit of divorce as filed by the petitioner may be dismissed with cost.

6. The learned Principal Judge, after hearing learned counsel for the parties, allowed the suit, against which, the instant appeal has been filed.

Submission by the appellant-wife:

7. The learned counsel appearing for the appellant-wife has submitted that the learned family court without taking -3- 2025:JHHC:13601-DB 2016:JHHC:25100 into consideration the availability of the ground of desertion has allowed the suit on the ground of proved desertion since the appellant and the respondent are living separately for the last 20 years.

8. It has been submitted that the desertion is required to be established and as per the interpretation of the word „desertion‟, the Court has to come to the conclusive finding that the wife on her own wish has left the matrimonial house and parted away with the husband but if the impugned judgment will be taken into consideration, it would be evident that there is no consideration to that effect and no material has come as per the evidence as was put forth by the husband in course of trial.

9. Learned counsel has further submitted that even no permanent alimony has been given, though the respondent no.1-husband has contracted second marriage, hence the very survival of the appellant-wife is at stake as to how she will survive.

10. Learned counsel has submitted that endeavor although has been taken by this Court for settlement of the matter by granting permanent alimony so as to put the lis an end, as would be evident from order dated 25th April, 2025, but the respondent no.1-husband, who is duty bound to take care of -4- 2025:JHHC:13601-DB 2016:JHHC:25100 her wife, did not agree to pay the permanent alimony, as such the matter has been heard on merit.

Submission on behalf of respondent no. 1-husband:

11. While on the other hand, learned counsel appearing for the respondent no.1-husband, defending the impugned order, has submitted that there is no error in the impugned judgment. It has been contended that the appellant-wife is now living separately for the last more than 30 years and the same has been taken to be a sufficient ground to come to the conclusion of desertion and taking these facts into consideration, the learned family court has decided the suit in favour of husband by dissolution of marriage. Analysis:

12. We have heard learned counsel for the appellant-wife and learned counsel for the respondent-husband, perused the material available on record and the finding recorded in the impugned order as also the Trial Court Record, which was called for by this Court vide order dated 22.08.2024.

13. On the basis of pleadings available on record as also argument advanced on behalf of parties, the sole question which fell for consideration before this Court is as to - Whether the judgment and decree of divorce passed on the ground of desertion under Section 13(1)(ib) of the Hindu Marriage Act, 1955 requires interference? -5-

2025:JHHC:13601-DB 2016:JHHC:25100

14. This Court in order to answer the aforesaid issue needs to refer herein the admitted factual aspect of the matter.

15. The suit decree of divorce was filed by the husband on the ground of desertion taking the ground that the wife is living separately for the last 20 years.

16. The learned family court called upon the opp. party no. 1-wife and opp. party no. 2-brother-in-law of opp. party no.1- wife, who had filed written statement denying the allegation of desertion. It appears from the impugned judgment that against opp. party no. 2, the allegation of adultery was made, but that issue was not raised by the parties in course of argument, as such the same was not dealt with by the trial court and there is no finding to that effect, although the husband taking the ground of adultery has made statement that her wife left the matrimonial house.

17. Therefore, the core issue i.e., Issue No. 4 fell for consideration before the family court as to Whether the appellant (Opposite Party No. 1) deserted the petitioner- husband for a continuous period of not less than two years immediately preceding the presentation of the petition.

18. The parties have led evidence on that issue. For ready reference, the testimony of the witnesses on this issue, as taken note of by the learned family judge is quoted as under: -6-

2025:JHHC:13601-DB 2016:JHHC:25100

19. P.W.1 - Kanahiya Lal Pathak has fully supported the entire case of the petitioner as mentioned in the plaint. He deposed that the marriage of the petitioner was solemnized on 19.2.1988 with the opposite party no.1 at Hazaribagh and after the marriage she accompanied with her husband. The Opposite Party No.1 came to her husband house on 20.02.1988. He has further stated that when he went to the petitioner's house on 21.02.1988 then on enquiry, he came to know that the marriage has not been consummated between the husband and wife. In para 6 of his examination-in-chief he has deposed that on 26.02.1988 the petitioner came to his house and informed him that his wife has fled away from his house. Lastly in para 10 he has deposed that he learnt from several persons that the wife of the petitioner Meera Devi has illicit relationship with one Birindera pal [O.P. No. 2-the respondent no. 2 herein].

