Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajinder Bhardwaj vs Anita Sharma
1992 Latest Caselaw 404 Del

Citation : 1992 Latest Caselaw 404 Del
Judgement Date : 16 July, 1992

Delhi High Court
Rajinder Bhardwaj vs Anita Sharma on 16 July, 1992
Equivalent citations: ILR 1993 Delhi 551, 1992 RLR 390
Author: P Nag
Bench: P Nag

JUDGMENT

P.N. Nag, J.

(1) [ED. Facts : There were proceedings under H.M. Act in which wife was successful. Husband appealed to High Court. Appeal was heard and reserved for orders. Respdt. at this stage made an application u/S. 151, Civil Procedure Code . r.w. S. 27 of HM. Act saying that appellant had not given her Istridhan and he should be ordered to give same or its value amounting to more than Rs.2 lakh.] Judgment para 4 onwards is;-

(2) I have given Careful consideration to the rival submission of the learned counsel for the parties and am of the considered opinion that this application raises serious disputed questions of facts, which cannot be decided in these appellate proceedings.

(3) Under S. 19 of the Act 'Every partition Under the Act shall be presented to the District court Within the local limits of ordinary original civil Jurisdiction (i) the marriage Was solemnized, or (ii) the respondent at the time of the presentation of the petition resides, or (iii) the parties to the marriage last resided together, or (iv) the petitioner is residing at the time of the presentation of the petition, in a case where the respondent is, at that time, residing outside the territories to which the Act extends, of has not been heard of as being alive for a period of seven years or more by those persons who would naturally have heard of him if he were alive There is no dispute that the district court has jurisdiction in the matter. There cannot be any dispute also that the petition u/S. 27 of the Act filed by the respondent-applicant can also be tried by the district court u/S. 19 of the Act.

(4) In my opinion, therefore, it would be appropriate if such a petition is filed and adjudicated upon by the district court u/S. 19 of the Act. The facts which have been alleged in this petition filed u/S. 37 of the Act were not present in the minds of the parties and consequently they had not joined issues on these points and therefore that is all the more reason that this petition cannot be decided at the appellate stage by this court, more particularly when the arguments in the main case have already been heard and concluded and judgment reserved.

(5) Mr. Aggarwal, learned counsel for the appellant, has vehemently submitted that the present application is not maintainable u/S. 27 and has to be dismissed on the ground that the applicant has alleged therein that Istridhan has not been returned and the same exclusively belongs to her not jointly to both appellant and respondent. In order to attract the provisions of S. 27, the property to be returned must belong jointly to both husband and wife.

(6) This controversy is left open and shall be decided by the district court in case such a petition is presented there.

(7) Liberty is given to the respondent to move such a petition before the district court u/S 19 of the Act.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter