Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vobilineni Sri Raghuram vs Vobilineni Likitha
2024 Latest Caselaw 4976 AP

Citation : 2024 Latest Caselaw 4976 AP
Judgement Date : 2 July, 2024

Andhra Pradesh High Court - Amravati

Vobilineni Sri Raghuram vs Vobilineni Likitha on 2 July, 2024

                      *HON'BLE SRI JUSTICE RAVI NATH TILHARI
                                       AND
                    * HONOURABLE SRI JUSTICE NYAPATHY VIJAY

                    + CIVIL MISCELLANEOUS APPEAL NO: 226/2024




                                  %02.07.2024



# Vobilineni Sri Raghuram,
  S/o. Late Venkata Durga Prasada Rao,
  Aged about 35 years, Software employee,
  R/o. Dangeru Village, K.Gangavaram Mandal,
  East Godavari District.
                                                            ......Appellant

And:

$ Vobilineni Likitha,
  W/o. Vobilineni Sri Raghuram,
  Aged about 29 years, Private Employee,
  R/o. D.No.11-52/2, Undrajavaram,
  Tanuku Mandal, West Godavari District.
                                                            ....Respondent



!Counsel for the petitioner           : Sri K.Satyanandam

^Counsel for the respondent           : Sri P Swamy



<Gist:
>Head Note:
? Cases referred:
                     HIGH COURT OF ANDHRA PRADESH

               CIVIL MISCELLANEOUS APPEAL NO: 226/2024

Vobilineni Sri Raghuram,
S/o. Late Venkata Durga Prasada Rao,
Aged about 35 years, Software employee,
R/o. Dangeru Village, K.Gangavaram Mandal,
East Godavari District.
                                                         ......Appellant

And:

Vobilineni Likitha,
W/o. Vobilineni Sri Raghuram,
Aged about 29 years, Private Employee,
R/o. D.No.11-52/2, Undrajavaram,
Tanuku Mandal, West Godavari District.
                                                         ....Respondent




       DATE OF JUDGMENT PRONOUNCED: 02.07.2024.
    SUBMITTED FOR APPROVAL:



         THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

          THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY



1. Whether Reporters of Local newspapers may                    Yes/No
   be allowed to see the Judgments?



2. Whether the copies of judgment may be marked
   to Law Reporters/Journals?                           Yes/No



3. Whether Your Lordships wish to see the fair
   Copy of the Judgment?

                                                       Yes/No




                                                  ____________________
                                                   RAVI NATH TILHARI, J



                                                    __________________
                                                     NYAPATHY VIJAY,J
  APHC010128672024
                     IN THE HIGH COURT OF ANDHRA PRADESH
                                   AT AMARAVATI                        [3470]
                            (Special Original Jurisdiction)

                     TUESDAY ,THE SECOND DAY OF JULY
                      TWO THOUSAND AND TWENTY FOUR

                                   PRESENT

           THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

             THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY

                CIVIL MISCELLANEOUS APPEAL NO: 226/2024

Between:

Vobilineni Sri Raghuram                                          ...APPELLANT

                                       AND

Vobilineni Likitha                                              ...RESPONDENT

Counsel for the Appellant:

     1. T V JAGGI REDDY

Counsel for the Respondent:

     1. P SWAMY

The Court made the following:

JUDGMENT:

(per Ravi Nath Tilhari, J)

Heard Sri K.Satyanandam, learned counsel representing Sri T.V.Jaggi

Reddy, learned counsel for the appellant and learned counsel for the

respondent appearing through virtual mode.

2. The appellant is the husband of the respondent - wife.

3. The respondent filed H.M.O.P.No.76 of 2022 seeking divorce under

Section 13(1)(ia) of Hindu Marriage Act, 1955. The appellant was set exparte

by an order dated 06.02.2023. The respondent's (wife) evidence was

completed and the matter was posted for orders on 27.02.2023. On

27.02.2023 i.e., the date fixed for delivering of judgment, the appellant filed an

application under Order 9 Rule 7 r/w Section 151 CPC which was dismissed

and the judgment was pronounced. The appellant thereafter on 29.03.2023

filed an application vide I.A.No.1 of 2023 under Order 9 Rule 13 CPC to set

aside the exparte decree dated 27.02.2023, which has been rejected by an

order dated 05.02.2024.

4. Challenging the order dated 05.02.2024, the present appeal has been

filed.

5. The learned Civil Judge (Senior Division), Tanuku rejected I.A.No.1 of

2023 under Order 9 Rule 13 CPC, observing that there was no sufficient

cause shown in the petition for the non appearance and unless sufficient

cause was shown, exparte decree could not be set aside.