20. In his cross examination, he has admitted this fact that he has no knowledge about the case filed by the petitioner. In para 12 he has stated the petitioner never filed any case at the police station about the absconding of the opposite party no.1 from the house. In para 13 of his cross-examination he has admitted that the respondent no.2 lives in Khirgaon at Hazaribagh but neither he nor the petitioner went to Khirgaon.

-7-

2025:JHHC:13601-DB 2016:JHHC:25100

21. P.W.2 -Jay Karan has also fully supported the entire case of the petitioner as mentioned in the plaint. In para 6 of his evidence he has deposed that on 26.02.1988 the petitioner came to his house and informed about the absconding of his wife. He has further stated that on 27.02.1988 he saw the opposite party no.1 Meera Devi in the bus of Hazaribagh and thereafter he and his friend Md. Fazaal informed the petitioner that the opposite party no. 1 went to Hazaribagh with Birendra Pal. He has further stated that thereafter the petitioner went to Hazaribagh to look after the respondent no.1/wife, but the respondent no.1 Meera Devi never returned to her matrimonial house. In para 17 of his cross-examination he has admitted that he has no knowledge whether the petitioner was searching to her wife after returning him from the house of the petitioner. In para 18 he has stated that it is not a fact that the respondent no.1 was not fled away from the house of the petitioner.

22. P.W.3 Md. Afzal has also fully supported the case of the petitioner-husband as mentioned in the plaint. He deposed that the marriage of the petitioner was solemnized with the respondent no.1 on 19.02.1988 and after marriage the respondent no.1 came to the house of the petitioner on the next date i.e. on 20.02.1988. In para 10 of his evidence he has stated that on 26.02.1988 the petitioner reached his -8- 2025:JHHC:13601-DB 2016:JHHC:25100 house and informed that his wife has fled away from his house and requested for search of his wife. In para 12 he has deposed that when he reached at the Sakchi Bus stand on 27.02.1988 then he saw that the Opp. party no. 1-Meera Devi and Birendra pal, respondent no. 2, seated in the bus of Ranchi. In para 13 he has further stated that on 28.02.1988 when he returned back to Tata then informed the petitioner and his parents about absconding of the Opp. party no.1- Meera Devi and Birendra pal to Hazaribagh. In para 14 he has stated that after receiving the information the petitioner went to Hazaribag take her back, but the Opp. party no. 1/his wife never came back and from that period Meera Devi is living there. In para 23 of his cross-examination he has further deposed that he has no any knowledge that the Opp. party no.1 has filed any case against the petitioner for her maintenance at Hazaribagh. Lastly in para 24 of his cross examination he has deposed that it is not fact that the petitioner drove the respondent no.1 from his house after beating her.

23. P.W.4 - Ram Kumar Pal, was known to both parties. He has also fully supported the entire case of the petitioner as mentioned in the plaint. He also admitted the fact of marriage of the parties solemnized on 19.02.1988 at Hazaribagh. In para 8 he has stated that he has got information that the wife -9- 2025:JHHC:13601-DB 2016:JHHC:25100 of the petitioner is not satisfied from her marriage and therefore he has returned back to her house. In para 9 he has deposed that thereafter he has got information about the absconding of the wife of the petitioner on 26.02.1988. In para 11 he has further stated that he has also got information that the Opp. party no.1 Meera Devi fled away with her Bahnoi, Birendra Pal to Hazaribagh. In para 12 he has further deposed that thereafter after getting information the petitioner went to Hazaribagh for taking back to his wife, but his wife did not return to his house. In the same para, he has further stated that he has also got information from the society that Meera Devi has illicit relationship with her Bahnoi, Birendra Pal from very beginning. None turned up on behalf of the respondents to cross examine this witness even after repeated calls, hence he was discharged.

24. P.W.5 Ramjee Pal has also fully supported the case of the petitioner and corroborated the entire facts mentioned in the plaint by the petitioner. He also admitted the fact of marriage solemnized on 19.02.1988. He has further deposed in para 10 of his examination-in-chief that he has got information that Meera Devi, the wife of petitioner has fled away from the house of the petitioner and later on he has also got information that Meera Devi fled away with her Bahnoi, namely, Birendra Pal to Hazaribagh. He has further

- 10 -

2025:JHHC:13601-DB 2016:JHHC:25100 stated that when the petitioner-Rajendra Pd.Pal went to Hazaribagh to bring back the respondent No.1-wife to his house she totally refused to come back and now she is leading life with said Birendra pal, the respondent no. 2. In para 15 of his cross-examination he has admitted that in the house of the petitioner, his mother, the wife Neha three nephews and two children of Neha are living. The said witness has also admitted in para 19 of his cross examination that he has got information about the absconding of the opposite party no.1, but he did not know the person who has given the said information to him. Lastly in para 22 of his cross examination he has stated that he has given his statement at the instance of the petitioner.

25. P.W.6 Rajendra Prasad Pal, the petitioner himself, has fully supported the case as made out in the plaint by him. He admitted the fact that his marriage was solemnized on 19.2.1988 with the opposite party no.1 Meera Devi. In para 10 of his testimony this witness has stated that he returned back to Jamshedpur with Meara Devi on 20.02.1988 at night, but till the date i.e., on 25.02.1988 his marriage did not consummate with Meera Devi, his wife. In para 12 of his examination-in-chief this witness has deposed that his wife the opposite party no.1 had taken the medicine and on enquiry from the doctor about the medicine this witness has

- 11 -

2025:JHHC:13601-DB 2016:JHHC:25100 got knowledge that the medicine was for abortion and therefore on 24.02.1988 the pregnancy aborted. In para 13 of his evidence he has deposed that on 26.02.1988 at 4.00 P.M. his wife Meera in his absence fled away from his house along with her ornaments. In para 15 of his evidence he has further stated that on 28.02.1988 he has also got information that his wife Meera Devi has absconded with her Bahnoi, Birendra Pal. This witness has further stated that when on 01.04.1988 he went to Hazaribagh to bring back his wife to his house, his wife Meera Devi has totally refused to come back and said that she is not interested to live with him.

26. In Para 26 of his cross examination, he has admitted that he knows the brother and brother in-law of Meera Devi but they did not enquire him that from whose person the respondent no.1 Meera Devi has illicit connection. He has further stated that Birendra Pal is living with her at home as Ghar Jamai. In para 29 of his cross-examination he has deposed that on 01.04.1988 he along with Ramjee Pal went to his Sasural to bring back the his wife Meera but she has totally refused to come back with him saying that she will not live with an old man. In cross-examination he has stated that in the year 1997 he has seen from his own eyes that Meera Devi was sleeping with Birendra Pal in his room. Lastly in the same para he has stated that it is not a fact that he has

- 12 -

2025:JHHC:13601-DB 2016:JHHC:25100 solemnized his second marriage and from the said marriage there are children.

27. P.W. 7- Rajendra Prasad is an advocate of the applicant at Hazaribagh, and in para 6 of his cross-examination he has stated that he got the document under the R.T.I. but he has no knowledge that when and what has been written in the said document and further he has also admitted in the same para that he himself not checked the school register and the entire letter, which has been exhibited in this case, and the same has not been prepared in his presence. In para 7 of his cross examination he has deposed that since the year 2009 the applicant Rajendra Pd. Pal is his client and Misc. case No. 1/2009 has been filed at Hazaribagh for maintenance, in which he is advocate of the applicant.

28. The opposite party-wife has examined three witnesses. D.W.1-Rajesh Kumar has stated in his examination in chief at para 5 that his sister (Meera Devi) was living peacefully about 3/4 months in her matrimonial house but later on the petitioner started to misbehave with her on very small matter. In para 6 of his evidence he has further deposed that in the year 1989 one son was born and Opp. Party No.1 lived only one year and thereafter the husband and his family members drove her and along with Child out from her matrimonial home and since then he and his brothers are maintaining her

- 13 -

2025:JHHC:13601-DB 2016:JHHC:25100 and her son (Bhagina). In para 9 of his evidence he has further stated that the petitioner has solemnized second marriage and to save his skin he has filed this false case. In para 10 of his evidence he has further stated the applicant- husband, is a government servant whereas the respondent no.1 (his sister) has no source of income to maintain herself. In para 15 of his cross examination he has stated that he does not know about the second marriage of the applicant and also for his children, but he has got knowledge about the second of marriage of the applicant from his sister.

29. D.W. No. 2, Niranjan Pal, has fully supported the case of the wife. He is brother of the opposite party no.1. He has stated that a son was born out of the wedlock of the opposite party no. 1 and petitioner-husband, but after one year on a very small matter, the petitioner-husband and his family members drove the respondent no.1 from his house and since that date his sister (Opposite party no. 1) are living with him and he and his brother are maintaining her and her son. In para 9 he has deposed that the petitioner has solemnized second marriage and from the said marriage children are born and due to said fact he has filed this false case to save his skin. In para 13 of his cross-examination he has stated for her maintenance his sister has filed the maintenance case at Hazaribagh.

- 14 -

2025:JHHC:13601-DB 2016:JHHC:25100

30. D.W.3 - Meera Devi is the opposite party no.1-wife herself. In her evidence, she has narrated what has been mentioned in her written statement. In para 3 of her evidence she has stated that the petitioner and his family members, after solemnization of the marriage, were have good relation with her, but after one year of the said marriage they started to assault her and lastly after beating her the petitioner and his family members drove the opposite party no.1 from her matrimonial house. In para 5 of her evidence she has stated that the petitioner and his family members never came to bring back her to their house. In para 7 and 8 this witness has stated that the petitioner has solemnized his second marriage and only to save his skin, he has filed the present case. She has further stated that she has no illegal connection with other person, whereas it is true that the petitioner-husband had illegal connection with another woman, from whose the petitioner has solemnized marriage and begotten the children from her wedlock, and now the petitioner is living with his second wife. In para 11 she has lastly stated that having even knowing the truth of second marriage of the petitioner, she wants to live with her husband.

31. The learned family judge, taking into consideration the testimonies available on record, has allowed the suit filed by

- 15 -

2025:JHHC:13601-DB 2016:JHHC:25100 the respondent-husband under Section 13(1)(ib) of the Hindu Marriage Act, 1955 for a decree of divorce, by coming to the conclusion that the ground of desertion has conclusively been proved by the respondent-husband, since it has come on record that both the parties are living separately for the last 20 years, which is the subject matter of present appeal.

32. Learned counsel appearing for the appellant-wife has taken the ground that the learned family judge while passing the impugned judgment has though passed the order of decree of divorce on the ground of long desertion of 20 years but did not take into consideration the fact that desertion was not because the appellant-wife deserted her husband rather it was the husband who forced her to leave the matrimonial house.

33. This Court, in order to appreciate the aforesaid argument needs to refer herein the word „desertion‟. The word „desertion‟ has been given in Explanation to Section 13 (1) of the Act, 1955 wherein it has been stated that "the expression desertion means the desertion of the petitioner by the other party to the marriage without reasonable cause and without the consent or against the wish of such party, and includes the wilful neglect of the petitioner by the other party to the marriage, and its grammatical variations and cognate expressions shall be construed accordingly."

- 16 -

2025:JHHC:13601-DB 2016:JHHC:25100

34. It is pertinent to note that the word „desertion‟, as has been defined in Explanation part of Section 13 of the Act, 1955, means the desertion of the petitioner by the other party to the marriage without reasonable cause and without the consent or against the wish of such party, and includes the wilful neglect of the petitioner by the other party to the marriage, and its grammatical variations and cognate expressions shall be construed accordingly.

35. Rayden on Divorce, which is a standard work on the subject at p. 128 (6th Edn.), has summarised the case-law on the subject in these terms:

"Desertion is the separation of one spouse from the other, with an intention on the part of the deserting spouse of bringing cohabitation permanently to an end without reasonable cause and without the consent of the other spouse; but the physical act of departure by one spouse does not necessarily make that spouse the deserting party."

36. The legal position has been admirably summarised in paras-453 and 454 at pp. 241 to 243 of Halsbury's Laws of England (3rd Edn.), Vol. 12, in the following words:

"In its essence desertion means the intentional permanent forsaking and abandonment of one spouse by the other without that other's consent, and without reasonable cause. It is a total repudiation of the obligations of marriage. In view of the large variety of circumstances and of modes of life involved, the Court has discouraged attempts at defining desertion, there being no general principle applicable to all cases.
- 17 -
2025:JHHC:13601-DB 2016:JHHC:25100

37. Desertion is not the withdrawal from a place but from a state of things, for what the law seeks to enforce is the recognition and discharge of the common obligations of the married state; the state of things may usually be termed, for short, „the home‟. There can be desertion without previous cohabitation by the parties, or without the marriage having been consummated. The person who actually withdraws from cohabitation is not necessarily the deserting party.

38. Desertion as a ground of divorce differs from the statutory grounds of adultery and cruelty in that the offence founding the cause of action of desertion is not complete, but is inchoate, until the suit is constituted, desertion is a continuing offence.

39. It is, thus, evident from the aforesaid reference of meaning of desertion that the quality of permanence is one of the essential elements which differentiate desertion from wilful separation. If a spouse abandons the other spouse in a state of temporary passion, for example, anger or disgust, without intending permanently to cease cohabitation, it will not amount to desertion. For the offence of desertion, so far as the deserting spouse is concerned, two essential conditions must be there, namely, (1) the factum of separation, and (2) the intention to bring cohabitation permanently to an end.

- 18 -

2025:JHHC:13601-DB 2016:JHHC:25100

40. Similarly two elements are essential so far as the deserted spouse is concerned: (1) the absence of consent, and (2) absence of conduct giving reasonable cause to the spouse leaving the matrimonial home to from the necessary intention aforesaid.

41. The law consistently has been laid down by this Court that desertion means the intentional abandonment of one spouse by the other without the consent of the other and without a reasonable cause. The deserted spouse must prove that there is a factum of separation and there is an intention on the part of deserting spouse to bring the cohabitation to a permanent end. In other words, there should be animus deserendi on the part of the deserting spouse. There must be an absence of consent on the part of the deserted spouse and the conduct of the deserted spouse should not give a reasonable cause to the deserting spouse to leave the matrimonial home.

42. The Hon‟ble Apex Court in the case of Ravi Kumar vs Julmidevi reported in (2010) 4 SCC 476 has observed that the party alleging desertion must not only prove that the other spouse was living separately but also must prove that there is an animus deserendi on the part of the wife and the husband must prove that he has not conducted himself in a way which furnishes reasonable cause for the wife to stay

- 19 -

2025:JHHC:13601-DB 2016:JHHC:25100 away from the matrimonial home. For ready reference, the relevant part of the judgment is quoted as under:

"13. It may be noted only after the amendment of the said Act by the amending Act 68 of 1976, desertion per se became a ground for divorce. On the question of desertion, the High Court held that in order to prove a case of desertion, the party alleging desertion must not only prove that the other spouse was living separately but also must prove that there is an animus deserendi on the part of the wife and the husband must prove that he has not conducted himself in a way which furnishes reasonable cause for the wife to stay away from the matrimonial home."

43. From the aforesaid law laid down by Hon‟ble Apex Court, it is evident that each and every separation cannot be said to be „desertion‟ rather if the wife or husband are living separately on their own wish then only the ground of „desertion‟ for getting the decree of divorce would be available to the party concerned.

44. It is further evident living away on one‟s wish is to be substantiated by the parties that if either of them, husband or wife, is forced to live the house then the said separation would come under the purview of desertion. The party alleging desertion must not only prove that the other spouse was living separately but also must prove that there is an animus deserendi on the part of the wife and the husband

- 20 -

2025:JHHC:13601-DB 2016:JHHC:25100 must prove that he has not conducted himself in a way which furnishes reasonable cause for the wife to stay away from the matrimonial home.

