High Court Punjab-Haryana High Court

Simarjeet Kaur vs Parampreet Singh on 20 January, 2009

Punjab-Haryana High Court
Simarjeet Kaur vs Parampreet Singh on 20 January, 2009
FAO No. 65-M of 1999                                           -1-

                                       ****


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                          FAO No. 65-M of 1999
                          Date of decision: 20.01.2009.


Simarjeet Kaur                                           ...Appellant

                                     Versus

Parampreet Singh                                     ...Respondent


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


Present:    Mr. Ashok Singla, Advocate, for the appellant.

            Mr. G.S.Bal, Advocate for the respondent.
                                *****

S.D.ANAND, J.

A petition filed by the respondent-husband under Section 13 of

the Hindu Marriage Act (hereinafter referred to as “the Act”), for dissolution

of marriage, was allowed by the learned Trial Judge by upholding the plea

that the appellant-wife had been proved to be suffering from mental

disorder of such a kind and to such an extent that the husband cannot be

reasonably expected to live with her. That plea was subject of issue no.1

which was decided in favour of husband and against the wife. Even under

issue no.2, the plea of cruelty was upheld by the learned Trial Court in

favour of the husband and against the wife.

I have heard Mr. Ashok Singla, learned counsel for the

appellant and Mr. G.S.Bal, learned counsel for the respondent and have

carefully gone through the record.

In order to obtain the invalidation of the finding recorded by the
FAO No. 65-M of 1999 -2-

****

learned Trial Court under issue no.1, learned counsel for the appellant

argues that there is complete want of acceptable evidence on record to

prove that appellant-wife was, infact, suffering any mental disorder. The

plea raised in the alternative, is that the mental disorder (even if proved to

exist) was not of type which could justify the dissolution of the matrimonial

ties.). In support of the averment, learned counsel draws sustenance from

Ram Narain Gupta Vs. Smt. Rameshwari Gupta AIR 1988 Supreme

Court 2260, Champa Vs. Balwant 1985 (2) Cur. L.J. 279 and Prakash

Kumar Bachlaus Vs. Smt. Chanchal @ Jaya 2007 (4) R.C.R.(Civil) 152.

Learned counsel for the respondent-husband resisted the plea

by arguing that the appellant had been proved on record to have

undergone treatment at the hands of various experts in the field and that

her mental condition does not admit of continuation of matrimonial

relationship. Qua the judicial pronouncements relied upon on behalf of the

appellant, it was argued that those are not applicable to the facts and

circumstances of the case before this Court.

I have given my careful thought to the respective pleas of the

parties in the context of finding under issue no.1. I have not been

persuaded to find any fault with that finding.

Before appreciating the evidence in the context, it requires

pertinent notice that the respondent-husband has raised a precise plea

that the appellant had been suffering from mental disorder of the indicated

kind. As against it, the appellant wife had throughout denied that allegation

in toto. The plea on behalf of the appellant-wife has been found to be

unacceptable. PW-2 Dr. Anil Goyal holds a post-graduate degree in

Psychiatry. He testified on oath that he examined the appellant on

2.3.1995 and she was diagnosed as patient suffering Manic depressive
FAO No. 65-M of 1999 -3-

****

psychosis, manic type. It is also in his statement that the disease she was

suffering from is a type of mental unsoundness. In that disease, the

patient develops aggressive and violent behaviour. The appellant

remained admitted in the hospital upto 11.3.1995 was she discharged on

that date as a controlled patient but she was advised to continue the

treatment indicated in the bed head ticket. The continuation of that

treatment was ordered as she had not fully been cured. Dr. Goyal, pointed

out that the disease aforementioned is not permanently curable because

relapses re-occur with variable intervals. Inability on the part of Dr. Goyal to

identify the patient as the relevant patient is of no significance in view of the

fact that it was none else or other than the appellant himself who had

conceded her hospitalisation in the concerned hospital for the period

2.3.1995 to 11.3.1995.

Thereafter, the appellant had been under the treatment of Dr.

S.K.Tiwari of Tiwari Psychiatric Nursing Home for the period 3.11.95 to

23.12.95. Dr. Tiwari testified that he treated the appellant for duration

aforementioned and that he also treated her off and on between March,

1996 to January 18, 1997. Besides identifying the appellant who was

present in the Court on the date the statement of Dr. Tiwari was recorded,

he also averred that the appellant had been diagnosed to be a patient of

manic depressive psychosis, manic type. It is also in his testimony that

father of the appellant was also suffering from that very disease. He

testified on the basis of history of the patient indicated in the bed head

ticket which he produced as Ex. A1. He also testified that the appellant

used to beusually accompanied by her mother and that signature of Jarnail

Singh a (brother of the appellant) also available on the record as guardian

of the patient. It is also in his testimony that the appellant had a history of
FAO No. 65-M of 1999 -4-

****

1-1/2 years of illness prior to 3.11.1995. Besides it, Dr. Tiwari testified that

electro convulsant therapy was given to the appellant. Apart therefrom, Dr.

