Citation : 2025 Latest Caselaw 3901 Tel
Judgement Date : 13 June, 2025
HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
CIVIL REVISION PETITION NO.203 OF 2025
ORDER:
Heard Ms. O.Ramaa Swetha, learned counsel for petitioner and
Sri Rapolu Bhaskar, learned counsel for respondent.
2. This Revision is filed assailing the docket order dated
07.01.2025 in I.A.No.1252 of 2024 in FCOP No.557 of 2021 passed
by the Additional Family Judge, Ranga Reddy District at
L.B.Nagar, whereby and where under application filed under
Order VII Rule 14(3) read with Section 151 of CPC was allowed.
3. Brief facts of the case are that respondent herein has filed
F.C.O.P.No.557 of 2021 against the petitioner herein seeking
divorce by dissolving the marriage of the petitioner and
respondent and evidence on both sides completed and the matter
is coming up for arguments. At that stage, respondent herein filed
application to receive certain documents. Petitioner herein filed
counter resisting the application, however, the trail Court vide
impugned order dated 07.01.2025 allowed the application.
LNA, J
4. Aggrieved by the impugned docket order, dated 07.01.2025,
the present revision is filed.
5. Learned counsel for the petitioner principally contended that
entire evidence was concluded on both sides and the matter was
coming up for arguments and at that stage, respondent filed an
application to receive certain documents. She would further
submit that the documents sought to be taken on record are not
relevant for adjudication of the matter, however, the trial Court
allowed the application by a cryptic order without any reasoning
and without any findings on the objections raised by the petitioner
in the counter affidavit and finally prayed to allow the revision.
6. Per contra, learned counsel for respondent would submit
that the documents sought to be taken on record are crucial and
necessary for proper adjudication of the matter as the petitioner
admitted in her cross-examination that the property, which was
involved in Exs.P13 to P17, does not belong to her, however, she
herself executed the above said documents and in fact, the trial
Court has recorded that several contentions have been raised by LNA, J
the petitioner and on due consideration overall facts and
circumstances, the trial Court has rightly allowed the application
and finally, prayed to dismiss the revision.
7. This Court gave its earnest consideration to the submissions
made by the learned counsel for both the parties and perused the
entire material available on record.
8. Perusal of the impugned order dated 07.01.2025 would show
that the trial Court has not discussed the grounds and reasons
basing on which application was filed to receive the documents,
which are sought to be marked. The trial Court has also not
discussed the objections raised by the petitioner herein opposing
the application, except saying that there is no impediment in
receiving the documents and no prejudice would be caused to the
respondent if the documents are received. The impugned order
reads as under:
"This petition is filed under Order XII Rule 14(3) CPC praying this Court to receive the list of documents mentioned in the petition.
Having regard to the nature and stage of the main case, there is no impediment in receiving the said documents on file, LNA, J
of court subject to proof and relevancy. No prejudice would be caused to the respondent the documents are received.
Hence, on considering the reasons mentioned by the petitioner this petition is allowed as prayed for to receive the documents mentioned in the petition subject to proof and relevancy."
9. The impugned order passed by the trial Court is cryptic and
is bereft of reasons. The trial Court failed to discuss whether the
documents sought to be taken on record are necessary for
adjudication of the matter and whether sufficient reasons have
been shown for filing the application belatedly that too when the
matter was coming up for arguments.
10. In a catena of judgments, the Hon'ble Apex Court and
various High Courts held that any order passed by a Court or a
quasi-judicial authority or a Tribunal shall record reasons for its
conclusions.
11. In Kranti Associates v. Masood Ahmed Khan 1, the Hon'ble
Supreme Court, after considering various judgments, formulated
certain principles which are set out below:-
(2010) 9 SCC 496 LNA, J
"(a) In India the judicial trend has always been to record reasons, even in administrative decisions, if such decisions affect anyone prejudicially.
(b) A quasi-judicial authority must record reasons in support of its conclusions.
(c) Insistence on recording of reasons is meant to serve the wider principle of justice that justice must not only be done it must also appear to be done as well.
(d) Recording of reasons also operates as a valid restraint on any possible arbitrary exercise of judicial and quasi-judicial or even administrative power.
(e) Reasons reassure that discretion has been exercised by the decision maker on relevant grounds and by disregarding extraneous considerations.
(f) Reasons have virtually become as indispensable a component of a decision making process as observing principles of natural justice by judicial, quasi-judicial and even by administrative bodies.
(g) Reasons facilitate the process of judicial review by superior courts.
(h) The ongoing judicial trend in all countries committed to rule of law and constitutional governance is in favour of reasoned decisions based on relevant facts. This is virtually the life blood of judicial decision-making justifying the principle that reason is the soul of justice.
