Citation : 2017 Latest Caselaw 7227 ALL
Judgement Date : 23 November, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?A.F.R. Court No. - 17 Case :- CRIMINAL MISC. WRIT PETITION No. - 20883 of 2007 Petitioner :- Parshuram Singh Respondent :- State Of U.P. & Another Counsel for Petitioner :- O.P. Singh Counsel for Respondent :- Govt. Advocate,Sudhir Kumar Singh Hon'ble Prabhat Chandra Tripathi,J.
Case called out. None responds on behalf of the petitioner. Sri Sudhir Kumar Singh, learned counsel for the respondent no.2 and learned A.G.A. for the respondent no.1 Stae of U.P. are present.
There is none on behalf of the petitioner to press this writ petition.
Heard learned counsel for the respondent no.2, learned A.G.A. for the State and perused the record.
The instant writ petition has been preferred on behalf of the petitioner against the judgement and order dated 28.9.2007 passed by the learned court of Sessions Judge, Ballia in criminal revision no.232 of 2007 (Parashuram Singh Vs. Sushila Devi), under Section 125 Cr.P.C., Police Station Chitbaragaon, District Ballia whereby the learned court of Sessions Judge, Ballia has dismissed the revision preferred against exparte judgement and order dated 25.6.2007 passed by the learned court of the Civil Judge (Junior Division) East/Judicial Magistrate, Ballia in case no.122 of 2007 (Smt. Sushila Singh Vs. Parashuram Singh), whereby the Civil Judge (Junior Division) East/Judicial Magistrate, Ballia has allowed the petition under Section 125 Cr.P.C. of the petitioner as exparte and ordered the opposite party to pay Rs.1,500/- to the petitioner from the date of the judgement.
The factual matrix of the case is enumerated as below:-
"Applicant Sushila Singh was married to opposite party Parashuram Singh 25 years ago at her paternal home Ramjue Chit, Police Station Chibaragaon, District Ballia. Due to this marital wedlock between both the parties they were blessed with one son and one daughter. The opposite party Parashuram Singh illegitimately remarried with one girl Sona Devi resident of Bairawa (Bhimpura). Opposite party has beaten and harassed the applicant. Opposite party had denied the maintenance to her. Opposite party is working as teacher in Primary School, Sultanipur, Block Rasara and earns Rs.10,000/- per month as salary. he owned 25 bighas of agricultural land. Applicant has prayed to allow her maintenance to the tune of Rs.5000/- per month. Opposite party has denied his marriage with the applicant. Instead he has admitted his marriage with Sona Devi. Opposite party has admitted to keep the applicant with him. Opposite party had admitted that he was a Primary School Teacher and earns salary of Rs.6,500/- per month. He owned 11 bighas of agricultural land out of which only 7 bighas of land could be cultivated. Applicant in oral evidence herself produced as A.P.W. 1 and A.P.W. 2 Rama Shankar Tiwari whereas opposite party in his oral evidence has produced himself as O.P.W.1. In the documentary evidence the applicant has produced a certificate issued by Pradhan and a copy of family register. Opposite party has produced pay certificate. Due to absence of the opposite party case proceeded as exparte. An affidavit was filed. The applicant has supported the exparte case through her affidavit which was not controverted by the opposite party. Due to which the application under Section 125 Cr.P.C. presented by the applicant was allowed exparte and opposite party was directed to pay Rs.1,500/- as maintenance allowance to her."
The aforementioned order dated 25.6.2007 passed by the Civil Judge (Junior Division) East/Judicial Magistrate, Ballia (supra) was assailed in criminal revsion no.232 of 2007 (Parashuram Singh Vs. Sushila Devi) before the learned court of Sessions Judge, Ballia. The revision was dismissed by the learned court of Sessions Judge, Ballia vide its order dated 28.9.2007.
After hearing the learned counsel for both the parties and perusal of the record, the learned court of Sessions Judge, Ballia has concluded that the revisionist was paying Rs.1000/- per month as maintenance allowance which was enhanced as Rs.1,500/- per month. The revisionist has admitted that he was getting Rs.6,500/- per month salary and owned 11 bighas of agricultural land.
There is no illegality, perversity or infirmity in the impugned orders. The revision lacks merits and is liable to be dismissed.
The revision is, accordingly, dismissed on merits.
Order Date :- 23.11.2017
S.Sharma
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!