45. This Court, on the basis of aforesaid judgment has again gone through the impugned judgment passed by the learned family court in order to see as to whether any evidence has been led in order to substantiate the ground of desertion by taking the ground that the wife, the appellant herein, has on her own has left the matrimonial house or it is the appellant who forced her to leave the matrimonial house.

46. In order to answer this, this Court has again go to the relevant part of testimony of the witnesses.

47. It is evident from the testimony available of P.W. 1, Kanahiya Lal Pathak that he has supported the case of the petitioner-husband and deposed that the marriage of the petitioner-husband was solemnized on 19.02.1988 and after the marriage the appellant-wife accompanied with her husband and came to her husband house on 20.02.1988. He has further stated that when he went to the petitioner's house on 21.02.1988 then he enquired that the marriage has not been consummated between the husband and wife. In para 6 of his examination he has deposed that on 26.02.1988 the petitioner came to his house and informed him that his wife has fled away from his house. He has thoroughly been

- 21 -

2025:JHHC:13601-DB 2016:JHHC:25100 cross-examined. In his cross examination, he has admitted this fact that he has no knowledge about the case filed by the petitioner. He has further deposed that the petitioner never filed any case at the police station about the absconding of the opposite party-wife.

48. P.W.2 -Jay Karan has also supported the entire case of the petitioner and deposed that on 27.02.1988 he saw the opposite party-wife in the bus of Hazaribagh which he and his friend Md. Fazaal informed the petitioner that the opposite party no. 1 went to Hazaribagh with Birendra Pal [Opp. Party No. 2]. He has further stated that thereafter the petitioner went to Hazaribagh to look after the respondent no.1/wife, but her wife never returned to her matrimonial house.

49. P.W.3 Md. Afzal has also supported the case of the petitioner. He has further stated that the petitioner-husband reached his house and informed that his wife the Opp. party no. 1-wife has fled away from his house and requested for search of his wife. In para 12 he has deposed that when he reached at the Sakchi Bus stand on 27.02.1988 then he saw that the Opp. party no. 1 Meera Devi and Birendra pal, Opp. party no. 2, has seated in the bus of Ranchi. However, he has deposed that he has no knowledge that the Opp. party no.1

- 22 -

2025:JHHC:13601-DB 2016:JHHC:25100 has filed any case against the petitioner for her maintenance at Hazaribagh.

50. P.W.4 - Ram Kumar Pal, was known to both parties. He has deposed that he has got information that the wife of the petitioner is not satisfied from her marriage and therefore he has returned to her house. In para 9 he has deposed that thereafter he got information about the absconding of the wife of the petitioner on 26.02.1988. In para 11 he has further stated that he has also got information that the Opp. party no.1 Meera Devi fled away with her Bahnoi, Birendra Pal to Hazaribagh. In para 12 he has further deposed that thereafter the petitioner went to Hazaribagh for taking back to his wife, but his wife did not return to his house.

51. P.W.5 Ramjee Pal has also supported the petitioner‟s version. He has further deposed in para 10 of his examination in chief that he has got information that Meera Devi, the wife of petitioner has fled away from the house of the petitioner and later on he has also got information that Meera Devi fled away with her Bahnoi, namely, Birendra Pal to Hazaribagh. He has further stated that when the petitioner-Rajendra Pd.Pal went to Hazaribagh to bring back the respondent No.1-wife to his house she totally refused to come back. In para 15 of his cross examination he has

- 23 -

2025:JHHC:13601-DB 2016:JHHC:25100 admitted that in the house of the petitioner, his mother, the wife Neha three nephews and two children of Neha are living.

52. P.W.6 Rajendra Prasad Pal is the petitioner himself. In para 13 of his evidence he has deposed that on 26.02.1988 at 4.00 P.M. his wife Meera in his absence fled away from his house along with her ornament. In para 15 of his evidence he has further stated that on 28.02.1988 he has also got information that his wife Meera Devi has absconded with her Bahnoi, Birendra Pal. This witness has further stated that when on 01.04.1988 he went to Hazaribagh to bring back his wife to his house, his wife Meera Devi has totally refused to come back and said that she is not interested to live with him.