Rajesh Bali of Mohan Dai Oswal Memorial Hospital, Ludhiana produced

the bed head ticket Ex. A3 of the appellant. He does not claim to be

Psychiatrist. He only produced the bed head ticket. The Court need not

doubt the correctness of that record because the appellant herself

conceded in the course of her testimony that she had been taken to

Mohan Dai Oswal Memorial Hospital, Ludhiana on 18.4.1995. She tried to

offer an explanation that she had been forcibly taken to the hospital on

7.4.95, 21.4.95, 11.5.95, 3.1.96 and 15.5.96. Besides conceding that it is

her mother who used to accompany her at times, she also conceded that

she remained under the treatment of Dr. S.K.Tiwari from 3.11.1995 to

23.11.1995 and again from March, 1996 to January, 1997. As it is own

averment of the appellant that she had been residing at her natal house

since 28.2.1996, it is apparent that she has been undergoing treatment

from Dr. S.K.Tiwari only after she has gone over from matrimonial house to

her natal house.

It is further apparent from the medical record maintained at

Mohan Dai Oswal Memorial Hospital, Ludhiana that the appellant had been

there for check up, for the first time, on 18.2.1995. The case history shows

that she was accompanied by her husband on that visit. She had been

brought over after an altercation at home and that she had felt infuriated for

not being allowed by the mother-in-law to attend a particular wedding, that

she had threatened to kill herself and that she had locked herself up in a

room and that she had injected insecticide. It is also recorded in the case

history that she had suicidal tendency. Her mother denied all those facts in

toto. Her mother even went to the extent of denying that Jarnail Singh, a
FAO No. 65-M of 1999 -5-

****

brother of the appellant, ever accompanied the appellant to the hospital of

Dr. Tiwari at Bathinda. As already noticed, the signatures of Jarnail Singh

as guardian of the appellant, appear on the relevant record.

The fact that the appellant had locked herself up in a room

was also testified on oath by PW-7 Charna. He proceeded to testify that

the room was broken upon and it was found that wearing apparels of the

appellant smells pesticide.

Learned Trial Court appropriately noticed that Jarnail Singh,a

brother of the appellant did not enter the witness box to deny the allegation

of the husband that the appellant was suffering from mental disorder of the

averred type and that he had been accompanying the appellant to the

hospital of Dr. Tiwari at Bathinda. As already noticed, the mother of the

appellant adopted an attitude of complete denial which (attitude)is proved

on the record to be false.

At the trial, the appellant tried to raise a plea that her husband

would pass stool in the room itself and would require her to clean it up.

That plea does not require consideration inasmuchas it was not even

suggested to the respondent in the course of cross-examination. It was

also not reiterated by the appellant herself or her mother who appeared as

RW-3.

In the light of the foregoing discussion, I have no hesitation in

holding that finding recorded by the learned Trial Judge on point of cruelty

is relate-able to the material obtaining on the file. The respondent-husband

had led affirmative evidence to prove the allegation in the relevant behalf;

whereas the mother of the appellant denied that allegation in toto but her

testimony has been proved to be false. In the light of the allegations in the

relevant behalf and also denial thereof, the production of Jarnail Singh
FAO No. 65-M of 1999 -6-

****

assumed added importance but he was examined at the trial. That finding

shall stand affirmed.

Insofar as the allegation pertaining to cruelty is concerned, it

was admitted by the appellant that she had launched a prosecution under

Section 498-A IPC against the respondent and members of her in-laws

family. In this case too, she levelled a false allegation that the respondent

would pass stool in the room and would require her to clean it up. The

appellant had, thus, been correctly held to have caused mental cruelty to

the respondent-husband. The making of false allegation in the pleadings

can also be taken to be an act cruelty. In that view of things, I have no

hesitation in affirming the finding recorded by the learned Trial Court on

point of cruelty.

In the light of the fore-going discussion, the appeal is held to

be denuded of merit and is ordered to be dismissed.

January 20, 2009                                  (S.D.Anand)
Pka                                                  Judge