High Court Punjab-Haryana High Court

Morris Harrison vs Neera on 5 September, 2009

Punjab-Haryana High Court
Morris Harrison vs Neera on 5 September, 2009
MATRF No. 2 of 2001                                           1



        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH



                                    MATRF No. 2 of 2001
                                    Date of Decision: 5.09.2009




Morris Harrison                                        ...Petitioner

                        Vs.

Neera                                                  ..Respondent



Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:    None.



Vinod K.Sharma,J. (Oral)

This reference under section 17 of the Indian Divorce Act,

1869 (for short the Act) has been made by learned District Judge,

Ludhiana.

The petitioner filed a petition under section 10 of the Act for

dissolution of marriage on the ground of adultery. It was pleaded that the

parties are Christian and were married on 14.5.1993 according to Christian

rites. The parties lived together as husband and wife. From the wedlock no

child was born. It was pleaded that the respondent did not cooperate with

the petitioner from the very beginning and was not willing to bear a child

from the loins of petitioner and it was for this reason that she underwent
MATRF No. 2 of 2001 2

abortion twice in private Nursing Home without the consent of the

petitioner. It was further pleaded that while residing in the house of the

petitioner she developed illicit relations with some unknown person. She

was caught by the petitioner with adulterer in naked condition in Khud

Mohalla on 9.12.1993 which caused mental pain and agony to the

petitioner. Since that day there was no relationship of husband and wife

between the parties. It was also pleaded that on 22.1.1994 the petitioner

while in the company of his friend Rajeev Earnest, found the respondent in

compromising position with some other person in Khud Mohalla and on the

next day i.e.23.1.1994 respondent left the matrimonial home by taking

away all her household articles and other personal belongings with the

intention to permanently desert the petitioner. It was pleaded that there was

no cohabitation between the parties since 23.1.1994. It was also claimed

that the petitioner came to know that the respondent has reamarried by

changing her religion from Christian to Hinduism.

On notice nobody put in appearance on behalf of the

respondent and she was proceeded ex parte.

Learned Additional District Judge on the appreciation of ex

parte evidence held that the allegations of adultery were proved and

therefore the petitioner was held entitled to a decree of dissolution of

marriage under section 10 of the Act.

The evidence led proved that there is no collusion between the

parties.

No body has put in appearance on behalf of the parties.
MATRF No. 2 of 2001 3

Special Bench of Lahore High Court in the case of Inayat

Masih Vs. Mt.Dhani w/o Inayat Masih and another AIR (31) 1944

Lahore 162, has been pleased to lay down that High Court has power to

act on a reference under section 17 of the Divorce Act without any further

application by the parties. The High Court under section 17 of the Act can

proceed with reference for the confirmation of decree of dissolution of

marriage passed by the learned District Judge even when the parties are

absent, and have not obtained a motion for confirmation of the decree.

The reading of the judgment and evidence on record proves that

there were sufficient grounds to justify the dissolution of marriage.

Decision of the learned Additional District Judge is, therefore, correct on

facts and deserves to be confirmed. Ordered accordingly.

The decree of divorce dissolving the marriage between the

parties is confirmed.


                                                  (Vinod K.Sharma)
5.09.2009                                              Judge
rp