6. Order 9 Rule 13 CPC reads as under:

13. Setting aside decree ex parte against defendant.--

In any case in which a decree is passed ex parte against a defendant, he may apply to the Court by which the decree was passed for an order to set it aside; and if he satisfies the Court that the summons was not duly served, or that he was prevented by any sufficient cause from appearing when the suit was called on for hearing, the Court shall make an order setting aside the decree as against him upon such terms as to costs, payment into Court or otherwise as it thinks fit, and shall appoint a day for proceeding with the suit:

Provided that where the decree is of such a nature that it cannot be set aside as against such defendant only it may be set aside as against all or any of the other defendants also:

[Provided further than no Court shall set aside a decree passed ex parte merely on the ground that there has been an irregularity in the service of summons, if it is satisfied that the defendant had notice of the date of hearing and had sufficient time to appear and answer the plaintiff's claim.]

[Explanation.--Where there has been an appeal against a decree passed ex parte under this rule, and the appeal has been disposed of an any ground other than the ground that the appellant has withdrawn the appeal, no application shall lie under this rule for setting aside that ex parte decree.]

7. Under Order 9 Rule 13 CPC, it is evident that an exparte order/decree

can be set aside if the cause for non-appearance is shown to be sufficient. In

Subodh Kumar v. Shamim Ahmed1, the Hon'ble Apex Court held that the

application under Order 9 Rule 13 can be allowed only when the sufficient

cause is made out to set aside the exparte decree. In that case no sufficient

cause was made out to set aside the exparte decree.

8. Learned counsel for the appellant, before us also could not show from

the petition under Order 9 Rule 13 CPC as to in which para, the sufficient

cause was stated for absence, for setting aside the exparte decree.

9. In the present case, learned Trial Court has specifically recorded that no

cause was mentioned much less satisfactory cause and therefore exparte

decree deserves not to be set aside.

10. We do not find any illegality in the order.

11. Learned counsel for the appellant submits that the rejection of the

application under Order 9 Rule 7 on 27.02.2023 was not justified.

(2021) 15 SCC 105

12. We are not satisfied for the reason that the application under Order 9

Rule 7 CPC was filed on the date when the case was fixed for delivering the

judgment. Such an application would not be maintainable on such date. In

such cases, the remedy is to wait for delivery of judgment and file the

application under Order 9 Rule 13 CPC.

13. In Arjun Singh v. Mohindra Kumar2, the Hon'ble Apex Court held as

under:

"18. So far as the case before us is concerned the order under appeal cannot be sustained even on the basis that the finding recorded in disposing of an application under O. IX Rule 7 would, operate as res judicata when the same question of fact is raised in a subsequent application to set aside an exparte decree under Order IX, Rule 13. This is because it is not disputed that in order to operate as res judicata, the court dealing with the first matter must have had jurisdiction and competency to entertain and decide the issue. Adverting to the facts of the present appeal, this would primarily turn upon the proper construction of the terms of Order IX Rule 7. The opening words of that rule are, as already seen, 'Where the Court has adjourned the hearing of the suit exparte. Now, what do these words mean? Obviously they assume that there is to be a hearing on the date to which the suit stands adjourned. If the entirety of the "hearing" of the suit has been completed and the Court being competent to pronounce judgment then and there, adjourns the suit merely for the purpose of pronouncing judgment under Order XX. Rule 1, there is clearly no adjournment of "the hearing" of the suit, for there is nothing more to be heard in the suit. It was precisely this idea that was expressed by the learned Civil Judge when he stated that having regard to the stage which the suit had reached the only proceeding in which the appellant could participate was to hear the judgment pronounced and that on the terms of Rules 6 & 7 he would permit him to do that. If, therefore, the hearing was completed and the suit was not "adjourned for hearing", Order IX. Rule 7 could have no application and the matter would stand at the stage of Order IX. Rule 6 to be followed up by the passing of an exparte decree making Rule 13 the only provision in order IX applicable. If this were the correct position, it would automatically follow that the learned Civil Judge would have no jurisdiction to entertain the application dated May 31, 1958 purporting to be under Order IX. Rule 7, or pass any order thereon on the merits. This in its turn would lead to the result that the application under Order IX, Rule 13 was not only competent but had to be heard on the merits without reference to the findings contained in the previous order".

14. There is another aspect. The perusal of the decree dated 27.02.2023,

shows that the respondent therein i.e., the present appellant on receipt of the

AIR 1964 SC 993 notice appeared through counsel and filed a memo stating that he has no

objection to grant of divorce. The said para reads as under:

"3. On receipt of the notice, the respondent made his appearance through his counsel and filed a memo stating that he has no objection to grant divorce."

15. The above statement in the judgment/decree has not been disputed by

the appellant.

16. We did not find any merit in the appeal. The appeal is accordingly,

dismissed.

No order as to costs.

As a sequel thereto, miscellaneous petitions, if any pending, shall also stand closed.

____________________ RAVI NATH TILHARI,J

__________________ NYAPATHY VIJAY,J

Dated: 02.07.2024 Note:-

L.R. Copy to be marked B/o.

AG

THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY

CIVIL MISCELLANEOUS APPEAL NO: 226/2024 (per Hon'ble Sri Justice Ravi Nath Tilhari)

Dated: 02.07.2024 Note:-

L.R. Copy to be marked B/o.

AG

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter