High Court Patna High Court - Orders

Akhileshwar Bharti vs Ram Sawari Devi on 28 January, 2011

Patna High Court – Orders
Akhileshwar Bharti vs Ram Sawari Devi on 28 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MA No.139 of 2010
                AKHILESHWAR BHARTI, SON OF SHRI DEEP NARAYAN
                BHARTI, RESIDENT OF VILLAGE- SAMAHUTA ( MATHIAN),
                P.O. KUSHI, P.S. KACHWA ( KARAKAT, DISTRICT- ROHTAS AT
                SASARAM............................................. APPELLANT
                                  Versus
                RAM SAWARI DEVI, DAUGHTER OF RAMESHWAR GIRI WIFE
                OF AKHILESHWAR BHARTI, R/O VILLAGE- MILKI, P.O.
                KHUTAHA, P.S. IMADPUR ( TARARI), DISTRICT- BHOJPUR AT
                PRESENT RESIDING AT VILLAGE- HASAN BAZAR ( IN THE
                HOUSE OF KASHI SETH NEAR STATE BANK OF INDIA), P.O.-
                HASAN BAZAR, DIST- BHOJPUR.........            RESPONDENT

                FOR THE APPELLANT :- MR. MAHESH NARAYAN PARBAT,
                                       MR. VED PRAKASH SRIVASTAVA &
                                       MR. SANJAY KR. JHA, ADVOCATES
                FOR THE RESPONDENT:- MR. MAHESH PRASAD NO.2,
                                        MR. REVTI KANT RAMAN &
                                        MR. GOPAL SHARAN, ADVOCATES
                               -----------

9 28-1-2011 Heard learned counsel for the appellant and learned

counsel for the respondent.

By the judgment and order under appeal dated 11th

December, 2009 the learned Principal Judge, Family Court,

Rohtas at Sasaram has dismissed appellant’s Matrimonial Suit

bearing no. 102 of 2006 and has refused to dissolve the

marriage by grant of decree of divorce under section 13 of the

Hindu Marriage Act,1955.

The material issues for the purpose of divorce were

issue nos.3 and 4 dealing with the allegations of illicit relation

of respondent with other person who was not made a party as
2

per Patna High Court Rules and cruelty by the respondent

against the appellant.

The discussion made by the learned Principal Judge

with regard to these issues discloses that the appellant was the

sole witness from his side and the court found that he failed to

prove the allegations of adultery as well as that of cruelty.

The respondent has filed written statement and alleged

demand of dowry and cruelty to her and she examined herself

as well as two other witnesses in support of her case. It has

come on record that appellant had alleged illicit relation of the

respondent with a person who as per evidence of the

respondent, was her uncle and the Court found the allegation

to be without any evidence. It has also come on record that

out of the wed-lock a daughter was born to the parties in

1993. From submissions advanced at bar, it is clear that the

daughter was living with her mother and she arranged for her

marriage but due to unfortunate accident she died in the year

2010.

After carefully going through the material, we do

not find any such evidence or circumstances which may

persuade us to reverse the findings given by the Family Court.
3

The acts of torture were allegedly directed also against the

parents of the appellant but he did not examine them as

witnesses nor anyone-else has come to support his evidence.

In the facts and circumstances of the case, we find

no good ground to entertain this appeal. It is, accordingly

dismissed at the stage of Order 41 Rule 11 C.P.C.

If arrears of maintenance ordered in favour of the

respondents have not been paid then she would be at liberty to

pursue execution proceeding and the court concerned is

directed to take effective steps to ensure that maintenance

amount is regularly paid to the respondent in accordance with

law.

( Shiva Kirti Singh, J.)

( Dr. Ravi Ranjan, J)
Naresh