High Court Patna High Court - Orders

Arjun Mahto vs Mamta Devi on 13 July, 2010

Patna High Court – Orders
Arjun Mahto vs Mamta Devi on 13 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      MA No.74 of 2010
                         ARJUN MAHTO
                            Versus
                          MAMTA DEVI
                         -----------

4. 13.7.2010. Heard counsel for the appellant on

I.A.No.1019 of 2010 for condonation of 23 days

delay as also on the memo of appeal.

We have gone through the judgment under

appeal. We are satisfied that no useful purpose

shall be served by condoning the delay of

approximately 23 days as there is no merit in the

appeal itself. In any event no sufficient cause

has been shown for condoning the delay.

The appellant sought divorce from the

respondent under section 13 of the Hindu Marriage

Act on grounds that his wife allegedly had love

affair and physical relationship with other boys.

The Family Court has observed on consideration of

evidence that he has neither disclosed the names

of the persons with whom he suspected that his

wife had physical relations nor was the allegation

specific about the number of persons with whom his

wife was said to be indulging in love affair. The

relief sought for was full of contradictions.

According to him, his mother had seen the
2

persons involved in indecent act with the

respondent, yet the appellant did not even produce

his mother for recording her evidence.

The fact that the respondent may not have

appeared despite notice before the court below

leading to an ex parte order of dismissal of the

prayer for divorce is of no relevance.

Only after the appellant had proved his

case by evidence did the question of rebuttal by

the respondent arise. If the appellant failed to

prove his case there was nothing for the

respondent to rebutt.

The impugned order is well considered,

reasoned and discussed on merits.

We find no merit in the limitation

petition or memo of appeal. Both are accordingly

dismissed.

(Navin Sinha,J.)

(Jyoti Saran, J.)
ahk