High Court Punjab-Haryana High Court

Satish Chand Sharma vs Neeru on 23 April, 2003

Punjab-Haryana High Court
Satish Chand Sharma vs Neeru on 23 April, 2003
Equivalent citations: (2004) 137 PLR 523
Author: M S Gill
Bench: M S Gill


ORDER

Mehtab S. Gill, J.

1. Respondent Neeru filed a petition under Section 13 of the Hindu Marriage Act for dissolution of her marriage by a decree of divorce.

2. In the petition, it was averred that the present appellant, demanded dowry in cash and also demanded a scooter. He humiliated the respondent, saying that she was barren and was medically unfit to produce a child. Respondent was beaten several times.

3. A case under Sections 498/406 of the Indian Penal Code was registered against the present appellant.

Learned counsel for the appellant has stated, that the appellant had filed a suit before the trial Court for restitution of conjugal rights. This suit was decreed. In spite of this suit being decreed, respondent still did not come and live in the company of the appellant.

Learned counsel for the respondent has stated that the decree passed in favour of the appellant for restitution of conjugal rights was never executed. The appellant never filed execution application to have the decree executed.

4. I have heard the learned counsel for the parties and gone through the record with the assistance of the learned counsel.

5. Arguments put forward by the learned counsel for the appellant that bona fides of the appellant are clear, when he filed a petition for the restitution of conjugal rights, and a decree was passed in his favour.

6. Though, a decree was passed to this effect, but the appellant did not take any step to have this decree executed. The only conclusion, which one can draw, is that, the appellant wanted to keep this decree as a counter-blast to show to this court that he was ready to keep the respondent with him.

7. In the petition for divorce, which was filed by the respondent, very serious allegations of demand of dowry were made. Respondent, in the petition, had stated that cash of Rs. 10,000/- as also a scooter was demanded and cruelty was inflicted on the person of respondent for not fulfilling the demands of dowry.

8. I have gone through the statement of the appellant. He has not denied the allegations of demand of dowry and cruelty.

I do not find any infirmity in the judgment dated December 1, 2000 passed the Additional District Judge, Rohtak.

Appeal is dismissed.