Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhala Ram vs Guddi (2026:Rj-Jd:15324-Db)
2026 Latest Caselaw 5139 Raj

Citation : 2026 Latest Caselaw 5139 Raj
Judgement Date : 6 April, 2026

[Cites 14, Cited by 0]

Rajasthan High Court - Jodhpur

Bhala Ram vs Guddi (2026:Rj-Jd:15324-Db) on 6 April, 2026

[2026:RJ-JD:15324-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Misc. Appeal No. 2040/2023

Kaushlya Soni W/o Shri Ravikant Soni & D/o Shri Jagdish Prasad
Soni, Age 32 years, R/o Near Laxmikant Mandir, Rajaldesar,
District Churu
                                                   ----Appellant
                            Versus
Ravikant Soni S/o Shri Shankar Lal Soni, Age 31 years, R/o B-1,
Gayatri Kunj Society, behind Ranip Bus Stand, Ahmedabad
(Gujarat).
                                                ----Respondent
                                 Connected With
D.B. Civil Misc. Appeal Nos. 3476/2018, 202/2019, 2083/2019,
2746/2019,     1527/2020,   404/2022,   803/2022,  912/2022,
1227/2022, 1869/2022, 603/2023, 1107/2023, 1198/2023,
1210/2023, 1263/2023, 1277/2023, 1319/2023, 1567/2023,
1599/2023, 1690/2023, 1733/2023,      1817/2023, 1963/2023,
2010/2023, 480/2024, 875/2024, 1029/2024, 1045/2024,
1438/2024, 1538/2024, 2285/2024, 2331/2024, 2348/2024,
2387/2024, 2489/2024, 2525/2024, 2835/2024, 3308/2024,
3342/2024, 3357/2024, 3360/2024, 124/2025, 406/2025,
709/2025, 1238/2025, 1309/2025, 1364/2025, 1436/2025,
1449/2025, 2168/2025, 2275/2025, 2287/2025, 3166/2025,
3303/2025, 3333/2025, 3384/2025, 3385/2025, 3411/2025,
3413/2025, 3423/2025, 3445/2025, 3450/2025, 3463/2025,
3676/2025, 3681/2025, 3722/2025, 301/2026, 303/2026,
341/2026, 373/2026, 579/2026, 644/2026, 672/2026 &
1329/2026

For Petitioner(s)            :     Mr. Muktesh Maheshwari
                                   Ms. Akshita Depura
                                   Ms. Mansi Pipal
                                   Mr. C.P. Soni
                                   Mr. Arpit Mehta
                                   Mr. Mrinal Khatri
                                   Mr. Priyansh Bohra
                                   Mr. Kapil Purohit
                                   Mr. Pradeep Bhakar
                                   Mr. Dhruv Chandra
                                   Mr. Sheetal Kumbhat
                                   Mr. Himanshu Bumb
                                   Mr. Manoj Kumar Pareek
                                   Mr. Kunal Singh Rathore
                                   Mr. Bala Ram Choudhary
                                   Mr. Dilip Kumar Joshi
                                   Mr. Kshitij Vyas
                                   Mr. Abhijeet Joshi
                                   Mr. Mahip Raj Singh Malawat
                                   Mr. Danish Sherani, Mr. Bhawani
                                   Singh and Mr. Gajendra Singh


                         (Uploaded on 07/04/2026 at 07:49:43 PM)
                        (Downloaded on 07/04/2026 at 08:41:37 PM)
 [2026:RJ-JD:15324-DB]                          (2 of 7)                   [CMA-2040/2023]


                                          Mr. P.D Bohra
                                          Mr. D.S. Gaur
For Respondent(s)                   :     Mr. S.S Rathore, AAG with
                                          Mr. Pravin Kumar Choudhary
                                          Dr. Jaya Dadhich
                                          Mr. Keshar Singh Chouhan
                                          Ms. Ayushi Rathore
                                          Mr. Jitendra Choudhary with
                                          Mr. Nishant Gaur
                                          Mr. Vikram Sharma
                                          Mr. Niranjan Singh Shekhawat
                                          Mr. D.S Gaur



                   HON'BLE MR. JUSTICE ARUN MONGA

HON'BLE MR. JUSTICE SUNIL BENIWAL

Judgment

Reportable Judgment Reserved on :-23/03/2026

Pronounced on :- 06/04/2026

By the Court (Per: Arun Monga, J):-

1. These bunch of appeals have been filed assailing various

orders passed by the learned Family Court under Section 24 of the

Hindu Marriage Act, 1955. A common objection raised by the

respondents in all these matters is that an appeal under Section

19 of the Family Courts Act, 1984 is not maintainable against an

order passed under Section 24 of the Act of 1955, as such an

order is interlocutory in nature. By this common order, we propose

to deal with the said objection.