(i) Judicial or even quasi-judicial opinions these days can be as different as the judges and authorities who deliver them.
All these decisions serve one common purpose which is to demonstrate by reason that the relevant factors have been objectively considered. This is important for sustaining the litigants' faith in the justice delivery system.
(j) Insistence on reason is a requirement for both judicial accountability and transparency.
(k) If a judge or a quasi-judicial authority is not candid enough about his/her decision-making process then it is LNA, J
impossible to know whether the person deciding is faithful to the doctrine of precedent or to principles of incrementalism.
(l) Reasons in support of decisions must be cogent, clear and succinct. A pretence of reasons or 'rubber-stamp reasons' is not to be equated with a valid decision-making process.
(m) It cannot be doubted that transparency is the sine qua non of restraint on abuse of judicial powers. Transparency in decision-making not only makes the judges and decision makers less prone to errors but also makes them subject to broader scrutiny (See David Shapiro in Defence of Judicial Candor (1987) 100 Harvard Law Review 731-737) ;
(n) Since the requirement to record reasons emanates from the broad doctrine of fairness in decision-making, the said requirement is now virtually a component of human rights and was considered part of Strasbourg Jurisprudence. See Ruiz Torija v. Spain (1994) 19 EHRR 553 at 562 para 29 and Anya v. University of Oxford [2001] EWCA Civ 405, wherein the court referred to article 6 of European Convention of Human Rights which requires, 'adequate and intelligent reasons must be given for judicial decision.'
(o) In all common law jurisdictions judgments play a vital role in setting up precedents for the future. Therefore, for development of law, requirement of giving reasons for the decision is of the essence and is virtually a part of 'due process'."
Following the principles laid down by the Hon'ble Supreme
Court in Kranti Associates (one cited supra), the High Court of
Gujarat in Aggarwal Dyeing and Printing Works Vs. State of
Gujarat and others 2 observed as under:-
"At the outset, we notice that it is settled legal position of law that reasons are heart and soul of the order and non
2022 SCC Online Guj 2530 LNA, J
communication of same itself amounts to denial of reasonable opportunity of hearing, resulting in miscarriage of justice. This court is bound by the said judgments hereinafter referred to. The necessity of giving reason by a body or authority in support of its decision came for consideration before the Supreme Court in several cases. Initially, the Supreme Court recognized a sort of demarcation between administrative orders and quasi- judicial orders but with the passage of time the distinction between the two got blurred and thinned out and virtually reached a vanishing point in the judgment of the Supreme Court in A. K. Kralpak v. Union of India (1970) 1 SCR 45. The honourable Supreme Court vide judgments in the cases of Ravi Yashwant Bhoir v. District Collector Raigad (2012) 4 SCC 407, Sant Lal Gupta v. Modern Cooperative Group Housing Society Limited (2010) 13 SCC 336; Kranti Associates Private Limited v. Masood Ahmed Khan (2010) 9 SCC 496 and Abdul Ghaffar v. State of Bihar (2008) 3 SCC 258, has expanded the horizon of natural justice and reasons have been treated part of the natural justice. It has gone to the extent in holding that reasons are heart and soul of the order."
12. Thus, the position of law that emerges from the decision
mentioned above is that assignment of reasons is imperative in
nature and the speaking order doctrine mandates assigning the
reason which is the heart and soul of the decision.
13. In the instant case, the trial Court has evidently not adverted
to the contentions set out in the affidavit, filed in support of the
aforesaid application, as well as the contentions raised by the
petitioner therein in the counter and allowed the application by
way of a cryptic three line order.
LNA, J
14. In the light of the judgment of the Hon'ble Supreme Court in
Kranti Associates (supra) and the judgment of the High Court of
Gujarat in Aggarwal Dyeing and Printing Works (supra), it has to
be held that the reasons, which are the heart and soul of the order,
are obviously missing in the impugned order. Therefore, the
impugned order dated 07.01.2025 is unsustainable in the eye of
law.
15. Accordingly, the Civil Revision Petition is allowed and the
impugned docket order dated 07.01.2025 passed by the trial Court
in I.A.No.1252 of 2024 in FCOP No.557 of 2021 is set aside and the
matter is remanded back to the trial Court for fresh disposal on its
own merits, as expeditiously as possible, uninfluenced by any
observations made by this Court in this order. There shall be no
order as to costs.
Pending miscellaneous applications, if any, shall stand
closed.
_______________________________ LAXMI NARAYANA ALISHETTY,J Date: 13.06.2025 Kkm
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!