High Court Punjab-Haryana High Court

Balbir Kaur vs Charanjit Singh on 16 January, 2009

Punjab-Haryana High Court
Balbir Kaur vs Charanjit Singh on 16 January, 2009
F.A.O. No.68-M of 1997                                          -1-

                                       *****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          F.A.O. No.68-M of 1997
                          Date of decision : 16.1.2009

Balbir Kaur                                               .....Appellant

                                Versus

Charanjit Singh                                         ...Respondent

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:      None

S. D. ANAND, J.

The respondent-husband filed a plea under Section 9 of the

Hindu Marriage Act ( hereinafter referred as “the Act”) for restitution of

conjugal rights on a pure and simple averment that the appellant-wife had

withdrawn from his conjugal company without any reasonable cause.

The allegations of the appellant-wife at the trial were as

under:-

Mst. Surjit Kaur, a sister of father of the appellant-wife, also

got married to Lachman Singh, a real brother of the respondent-husband.

That marriage had taken place on the very day the parties to the present

cause got married. Mst. Surjit Kaur was maltreated by Lachman Singh

aforementioned who (Lachman Singh) obtained an exparte decree of

divorce against Mst. Surjit Kaur. That decree was obtained on the basis of

factual misrepresentation. A revision petition filed by Mst. Surjit Kaur

against the exparte decree of divorce is pending consideration at the

hands of the District Judge, Bathinda. When the appellant-wife indicated a
F.A.O. No.68-M of 1997 -2-

*****

grievance in that behalf, the respondent-husband belaboured and turned

her out of the matrimonial house in three bare clothes. She is putting up

thereafter at her natal house.

The respondent-husband also raised a plea that he had taken

a Panchayat to obtain restitution of conjugal rights but it did not bear any

fruit.

It is apparent from the record that appellant-wife does not

dispute having withdrawn from the conjugal company of the respondent-

husband on her own. However, she pleaded that she had parted company

with respondent-husband for a sufficient cause inasmuch as she had been

belaboured and turned out of the matrimonial house when she made a

grievance of the fact that Lachman Singh ( a real brother of respondent-

husband) had obtained an exparte decree of divorce (against her father’s

sister) on the basis of factual misrepresentation.

The testimony on oath of the respondent-husband that he

endeavoured reconciliation is proved by the deposition of AW-1 Labh

Singh, Sarpanch, AW-2 Baldev Singh and AW-3 Labh Singh (AW-1 and

AW-3 are different individuals bearing the same name), all of whom

testified on oath that they had accompanied the appellant to effect

reconciliation between the parties but that the respondent-wife was

adamant and not ready to live with the appellant-husband. That part of the

evidence is buttressed by the fact that, even in the course of cross-

examination, the appellant-wife declined to go to the matrimonial house at

any cost. A similar stance had been taken up by her at the time the

statutory reconciliation efforts were made at the trial. While refusing to go

to the matrimonial house, the respondent-wife averred that she would not

go with her husband at any cost as there is danger to her life. However,
F.A.O. No.68-M of 1997 -3-

*****

there is not even a word in her pleadings that she apprehended danger to

her life. It requires pointed notice that she had conceded, in the cross-

examination, that she herself left her matermonial house because her

paternal aunt had been deserted by Lachman Singh who was a real

brother of the appellant-husband. Thus, the respondent-wife has not been

able to prove that her withdrawal from conjugal company of her husband

was for sufficient cause.

In terms of the provisions of Hindu law, marriage is considered

a sacrament in the Indian society. Minor aberrations in behaviour,

obviously, would not furnish a sufficient ground to any spouse to withdraw

from the conjugal company of other spouse. Such like aberrations are

termed as the routine wear and tear of marriage life. A marriage brings

together two grown up individuals who have spent atl `east two decades

in their natal families. Each individual comes from a family having its own

own thoughts and values of life. It is in that backdrop that routine

aberrations are termed to be insufficient to justify withdrawal from the

matrimonial company. Assuming, for the sake of argument, that the plea

taken up by the appellant-wife for leaving her matrimonial house is correct,

it cannot nonetheless be denied that it was she only who left the

matrimonial house of her own. The mere fact that the relationship between

her paternal aunt and her husband (who happened to be real brother of

respondent-husband) was far from easy, would not furnish sufficient cause

to the appellant-wife to wreck her own matrimonial nest.

It is further apparent from the record that appellant-wife had

through out indicated that she has not inclined to cohabit with the

respondent-husband. That stance was taken up by her at the time the

reconciliation efforts were made by the Trial Court. That attitude was
F.A.O. No.68-M of 1997 -4-

*****

indicated by her even in the course of her cross-examination. As against

it, the respondent-husband had through out been expressing inclination to

resume co-habitation with the appellant-wife.

The finding recorded by the learned Trial court is well

reasoned and thoroughly appropriate in character, besides being relate-

able to the material obtaining on the file. The petition is held to be

denuded of merit and is ordered to be dismissed.

January 16, 2009                                    (S. D. ANAND)
Pka                                                     JUDGE