2. In Kavita Vyas v. Deepak Dave1, the question referred to a

Full Bench of this Court was: "Whether an order passed under Section 24 of

the Hindu Marriage Act, 1955 by the Presiding Officer of a Family Court is an

appealable order or not?"

1. DB Civil Reference No. 01/2017, decided on 10.01.2018.

(Uploaded on 07/04/2026 at 07:49:43 PM)

[2026:RJ-JD:15324-DB] (3 of 7) [CMA-2040/2023]

3. The Full Bench noted that, till then i.e. 10.01.2018, a Division

Bench judgment of this Court dated 19.11.2010 in Ajay Malik v.

Smt. Shashi2 held the field, wherein it had been held that such

an appeal was not maintainable.

4. After referring to the relevant statutory provisions and the

case law on the subject, the Full Bench, vide order dated

10.01.2018, held and declared that the Division Bench decision of

this Court in Ajay Malik v. Smt. Shashi (supra) did not lay

down the correct law. The reference was accordingly answered by

holding that an appeal shall lie under Section 19(1) of the Family

Courts Act, 1984 against an order passed by a Family Court under

Section 24 of the Hindu Marriage Act, 1955.

5. Subsequently, in Amit Vyas v. Pramila @ Ranjana3, a

Division Bench of this Court observed, inter alia, that there was

considerable force in the submission that as per Hon'ble Supreme

Court it was held in Captain Ramesh Chander Kaushal v. Mrs.

Veena Kaushal and Others4, that an order under Section 24 of

the Hindu Marriage Act is interlocutory, since it does not finally

determine any of the rights of the parties.

6. The Division Bench further noted that in Roger Shashoua

and Others v. Mukesh Sharma and Others 5, while explaining

the principle of ratio decidendi, the Supreme Court had considered

and summarized the principles governing the doctrine of per

incuriam, holding that a decision may be per incuriam if a

statutory provision, rule or binding precedent was not brought to

2. RLW 2011(2) Raj. 1615.

3. DB Civil Review Petition No. 79/2018 in DB Civil Misc. Appeal No. 3744/2016.

4. (1978) 4 SCC 70.

5. (2017) 14 SCC 722

(Uploaded on 07/04/2026 at 07:49:43 PM)

[2026:RJ-JD:15324-DB] (4 of 7) [CMA-2040/2023]

the notice of the Court; or if its ratio cannot be reconciled with

that of a prior judgment of a co-equal or larger Bench; or where a

High Court decision is not in consonance with the law laid down by

the Supreme Court.

7. Considering that the view in Kavita Vyas (supra) had been

expressed by a Bench larger than a Division Bench, the learned

Division Bench seized of the matter, by order dated 27.05.2022,

expressed its inclination to refer the case for consideration by a

Larger Bench under Rule 59 of the Rajasthan High Court Rules,

1952. The following question of law was framed for the reference

of the Larger Bench:-

"Whether the view taken by the Full Bench of this Court in the case of Kavita Vyas Vs. Deepak Dave, 2018(1) RLW 97 (Raj.) holding that an order passed under Section 24 of the Hindu Marriage Act, 1955 is a judgment and not an interlocutory order and, therefore, appeal against such order is maintainable under Section 19, sub-section (1) of the Family Courts Act, 1984, is per incuriam as the judgment of Hon'ble Supreme Court in the case of Captain Ramesh Chander Kaushal Vs. Mrs. Veena Kaushal and Others (1978) 4 SCC 70 holding that an order passed under Section 24 of the Hindu Marriage Act, 1955 is an interlocutory order, which does not determine any of the rights of the parties, was not considered by the Full Bench of this Court?"

8. However, a Larger Bench has yet to be constituted in terms of

the aforesaid order dated 27.05.2022. Thus, the answer of the

Larger Bench to the said question of law is still awaited. The issue

as to whether an order passed by a Family Court under Section 24

of the Hindu Marriage Act, 1955 is appealable would stand settled

only after, and in the light of, the decision of the Larger Bench. As

of now, the issue remains in a state of uncertainty.

9. In this backdrop, these pending appeals have been taken up

for adjudication on the issue of maintainability.

(Uploaded on 07/04/2026 at 07:49:43 PM)

[2026:RJ-JD:15324-DB] (5 of 7) [CMA-2040/2023]

10. It is to be noted that these D.B. appeals have been filed in

view of the Full Bench judgment dated 10.01.2018 in Kavita

Vyas (supra). The appellants, therefore, cannot be faulted for

having filed these appeals. However, the said Full Bench judgment

itself has now become the subject matter of the reference order

dated 27.05.2022 passed by the learned Division Bench in Amit

Vyas v. Pramila @ Ranjana (supra).

11. In the aforesaid circumstances, we are of the opinion that

once a Division Bench of this Court has expressed doubt as to the

correctness of the ratio laid down by the Full Bench and has

referred the issue for consideration by a Larger Bench, it would be

inappropriate for us to adjudicate these appeals either on the

question of maintainability or on merits. The issue of

maintainability, being the very subject matter of the pending

reference, directly bears upon the jurisdiction of this Court to

entertain and decide these appeals. So long as such doubt

subsists, a corresponding uncertainty clouds the jurisdiction of this

Division Bench itself. In such a situation, judicial discipline and

propriety require that we refrain from rendering a determination

which may pre-empt or conflict with the decision to be rendered

by the Larger Bench. Accordingly, the question relating to

jurisdiction and maintainability ought to await its determination

thereof by the Larger Bench, upon resolution of the reference and

not by us.

12. At the same time, the principle that justice delayed is justice

denied cannot be ignored. Expeditious disposal of litigation is a

matter of larger public interest, and it would be unjust and unfair

(Uploaded on 07/04/2026 at 07:49:43 PM)

[2026:RJ-JD:15324-DB] (6 of 7) [CMA-2040/2023]

to the parties if their cases are allowed to linger any further. A

workable solution for early disposal, therefore, needs to be found.

13. Section 19(4) of the Family Courts Act, 1984 provides that

the High Court may, of its own motion or otherwise, call for and

examine the record of any proceeding in which a Family Court

within its jurisdiction has passed an order under Chapter IX of the

Code of Criminal Procedure, 1973, for the purpose of satisfying

itself as to the correctness, legality or propriety of such order, not

being an interlocutory order, and as to the regularity of such

proceedings. Sub-section (5) further provides that, except as

aforesaid, no appeal or revision shall lie to any Court from any

judgment, order or decree of a Family Court. Thus, orders passed

by a Family Court under Section 24 of the Hindu Marriage Act

stand excluded from the scope of revisional jurisdiction of this

Court.

14. Under Article 226 of the Constitution of India, every High

Court has the power, throughout the territories in relation to which

it exercises jurisdiction, to issue to any person or authority,

including in appropriate cases any Government, directions, orders

or writs, including writs in the nature of habeas corpus,

mandamus, prohibition, quo warranto and certiorari, or any of

them, for the enforcement of the rights conferred by Part III and

for any other purpose.

15. Having regard to the peculiar facts, developments and

circumstances noticed above, we are of the considered opinion

that, in order to avoid further delay, ensure expeditious disposal of

these cases, and serve the larger public interest, these matters

(Uploaded on 07/04/2026 at 07:49:43 PM)

[2026:RJ-JD:15324-DB] (7 of 7) [CMA-2040/2023]

can and ought to be disposed of in exercise of the wide powers of

this Court under Article 226 of the Constitution of India, including

the power to issue appropriate directions and orders for any

purpose.

16. Accordingly, subject to the orders of Hon'ble the Acting Chief

Justice, as the Master of the Roster, these cases be, therefore,

entrusted to the appropriate Bench(es) for disposal on merits.

17. A copy of this order be also sent to the Registrar (Judicial), to

bring to the notice of the Learned Acting Chief Justice the

pendency of the reference order dated 27.05.2022, for

appropriate steps towards constitution of a Larger Bench.

18. With these observations, the appeals are disposed of by

remanding the same to the Registry of this Court to be re-

registered as Single Bench petitions and then listed for hearing, as

above.

                                   (SUNIL BENIWAL),J                                               (ARUN MONGA),J
                                    127-201-Devanshi/-




                                                            (Uploaded on 07/04/2026 at 07:49:43 PM)




Powered by TCPDF (www.tcpdf.org)
 

 
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