IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Revision No.889 of 2009
Date of Decision: 18.02.2009
Balwinder Singh
....petitioner
Versus
Harmit Kaur
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.N.P.S.Mann,Advocate
for the petitioner
****
RAKESH KUMAR GARG J.
Challenge in this revision petition is to the order dated
29.09.2008 passed by District Judge, Amritsar, whereby application filed
by the petitioner and respondent under Section 13(B)(2) of the Hindu
Marriage Act, has been dismissed on account of the respondent failing to
turn up and give her consent to the second motion as provided under
Section 13(B)(2) of the Hindu Marriage Act. It has been held by a Division
Bench of this Court in 2006(2) RCR (Civil) 497 Charanjit Singh Mann
versus Neelam Mann that the provisions of Section 13(B)(2) are
mandatory. The consent of the second party was essential for the
acceptance of this divorce petition by way of mutual consent, which is
missing.
I find no fault with the impugned order passed by the District
Judge, Amritsar.
Dismissed.
However, the petitioner shall be at liberty to pursue any
other remedy against the respondent, if available, in accordance with the
law.
(RAKESH KUMAR GARG)
JUDGE
18.02.2009
neenu