53. Whereas the defense witness, D.W.1-Rajesh Kumar has stated in his examination in chief at para 5 that his sister (Meera Devi) was living peacefully about 3/4 months but later on the petitioner started to misbehaved with her on very small matter. In para 6 of his evidence he has further deposed that in the year 1989 one son was born out of the wedlock and Opp. Party No.1 lived only one year and thereafter the husband and his family members drove her and along with Child out from her matrimonial home and since that date he and his brothers are maintaining her and her son (Bhagina).

- 24 -

2025:JHHC:13601-DB 2016:JHHC:25100

54. D.W. No. 2, Niranjan Pal, and D.W. 3 - Smt. Meera Devi, the wife, has also stated the same version. In para 5 of testimony of wife, she has stated that the petitioner and his family members never came to bring back her to their house. In para 7 and 8 this witness has stated that the petitioner has solemnized his second marriage and in order to save his skin, he has filed the present case. She has further stated that she has no illegal connection with other person. In para 11 she has stated that having even knowing the truth of second marriage of the petitioner, she wants to live with her husband.

55. Thus, it is evident that on the one hand, the witnesses which has been examined on behalf of husband has deposed that the plea of fleeing away of the wife from the matrimonial house while on the other, the evidence has been adduced on behalf of wife that she and her son was forced to vacate the matrimonial house to run from pillar to post even for their bare minimum maintenance. Further, there is no evidence on record to indicate the fact that the petitioner-husband has filed any case to save his marriage. Though, he has made allegation of adultery against his wife but that was not argued, as such there is no finding to that effect.

56. This Court, on consideration of the aforesaid testimony and on consideration of the judgment impugned has found

- 25 -

2025:JHHC:13601-DB 2016:JHHC:25100 that the learned family court has only taken into consideration the issue of living separately but did not go to the root of the issue that why appellant-wife is living separately and further there is no consideration said to be based upon the statement made on behalf of witnesses produced by the appellant-wife.

57. This Court has found from the impugned judgment that there is no in depth consideration with respect to the aforesaid issue of driven away of the appellant wife from the matrimonial house by the husband. However, it appears from paragraph 19 of the impugned judgment wherein the deposition of appellant wife has been referred particularly the paragraph 3 of her testimony that she was driven from her matrimonial house by her husband, after assaulting her after one year of her marriage i.e. on 19.02.1988. Again, statement made at paragraph 17 is required to refer wherein statement has been made that after one year of marriage there was no any relation or contact with her husband/petitioner.

58. The learned family court has taken the aforesaid fact for the purpose of proving the element of desertion but the learned family court has not gone into the issue that what was the reason of living separately, which is the primary requirement to come to the conclusion of element of

- 26 -

2025:JHHC:13601-DB 2016:JHHC:25100 desertion, as has been settled by Hon‟ble Apex Court in the case of Ravi Kumar vs Julmi devi (supra).

59. This Court, for the discussion made hereinabove, is of the view that it is apparent that appellant-wife was forced by the conduct of the respondent no.1-husband to leave the matrimonial home and thus, it is the respondent no. 1- husband, who is guilty of constructive desertion and had made the appellant-wife and her son to run from pillar to post even for their bare minimum maintenance and the behavior of the appellant-husband caused a reasonable apprehension in their mind that it was not safe for them to continue the matrimonial house with the respondent no. 1- husband. Therefore, merely because husband and wife are staying separately since a long time, an inference regarding desertion cannot be drawn.

60. This Court, for the reasons aforesaid, is of the view that the impugned judgment cannot be said to stand in the parameter of consideration of the word „desertion‟, which is the ground taken for separation.

61. In view of discussions made hereinabove, the impugned judgment dated 15.03.2012 passed by learned Principal Judge, Family Court, Jamshedpur in Matrimonial Suit No. 227 of 2007 is hereby quashed and set aside.

- 27 -

2025:JHHC:13601-DB 2016:JHHC:25100

62. Pending Interlocutory Application(s), if any, stands disposed of.

(Sujit Narayan Prasad, J.) (Rajesh Kumar, J.) Alankar/ A.F.R.

- 28 -