Citation : 2025 Latest Caselaw 4374 Raj
Judgement Date : 6 August, 2025
[2025:RJ-JD:34786-DB] (1 of 2) [CMA-2487/2024]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Misc. Appeal No. 2487/2024
Smt. Amrita Meghwal D/o Mishri Lal Melka, Aged About 38 Years,
W/o Babu Lal Meghwal At Present Residence S 3 Plot Number
199, Shree Sai Residency Iiird Floor, Lalarpura Raod Gandhipath
Vaishali Nagar Jaipur Tehsil And District Jaipur Rajasthan
----Appellant
Versus
Babu Lal Meghwal S/o Hemaram Meghwal, Aged About 47 Years,
Residence Ramdev Colony Jalore Tehsil And District Jalore
Rajasthan
----Respondent
For Appellant(s) : Mr. Rajendra Singh Rathore
For Respondent(s) : Ms. Khusbhoo Palasia
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
HON'BLE MR. JUSTICE ANUROOP SINGHI
Judgment
06/08/2025
Heard learned counsel for the parties.
The present appeal has been filed against the judgment and
decree dated 07.06.2023, whereby, the Family Court, Jalore has
passed the order allowing Application under Section 13 of the
Hindu Marriage Act, 1955 preferred by the respondent-husband.
The order dated 07.06.2023 has been passed exparte. The
appellant has preferred an application under Order 9 Rule 13 CPC
for setting aside the exparte proceedings and the same is pending
consideration before learned Court below.
In these circumstances, we are not inclined to entertain the
present appeal at this stage.
[2025:RJ-JD:34786-DB] (2 of 2) [CMA-2487/2024]
Accordingly, the appeal is dismissed with liberty to the
appellant to prosecute the pending application preferred under
Order 9 Rule 13 CPC for setting aside the exparte decree.
The stay application and other pending applications, if any,
also stand disposed of.
(ANUROOP SINGHI),J (VINIT KUMAR MATHUR),J 85-SanjayS/-
Powered by TCPDF (www.tcpdf.org)
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!