High Court Punjab-Haryana High Court

Surjit Kaur vs Avtar Singh & Anr on 20 November, 2009

Punjab-Haryana High Court
Surjit Kaur vs Avtar Singh & Anr on 20 November, 2009
FAO No.114-M of 2003                                          1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                FAO No.114-M of 2003
                                Date of decision: 20.11.2009




Surjit Kaur                                             ..Appellant

                                Versus


Avtar Singh & Anr.                                      ...Respondents




CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA




Present:-     Mr.Gurcharan Dass, Advocate,
              for the appellant.

              None for the respondents.

                   ---

      1.      Whether Reporters of Local Newspapers may
              be allowed to see the judgment?

       2.     To be referred to the Reporters or not?

       3.     Whether the judgment should be reported in
              Digest?
                         ---

VINOD K. SHARMA,J.

This is wife’s appeal against the judgment and decree dated
FAO No.114-M of 2003 2

14.2.2003 passed by the learned Additional District Judge, Ludhiana vide

which petition filed by respondent/husband under section 13 of the Hindu

Marriage Act, 1955 (for short the Act) was accepted and the marriage

between the parties was ordered to be dissolved by a decree of divorce.

The parties to the litigation were married according to Sikh

rites on 21.6.1990 at Mohalla Nanakpura, Raikot, District Ludhiana. After

the marriage, the parties resided together at village Jodhan, District

Ludhiana. No child was born out of this wedlock. The case of the

respondent/husband was that the appellant/wife developed relations with

Sukhchain Singh son of Naranjan Singh, resident of Sabaddi khurd and at

his instance created a scene in matrimonial home whenever the

respondent/husband objected to the illicit liaison. It was the case set up by

the respondent/husband that the appellant claimed that she would rather

leave the respondent/husband than severe her relation with Sukhchain

Singh. The case further set up was that all attempts of the respondent and

his relations to discontinue illicit relation failed. The appellant thereafter

left matrimonial home on 22.8.1992 without any reasonable cause. It was

the case of the respondent that he along with respectables went to the house

of the appellant to persuade her not to do illegal or illegitimate acts but she

refused to join the society of respondent No.1 by claiming that she would

live with Sukhchain Singh. Divorce was also sought on the ground of

desertion besides cruelty and adultery.

The appellant appeared in pursuance to the notice and filed

written statement contesting the petition. Relationship between the parties
FAO No.114-M of 2003 3

was admitted. It was pleaded case of the respondent that the marriage

between the parties had taken place 19-20 years back and after the marriage

the appellant was blessed with a male child but he died soon thereafter.

Illicit relations with Sukhchain Singh were denied. The appellant also

denied the averments with regard to the convening of panchayat as alleged

in the petition. It was claimed that Sukhchain Singh is the husband of real

sister of respondent No.1 and was supporting the respondent in getting

decree of divorce. The stand taken in the written statement was that about 3

years prior to the filing of the petition she was mercilessly beaten by the

respondent/husband and turned out of matrimonial home. It was claimed

that the appellant and her family members tried to resolve the matter but the

respondent refused to keep the appellant in the matrimonial home. It was

also the case of the appellant/wife that the respondent claimed that he

wanted to marry a beautiful girl as he was a smart person. It was also

claimed that she was willing to join the matrimonial home but the

respondent was not willing to keep her.

In the replication the averments made in the petition were

reasserted while denying those made in the written statement.

On the pleadings of the parties, the learned Additional District

Judge framed the following issues:-

1. Whether respondent No.1 has been maintaining illicit

relations with Sukhchain Singh, respondent No.2? If so

its effect? OPA

2. Whether respondent has treated the petitioner with
FAO No.114-M of 2003 4

cruelty? OPA

3. Whether respondent has deserted the petitioner for a

period of more than two years before filing of the

petition? OPA

4. Relief.

In support of his case the respondent/husband examined Sadhu

Singh, Member Panchayat as PW 1 who supported the case of the

respondent with regard to the illicit relations of the appellant with

Sukhchain Singh. He also deposed regarding convening of panchayat by the

respondent/husband as he was one of the members of the panchayat.

Learned matrimonial court found that his evidence remained unshaken in

the cross examination. The respondent also examined Ujjagar Singh who

has also testified that the appellant was having illicit relations with one

Sukhchain Singh. Needless to mention that even respondent No.1 supported

his case while appearing as his own witness.

As against this the appellant examined her brother to deny the

allegations made in the petition besides herself appearing in the witness

box. Learned matrimonial court found that though specific stand was taken

by the appellant in the written statement that she was given merciless

beating and turned out of house but she failed to disclose any reason for

such beating. The learned matrimonial court also found that the stand of the

appellant that Sukhchain Singh was the husband of sister of respondent

No.1 stood belied from the fact that the name of the husband of the sister of

respondent No.1 was Rachhpinder Singh and not Sukhchain Singh.
FAO No.114-M of 2003 5

On appreciation of evidence, the learned matrimonial court

decided issue No.1 in favour of the respondent/husband. In view of the

findings recorded on issue No.1, the learned matrimonial court found that

maintaining of illicit relations by the wife with a third person is a worst type

of cruelty and therefore, decided issue No.2 also in favour of the

respondent/husband and against the appellant/wife.

The learned matrimonial court also found that it was admitted

case that the appellant was staying at her parental house for the last 4 years

and further that in spite of the best efforts made by the respondent/husband

she had refused to join his company. The learned matrimonial court found

that merely because she had offered to join the matrimonial home in court,

could not nullify the fact that the appellant/wife had deserted the

respondent/husband for a period of more than 2 years immediately

preceding filing of the present petition for dissolution of marriage.

Therefore, the leaned matrimonial court also found that ground of desertion

also stood proved.

Mr.Gurcharan Dass, learned counsel appearing on behalf of the

appellant challenged the judgment and decree on the plea that Sukhchain

Singh was real brother-in-law of the respondent/husband and therefore, the

learned Additional District Judge committed an error in recording the

finding on issue No.1 against the appellant. Learned counsel for the

appellant also referred to the cross-examination of PW 1 to contend that the

allegations regarding illicit relations by PW 1 were based on information

said to have been given by the husband and therefore, was merely hearsay
FAO No.114-M of 2003 6

evidence on which no reliance could be placed. It was also the contention

of the learned counsel for the appellant that in the cross-examination Sadhu

Singh could not give the date and month when panchayats were said to

have gone and therefore, the evidence of PW 1 did not inspire any

confidence. He also referred to the statement of PW 4, to point out the

contradiction.

Learned counsel for the appellant thereafter referred to other

statements to contend that the evidence led by the respondent/husband did

not inspire confidence, whereas the evidence led by the appellant showed

that allegations of adultery were totally false and baseless. It was also

contended by the learned counsel for the appellant that plea of desertion has

been accepted merely on the basis of presumption. It was lastly contended

by the learned counsel for the appellant that the petition having been filed

with inordinate delay was liable to be rejected under section 23 of the Act.

On consideration of matter, I find no force in the contentions

raised by the learned counsel for the appellant.

It is not in dispute that the allegations levelled by the

respondent were supported by an independent evidence as well as relations.

The stand taken by the appellant in the written statement regarding her

being turned out of matrimonial house after giving beatings was rightly not

believed by the learned matrimonial court for the reason that neither the

appellant nor his brother was able to give any reason for giving beatings as

there was no allegations of the demand of dowry etc. The plea that the

reason of discord was that the respondent wanted to marry a beautiful girl was also
FAO No.114-M of 2003 7

not proved by leading any evidence. Rather the appellant in her statement

also did not mention this fact. If the evidence led by the parties is read vis-

a-vis the pleadings no other conclusion than the one arrived at by the

learned matrimonial court can be arrived at. It is well settled law that the

appellate court cannot reverse the judgment merely on the plea that other

view also is possible. In the present case the findings have been recorded on

appreciation of evidence of three witnesses who were respectable persons,

whereas, the stand of the appellant that Sukhchain Singh was brother-in-law

of respondent No.1 and was supporting his case stood belied as name of

brother-in-law of respondent is Rachhpinder Singh. The contentions of the

learned counsel for the appellant, therefore, cannot be accepted

Consequently, findings of the learned matrimonial court are

affirmed on all the issues and appeal is ordered to be dismissed but with no

order as to costs.


                                                   (Vinod K.Sharma)
20.11.2009                                               Judge
rp