Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Anuradha Dadhich vs Anurag Verma (2026:Rj-Jd:6139)
2026 Latest Caselaw 1556 Raj

Citation : 2026 Latest Caselaw 1556 Raj
Judgement Date : 3 February, 2026

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Smt. Anuradha Dadhich vs Anurag Verma (2026:Rj-Jd:6139) on 3 February, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:6139]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 2383/2026

Smt. Anuradha Dadhich D/o Shri Govind Lal, Aged About 43
Years, R/o Vikramaditya Nagar, Near New Sojat City Police
Station, Sojat City, District Pali, Rajasthan.
                                                                      ----Petitioner
                                       Versus
Anurag Verma S/o Shri Alok Kumar Verma, R/o C-96, Mahesh
Nagar, District Jaipur, Rajasthan.
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Rajesh Joshi, Sr. Adv
                                   assisted by Mr. Devesh A Purohit
For Respondent(s)            :     -



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

03/02/2026

By way of filing the present civil writ petition under Article

226 of the Constitution of India, the petitioner has prayed for the

following reliefs:-

"It is, therefore, prayed that your Lordship may graciously be pleased to accept and allow this writ petition and by an appropriate writ, order or direction or in the nature thereof;

(i) The impugned order dated 25.11.2025 (Annex-5) passed by the learned Family Court No.2, Jodhpur in Civil Original Suit No.928/2019 (296/2025) titled as [Anurag Vs. Anuradha may kindly be quashed and set aside.

(ii) Cost of the writ petition may be awarded in favour of the petitioner.

(iii) Any other order or direction which may be considered just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner."

2. The brief facts of the case are that the respondent filed an

application under Section 9 of the Hindu Marriage Act against the

petitioner before the competent Family Court at Jaipur in the year

(Uploaded on 03/02/2026 at 07:19:41 PM)

[2026:RJ-JD:6139] (2 of 5) [CW-2383/2026]

2017 on multiple grounds. Subsequently, the matter was

transferred from the competent Family Court at Jaipur to the

Family Court, Jodhpur, pursuant to the order passed by this Court

dated 28.08.2019.

3. The proceedings initiated by the respondent under Section 9

of the Hindu Marriage Act are presently pending before the Family

Court No.2, Jodhpur. The petitioner is aggrieved by the order

dated 25.11.2025 passed by the learned Family Court No.2,

Jodhpur, whereby the application filed by the respondent under

Order VII Rule 14 CPC for taking the following documents on

record was allowed:

(a) The application for obtaining the marriage certificate between

the petitioner and the respondent filed before the Municipal

Council, Jaipur; and

(b) Photographs of the alleged marriage between the parties.

4. Learned counsel for the petitioner submitted that there was

no sufficient cause for belatedly filing the application for bringing

the documents on record, as the same were admittedly available

with the respondent since the year 2013. It was contended that it

is incumbent upon a party to place on record all relevant

documents within its power and possession at the initial stage of

the proceedings, and failure to do so would debar such party from

producing the documents at a belated stage in the absence of a

satisfactory explanation.

5. Learned counsel further submitted that the marriage

certificate sought to be brought on record has been issued under

the guidelines dated 22.05.2006, whereas after the coming into

force of the Rajasthan Municipalities Act, 2009, no marriage

(Uploaded on 03/02/2026 at 07:19:41 PM)

[2026:RJ-JD:6139] (3 of 5) [CW-2383/2026]

certificate could have been issued under the said guidelines. It

was also urged that the photographs of the alleged marriage have

been taken on record by the impugned order dated 25.11.2025 in

complete disregard of the fact that in proceedings between the

same parties before the learned ADJ No.6, Jaipur, the said

photographs were not found to be legally effective or enforceable.

Thus, it was argued that the respondent cannot be permitted to

place on record incomplete and fabricated documents which are

not legally enforceable.

6. Learned counsel vehemently submitted that the impugned

order dated 25.11.2025 passed by the learned Family Court No.2,

Jodhpur, allowing the application under Order VII Rule 14 CPC,

neither serves the ends of justice nor assists in resolving the

dispute between the parties. It was further submitted that the

impugned order is ex facie illegal and without jurisdiction, as the

defect goes to the root of admissibility and is not curable by

judicial discretion or directions. On these grounds, learned counsel

prayed for setting aside the impugned order dated 25.11.2025.

7. Heard.

8. Having heard learned counsel for the petitioner and having

perused the material available on record, this Court finds that the

respondent has filed a petition under Section 9 of the Hindu

Marriage Act seeking restitution of conjugal rights. Prima facie, the

documents sought to be produced on record pertain to the

issuance of a marriage certificate between the parties and certain

photographs indicating that the marriage had, in fact, taken place

an assertion which has been categorically denied by the petitioner.

(Uploaded on 03/02/2026 at 07:19:41 PM)

[2026:RJ-JD:6139] (4 of 5) [CW-2383/2026]

The documents permitted to be taken on record are yet to be

proved by the respondent in accordance with law.

9. In the opinion of this Court, while deciding an application

under Order VII Rule 14 CPC, the Court has the discretion to

permit the filing of documents at a belated stage if it is prima

facie satisfied that the production of such documents does not

alter the nature of the suit or proceedings and would aid in the fair

and just adjudication of the dispute. Any inconvenience or delay

caused to the opposite party can be suitably compensated.

10. As noticed above, the learned Court below is dealing with

proceedings relating to restitution of conjugal rights, wherein the

petitioner has denied the very factum of marriage. In the

considered opinion of this Court, no prejudice has been caused to

the petitioner, as she shall have full opportunity to cross-examine

the respondent with regard to the said documents, including the

validity of the marriage certificate issued under the guidelines

dated 22.05.2006 after the enforcement of the Rajasthan

Municipalities Act, 2009, as well as the admissibility of the

photographs in the absence of compliance with Section 65-B of

the Indian Evidence Act, at the appropriate stage of the

proceedings.

11. In view of the aforesaid discussion, this Court finds no merit

in the present writ petition. The same is accordingly dismissed.

However, considering the fact that the proceedings under Section

9 of the Hindu Marriage Act have been pending before the

competent Family Court for more than five years, the learned

Family Court is directed to make all possible efforts to conclude

the proceedings expeditiously, preferably within a period of six

(Uploaded on 03/02/2026 at 07:19:41 PM)

[2026:RJ-JD:6139] (5 of 5) [CW-2383/2026]

months from today. No unnecessary adjournments shall be

granted to either of the parties.

12. All pending applications stand disposed of.

(KULDEEP MATHUR),J 19-himanshu/-

(Uploaded on 03/02/2026 at 07:19:41 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter