Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash vs Saroj Bala & Anr
2024 Latest Caselaw 17991 HP

Citation : 2024 Latest Caselaw 17991 HP
Judgement Date : 25 November, 2024

Himachal Pradesh High Court

Om Prakash vs Saroj Bala & Anr on 25 November, 2024

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CMPMO No.444/2023.

Date of Decision: 25th November, 2024.

         Om Prakash                                                         .....Petitioner
                                           Versus

         Saroj Bala & Anr.                                                ....Respondents
         Coram

The Hon'ble Mr. Justice Bipin Chander Negi, Judge. Whether approved for reporting?1

For the Petitioner: Mr. Ajay Sharma, Sr. Advocate, with Mr. Atharv Sharma, Advocate.

For the Respondents: Mr. Ramakant Sharma, Advocate.

Bipin Chander Negi, Judge (oral).

Heard counsel for the parties and perused the impugned

judgment passed by the First Appellate Court on 07.07.2022

and the judgment passed by the trial Court dated 12.05.2015.

2. From a perusal of the judgment of the trial Court, it is

evident that the case filed by the present petitioner had

dismissed on the assumption that a domestic relationship must

be alive at the time of filing of the petition. The view so taken

has been correctly held to be contrary to the law laid down by

the Apex Court in this respect by the First Appellate Court.

3. Since the trial Court while deciding the case filed by the

present petitioner had not taken into account the evidence on

record and had also not taken the domestic incident report

before passing the judgment dated 12.05.2015, therefore, the

First Appellate Court had correctly set aside the judgment dated

Whether reporters of Local Papers may be allowed to see the judgment? Yes

12.05.2015 and had remanded the matter back for a fresh

consideration.

4. The present petition has been preferred under Article

227 of the Constitution of India.

Article 227 of the Constitution reads as under:-

"227. Power of superintendence over all courts by the High Court.

(1) Every High Court shall have superintendence over all courts and tribunals throughout the territories interrelation to which it exercises jurisdiction.

(2) Without prejudice to the generality of the foregoing provisions, the High Court may--

(a) call for returns from such courts;

(b) make and issue general rules and prescribe forms for regulating the practice and proceedings of such courts; and

(c) prescribe forms in which books, entries and accounts shall be kept by the officers of any such courts.

(3) The High Court may also settle tables of fees to be allowed to the sheriff and all clerks and officers of such courts and to attorneys, advocates and pleaders practising therein: Provided that any rules made, forms prescribed or tables settled under clause (2) or clause (3) shall not be inconsistent with the provision or any law for the time being in force, and shall require the previous approval of the Governor.

(4) Nothing in this article shall be deemed to confer on a High Court powers of superintendence over any court or tribunal constituted by or under any law relating to the Armed Forces."

5. The scope of jurisdiction of High Court under Article 227

of the Constitution has been expounded by the Hon'ble

Supreme Court as under:

(i) In Sadhana Lodh vs. National Insurance Co. Ltd.

& another, (2003)3 SCC 524, it has been held as under:-

"7. The supervisory jurisdiction conferred on the High Courts under Article 227 of the Constitution is confined only to see whether an inferior court or Tribunal has proceeded within its parameters and not to correct an error apparent on the face of the record, much less of an error of law. In exercising the supervisory power under Article 227 of the Constitution, the High Court does not act as an Appellate Court or the Tribunal. It is also not permissible to a High Court on a petition filed under Article 227 of the Constitution to review or re- weigh the evidence upon which the inferior court or Tribunal purports to have passed the order or to correct errors of law in the decision."

(iii) In Garment Craft vs. Prakash Chand Goel, (2022)4

SCC 181, it has been held as under:-

"15. Having heard the counsel for the parties, we are clearly of the view that the impugned order is contrary to law and cannot be sustained for several reasons, but primarily for deviation from the limited jurisdiction exercised by the High Court under Article 227 of the Constitution of India. The High Court exercising supervisory jurisdiction does not act as a court of first appeal to reappreciate, reweigh the evidence or facts upon which the determination under challenge is based. Supervisory jurisdiction is not to correct every error of fact or even a legal flaw when the final finding is justified or can be supported. The High Court is not to substitute conclusion, for its own that of decision the on facts inferior court and or tribunal. The jurisdiction exercised is in the nature of correctional jurisdiction to set right grave dereliction of duty or flagrant abuse, Celina Coelho Pereira (Ms) and Others v. Ulhas Mahabaleshwar Kholkar and Others, (2010) 1 SCC violation of fundamental principles of law or justice. The power under Article 227 is exercised sparingly in appropriate cases, like when there is no evidence at all to justify, or the finding is so perverse that no reasonable person can possibly come to such a conclusion that the court or tribunal has come to. It is axiomatic that such discretionary relief must be exercised to ensure there is no miscarriage of justice."

6. Thus, from the above stated exposition of law, it is clear

that this Court has restrictive and limited jurisdiction to

interfere under Article 227 of the Constitution of India, except

to set right grave dereliction of duty or flagrant abuse or

violation of fundamental principle of law or justice.

7. In the aforesaid facts and attending circumstances of

the case at hand, I see no infirmity in the impugned judgment

passed by the First Appellate Court on 07.07.2022 and there is

no ground for interference under Article 227 of the Constitution

of India is made out, in the case at hand.

8. In view of the aforesaid, present petition is dismissed

being devoid of merit and so also the pending application(s), if

any.

9. Parties are directed to appear before the trial Court on

13.12.2024. The trial Court shall decide the matter as

expeditiously as possible, subject to its convenience, preferably

within a period of six months from 13.12.2024.

10. Record be sent back forthwith.

(Bipin Chander Negi) Judge 25th November, 2024 (Gaurav Rawat)

 
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 : MAIMS

 
 
Latestlaws Newsletter