High Court Punjab-Haryana High Court

Gobind Goel vs Smt Sudha Rani on 3 September, 2009

Punjab-Haryana High Court
Gobind Goel vs Smt Sudha Rani on 3 September, 2009
C.R. No. 856 of 2009                                            #1#

      IN THE HIGH COURT FOT THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                     C.R. No. 856 of 2009
                                     Date of order:3.9.2009


Gobind Goel                                             ....Petitioner

                               Versus

Smt Sudha Rani                                          ....Respondent.



CORAM: HON'BLE MR. JUSTICE JASWANT SINGH



Present:    Mr. Ashok Singla, Advocate for the petitioner.

            Mr. Hari Om Sharma, Advocate for the respondent.


JASWANT SINGH,J.

Instant revision petition under Article 227 of the Constitution

of India is directed against the order dated 15.1.2009 passed by learned

Civil Judge (Sr. Division), Faridkot whereby two applications filed by the

petitioner-husband for constitution of a medical board for conducting

medical check up of the respondent wife and for directing respondent-wife

to undertake the medical examination for determining her mental condition

in the pending petition for judicial separation have been dismissed.

The brief facts may be noticed as under :

Marriage between the petitioner-husband and respondent-wife

was solemnised on 31.10.1998 as per Hindu rites. Out of their wedlock, a

female child namely Vanusha Goel was born in the year 1999. Petitioner-

husband on 26.4.2007 filed a petition under Section 10 of the Hindu
C.R. No. 856 of 2009 #2#

Marriage Act, 1955 (for brevity “the Act”) praying for a decree of judicial

separation as it is claimed that respondent-wife is suffering from mental

dis-order even prior to their marriage and the petitioner along with his

minor daughter and 80 years old mother are unable to safely reside with her

due to her incurable, erratic and violent behaviour. Respondent-wife, in her

written reply filed on 15.2.2008 denied the allegations. The issues were

framed on 19.3.2008. It appears that no evidence was led by the petitioner

on two dates i.e 1.8.2008 and 24.9.2008 despite the condition that the entire

evidence at his own responsibility shall be led on 24.9.2008. Thereafter, the

case was adjourned to 26.11.2008 for entire evidence of the petitioner-

husband at his own responsibility. However, the petitioner-husband on

3.10.2008 moved two applications before the learned trial Court. In the first

application, a prayer was made for directing the Principal of G.S.S Medical

College and Hospital, Faridkot to constitute a medical board of at least three

specialist Doctors for medical check up of the respondent-wife and to

submit a report regarding her mental condition. The second application was

for issuance of direction to the respondent-wife to appear before the medical

board for her medical check up. Both the applications were contested by the

respondent-wife. Learned trial Court, however, dismissed both the

applications vide order dated 15.1.2009 on the premise that the petitioner-

husband had failed to bring any material before the Court to make out a

prima facie case for such direction and that the applications were only

aimed at delaying the adjudication. Hence, the present revision petition has

been filed.

This court while issuing notice of motion had directed the

payment of Rs.10,000/- as litigation expenses to the respondent-wife and
C.R. No. 856 of 2009 #3#

further directed the parties to be present along with their daughter namely

Vanusha Goel.

I have heard learned counsel for the parties and perused the

pleadings with their able assistance.

It was contended by learned counsel for the petitioner that in

the facts of the present case, for the Court to arrive at just and effective

decision, the determination of the mental condition of the respondent-wife

by panel of expert doctors is absolutely necessary. It was further urged that

the petitioner was willing to bear all expenses for such medical check-up.

In support of his contention, learned counsel cites a judgement of Rajasthan

High Court reported in Smt Renuka v. Rajendra Hada, 2007 (3) RCR

(Civil) 449 and a judgement of Hon’ble Supreme Court reported in Sharda

v. Dharampal 2004(1) L.J.R 540.

Learned counsel for the respondent-wife submitted that no

evidence whatsoever has been led by the petitioner despite sufficient

opportunities to even make out a prima facie case for issuance of direction

for the aforesaid medical check up and, therefore, the applications have

been rightly dismissed. In support, learned counsel relied on a judgement of

Hon’ble Supreme Court reported in Gautam Kundu v. State of West

Bengal and another, 1993 Crl.L.J 3233.

Efforts to bring about a reconciliation failed.

After giving thoughtful considerations to the rival submissions

and my inter-action with the parties, I am of the opinion that the claim of the

petitioner is meritorious and deserves to be accepted. It is not disputed that

the main plank/ground upon which the petition under Section 10 of the Act

for judicial separation has been filed by the petitioner-husband is that the
C.R. No. 856 of 2009 #4#

respondent wife is suffering from incurrable mental disorder. It is also not

in dispute that the case is at the stage of petitioner’s evidence. It also cannot

be disputed that the parties should be of sound mind for leading a

meaningful and happy married life. It is also true that the primary duty of

the Court is to ensure that the truth is always arrived at. Hon’ble the

Supreme Court in Sharda v. Dharmpal, 2003(2) RCR (Civil) 795, where

a decree of divorce was sought on the ground of unsoundness of mind, after

examining the entire case law including the one cited by learned counsel

for the respondent i.e Gautam Kundu case (supra) on the subject, held that

the direction for undertaking medical tests to determine the mental state was

necessary for effectively deciding the issue between the parties.

Keeping in view that (i) the case is at the initial stage of

petitioner’s evidence; (ii) he would not gain anything by delaying the case,

(iii) there could be no better evidence than reports based on medical

examination of the respondent wife; and the settled legal principles, I am of

the opinion that it would be just and appropriate to have a medical test

regarding the mental state of the respondent-wife in order to assist the Court

in effectively deciding the dispute between the parties.

Accordingly, petition stands allowed. Order dated 15.1.2009

passed by the learned Civil Judge (Sr.Division), Faridkot is set aside.

Learned trial Court is directed to take further action on the aforesaid two

applications. It is clarified that the petitioner-husband shall bear all the

expenses of the medical examination.

3.9 .2009                                           ( JASWANT SINGH )
manoj/joshi.                                               JUDGE