Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Achal Singh vs Smt. Ram Lali
2015 Latest Caselaw 610 ALL

Citation : 2015 Latest Caselaw 610 ALL
Judgement Date : 21 May, 2015

Allahabad High Court
Ram Achal Singh vs Smt. Ram Lali on 21 May, 2015
Bench: Pramod Kumar Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R. 
 
Court No. - 24 
 

 
Case :- CRIMINAL REVISION No. - 3632 of 2009
 

 
Revisionist :- Ram Achal Singh
 
Opposite Party :- Smt. Ram Lali
 
Counsel for Revisionist :- Sanjay Kumar Mishra,Vishesh Kumar
 
Counsel for Opposite Party :- A.G.A,Anand Kumar Srivastava
 

 
Hon'ble Pramod Kumar Srivastava,J.

Heard Sri Vishesh Kumar, learned counsel for the revisionist , Sri Anand Kumar Srivastava, learned counsel for opposite party and perused the record.

Principal Judge, Family Court, Allahabad had allowed the petition of Smt. Ram Lali under section 125 Cr.P.C. and directed her husband Ram Achal Singh (present revisionist) to pay her maintenance. After some time applicant of the original case had filed application under section 127 Cr.P.C., which was registered as Misc. Case No. 83/2003 for enhancement of amount of maintenance. Said petition was allowed by the court below on 14.10.2004. Then opposite party-revisionist moved recall application dated 29.10.2005, which was allowed by the court below on 8.12.2006. After that fresh opportunity of hearing was afforded to the parties,  then court below  decided the said application under section 127 Cr.P.C. afresh on 23.2.2008 in absence of opposite party-revisionist and awarded enhancement maintenance in favour of applicant Smt. Ram Lali. Thereafter opposite party-revisionist again moved restoration application on 15.7.2008, which was registered as Misc. Case No. 197/2008, Ram Achal Singh Vs. Smt. Ram Lali. In this case court below had accepted the objection and afforded opportunity of hearing to both the parties and thereafter passed impugned order dated 22.7.2009, by which said restoration application/Misc. Case No. 197/2008 was rejected. Aggrieved by this impugned order dated 22.7.2009 present revision has been preferred.

A perusal of record of the case and impugned order reveal that court below had afforded opportunity of hearing to revisionist and opposite party and thereafter passed impugned order after considering the facts and circumstances of the case. The ground for delay and absence during proceedings of the case, as stated by the revisionist, was considered by the Principal Judge, Family Court, who had appreciated them in the light of the available records  and thereafter gave finding of fact that revisionist had deliberately not moved any application for recalling of order dated 23.2.2008. Trial Court had also gave finding that no satisfactory explanation was given by revisionist for condoning the delay in moving the application for restoration/Misc. Case No. 197/2008. These findings of the trial court are apparently presentable and acceptable. Impugned order appears to have been passed after appreciation of evidence and after affording opportunity of hearing to parties.

In ruling "Jagannath Choudhary & ors vs. Ramayan Singh & another, AIR 2002 S.C. 2229" Hon'ble Apex Court has held as under:-

"Where the court concerned does not appear to have committed any illegality or material irregularity or impropriety in passing the impugned judgment and order, the revision cannot succeed. If the impugned order apparently is presentable, without any such infirmity which may render it completely perverse or unacceptable and when there is no failure of justice, interference cannot be had in exercise of revisional jurisdiction". - - - "It is not an appeal wherein scrutiny of evidence is possible, neither the revisional jurisdiction is open for being exercised simply by reason of the factum of another view being otherwise possible."

On the basis of above discussion, the finding of fact given by Principal Judge, Family Court is apparently acceptable and cannot be interfered through exercise of revisional jurisdiction on the ground that on the basis of those evidences another conclusion may also be reached. There is no illegality, impropriety or error in the impugned order. Therefore, revision fails and is hereby dismissed.

Let a copy of this order be sent to trial court.

Order Date :- 21.5.2015

SR

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter