Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Kumar vs Sarita Devi
2026 Latest Caselaw 423 ALL

Citation : 2026 Latest Caselaw 423 ALL
Judgement Date : 17 March, 2026

[Cites 5, Cited by 0]

Allahabad High Court

Sanjay Kumar vs Sarita Devi on 17 March, 2026





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2026:AHC:53621
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
MATTERS UNDER ARTICLE 227 No. - 3280 of 2026   
 
   Sanjay Kumar    
 
  .....Petitioner(s)   
 
 Versus  
 
   Sarita Devi    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Santosh Kumar Jaiswal   
 
  
 
Counsel for Respondent(s)   
 
:   
 
 
 
   
 
     
 
 Court No. - 5
 
   
 
 HON'BLE MANISH KUMAR NIGAM, J.      

1. Heard learned counsel for the petitioner and perused the record.

2. The writ petition has been filed seeking following relief :-

"issue, an order or direction to Principal Judge, Family Court District-Ghazipur to decide the Matrimonial Case No. 43/2025 (Sanjay Kumar Vs. Savita Devi) U/S 13 of Hindu Marriage Act expeditiously/ within time bound period."

3. Contention of learned counsel for the petitioner is that the proceedings under Section 13 of the Hindu Marriage Act are pending since 2025. It has been further contended by learned counsel for the petitioner that appropriate directions be issued to the Principal Judge, Family Court, Ghazipur seized with the proceedings of divorce under Section 13 of the Hindu Marriage Act to decide the same within a stipulated time or in a time frame as may be fixed by this Court.

4. Learned counsel for the petitioner brought attention of the Court to the provision of Section 21-B of the Hindu Marriage Act which contemplates to conclude the trial within six months from the date of service of notice of petition on the respondents.

5. Section 21-B of the Hindu Marriage Act is quoted as under:

"21-B. Special provision relating to trial and disposal of petitions under the Act.-(1) The trial of a petition under this Act shall, so far as is practicable consistently with the interest of justice in respect of the trial, be continued from day to day until its conclusion unless the Court finds the adjournment of the trial beyond the following day to be necessary for reasons to be recorded.

(2) Every petition under this Act shall be tried as expeditiously as possible and endeavour shall be made to conclude the trial within six months from the date of service of notice of the petition on the respondent.

(3) Every appeal under this Act shall be tried as expeditiously as possible, and endeavour shall be made to conclude the hearing within three months from the date of service of notice of appeal on the respondent."

6. In view of the statutory requirement as contemplated under Section 21-B of the Hindu Marriage Act, no useful purpose would be served in keeping this petition pending.

7. The Principal Judge, Family Court, Ghazipur is directed to consider and decide the aforesaid pending proceeding before him, in accordance with law, expeditiously, after giving opportunity of hearing to the parties concerned as well as opportunity to lead evidence in support of their case and without granting unnecessary adjournments to either of the parties provided that there is no other legal impediment, keeping in view the statutory mandate of Section 21-B of the Hindu Marriage Act quoted above.

8. With these observation, this petition is disposed of.

(Manish Kumar Nigam,J.)

March 17, 2026

Ved Prakash

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter