High Court Rajasthan High Court - Jodhpur

Sukhdeo vs Smt.Nandu Devi on 19 December, 2008

Rajasthan High Court – Jodhpur
Sukhdeo vs Smt.Nandu Devi on 19 December, 2008
                                         S.B.Civil Misc. Appeal No.503/08
                                                                 Sukhdeo
                                                                       vs.
                                                          Smt. Nandu Devi
                                 1
                 S.B.Civil Misc. Appeal No.503/08
                   Sukhdeo vs. Smt. Nandu Devi.

Date of Order: 19.12.2008.

                           PRESENT
                HON'BLE MR. PRAKASH TATIA, J.

Mr. Ramesh Purohit for the appellant.
Mr. Sachin Acharya for the respondent.

The appellant-husband preferred appeal to challenge

the judgment and decree passed by the court of District

Judge, Bhilwara dated 11.3.2008 by which the appellant’s

Divorce Petition No.26/2007 was dismissed by the trial court.

Before this Court, both the parties, the appellant and

the respondent, submitted compromise and submitted that

because of the dispute between the parties, they are living

separate since last 3-4 years and inspite of efforts made by

the members of the community, the dispute has not been

resolved between the parties. Both the parties agreed to

separate and obtain the divorce decree. It is submitted that

the respondent has already took away her all stridhan and no

claim of the respondent is against the appellant.

Since there are serious allegations levelled by the

appellant against the respondent and he gave his statement.

However, those statements have not been relied upon by the

trial court but it is not in dispute that both the parties are
S.B.Civil Misc. Appeal No.503/08
Sukhdeo
vs.

Smt. Nandu Devi
2
living separate since last more than 3-4 years and inspite of

efforts, they could not reconcile, therefore, in view of the

compromise between the parties, the appeal is allowed. The

judgment and decree passed by the trial court dated

11.3.2008 is set aside. The divorce petition is allowed on the

basis of the compromise between the parties and the marriage

of the appellant and respondent is dissolved from today.

(PRAKASH TATIA),J.

mlt