Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prahlad Swarup Aggarwal vs Rattan Bala Aggarwal
1991 Latest Caselaw 761 Del

Citation : 1991 Latest Caselaw 761 Del
Judgement Date : 3 December, 1991

Delhi High Court
Prahlad Swarup Aggarwal vs Rattan Bala Aggarwal on 3 December, 1991
Equivalent citations: 46 (1992) DLT 144, I (1992) DMC 178
Author: S Duggal
Bench: S Duggal

JUDGMENT

Santosh Duggal, J.

(1) Case records have been receded. On perusal of the same I find that the proceedings, to which the impugned order pertains were, on an application under Section 24 of the Hindu Marriage Act, filed by the respondent, who is also respondent in the petition filed by the present petitioner under Section 13(ia) of the Act.

(2) On perusal of the order sheets I find that in fact the application under Section 24 of the Act was listed for orders on 3rd July, 1986 by order dated 26th May, 1986 when the petitioner moved on application for cross-examining the respondent. This application was allowed. After that application was disposed of by order dated 27th October, 1986, the petitioner moved another application under Order 12 Rule 8 CPC. That application was disposed of vide order dated 25th April, 1987 and then the case was fixed for cross-examination of the parties in respect to their respective affidavits filed in connection with the application under Section 24 of the Act. After conducting part crossexamination, the petitioner kept on seeking adjournments and in between filed applications including the one under Order Ii Rule 12 CPC. After that application was disposed of, again date for cross-examination was fixed and eventually by order dated 25th December, 1988, the Court allowed request of the petitioner for adjournment for cross-examination of the respondent on payment of Rs. 100.00 as costs and fixed 13/14th March, 1989 to be the date for the purpose.

(3) The petitioner did not stop at that and moved an application under Order 47 Rule I CPC. That was disposed of by order dated 11th May, 1989 and the matter was again listed for cross-examination of the respondent and lastly on 28th May, 1990 the Court after taking note of the fact that the order of cross-examination had been made for the first time as far back as 25th April, 1987, allowed the request of the petitioner for adjournment on payment of further costs of Rs. 125.00 as earlier costs of Rs. 100.00 had not been paid.

(4) On 25th October, 1990 when the respondent was present for her cross-examination, the petitioner expressed inability to pay the costs. The Court did not allow him further opportunity as sought by him in view of the history of his conduct and I do not find any infirmity or illegality committed by the Court in closing his right of cross-examination of the respondent.

(5) There is no merit in this revision petition. The same is accordingly dismissed.

(6) Case records be sent back Immediately so that the case is taken up on the date fixed by the trial Court.

 
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