High Court Patna High Court - Orders

Alok Priya Darshi vs Mrs. Anupama Pandey on 27 August, 2010

Patna High Court – Orders
Alok Priya Darshi vs Mrs. Anupama Pandey on 27 August, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             MA No.634 of 2009
                         Alok Priya Darshi son of Dr. Rabindra Pd. Tiwari resident of Mohalla
      E/B Peoples Cooperative Colony Kankarbagh PS Kankarbagh, District Patna ...Appellant
                                                      Versus
                 Mrs. Anupama pandey W/o Alok Priya Darshi at present residing at Sector 3
H-S-F Block 4/1 HIG Flat No. 12, Bahadurpur Housing Colony, Patna 26            ...Respondent
                                                   -----------

19 27-08-2010 Heard the parties.

The matter was adjourned on 16-8-2010 to

enable the counsel for the appellant to find out as to

whether the appellant was willing to offer a reasonable

and acceptable amount of permanent alimony because on

our persuasion the respondent, who had appeared along

with her counsel on the last date, had agreed that in the

interest of all concerned and for education of her son,

who is now aged about 12 years, she can give her

consent for divorce provided the appellant is willing to

offer a reasonable and decent lumpsum amount by way

of permanent alimony.

It is a matter of satisfaction that today the

appellant has offered to pay a lumpsum alimony of Rs.

12.5 lacs to the respondent if she agrees for a divorce by

consent. According to the appellant the respondent will

be paid Rs. 5 lacs within one week and the balance

amount of Rs. 7.5 lacs will be paid to her within a period
2

of six months from today. It was suggested on behalf of

the appellant that on account of good sense prevailing

amongst the parties the criminal case lodged by the

respondent should also be either withdrawn or

compromised as that is a complaint case within the

control of the respondent.

On behalf of respondent the aforesaid offer has

been accepted and as a result the respondent has

expressed her consent for awarding a decree of divorce

on mutual consent.

We had heard the parties earlier and had found

that although the respondent was willing to live with

appellant and maintain the matrimonial ties but the

appellant for some reason had been unable to give the

marriage another chance. From the facts it was clear that

the marriage has broken down irretrievably. In such

circumstances and in view of aforesaid consent of both

the parties, both for dissolution of marriage by a decree

of divorce and for permanent alimony this Miscellaneous

Appeal is finally disposed of. The order under appeal

refusing to grant divorce is set aside and is replaced by a
3

decree for dissolution of marriage between the appellant

and respondent by mutual consent.

In the facts of the case, the complaint case

lodged by the respondent bearing no. 913(c)/2001 said to

be pending in the court of a Judicial Magistrate 1st Class,

Patna shall be compromised, withdrawn or abandoned

within the aforesaid period of six months. Since the son

of respondent is aged about 12 years, we expect the

respondent to keep aside a reasonable part of the alimony

for studies of her son.

It is made clear that in case the terms of

compromise, particularly, relating to payment of the

amount of Rs. 12.5 lacs within the time frame are not

followed then either of the party will be at liberty to

move this court for appropriate orders.

The appeal is, thus, finally disposed of. No

costs.



                               (Shiva Kirti Singh, J.)


BKS/-                          (Hemant Kumar Srivastava, J.)