High Court Madhya Pradesh High Court

Raghuveer vs Smt. Rekha And Anr. on 19 August, 2002

Madhya Pradesh High Court
Raghuveer vs Smt. Rekha And Anr. on 19 August, 2002
Equivalent citations: 2002 (4) MPHT 528
Author: N S ‘Azad’
Bench: N S ‘Azad’

ORDER

Narain Singh ‘Azad’, J.

1. The petitioner seeks quashment of order dated 26-3-2001, passed by J.M.F.C., Chhindwara, in M.J.C. No. 35/99, so also the order dated 23-1-2002, passed by 1st Addl. Sessions Judge, Chhindwara, in petitioner’s Criminal Revision No. 73/2002, wherein, his challenge to order dated 26-3-2001, passed by J.M.F.C., Chhindwara, stood negatived. By order dated 26-3-2001, passed in MJ.C. No. 35/99, against this petitioner, J.M.F.C. granted maintenance to Rekha Bai at the rate of Rs. 700/- per month and to Ku. Yash at the rate of Rs. 550/- per month, in their petition, filed under Section 125 of the Cr.PC.

2. The petitioner assails the aforesaid orders on the ground that respondent No. 1 herself had deserted the petitioner and is living separately, without there being any just and proper ground.

3. But a consideration of order dated 26-3-2001, passed by J.M.F.C, Chhindwara, reveals that on the basis of objective assessment of evidence of both the parties, the learned J.M.F.C. has recorded finding of availability of a proper ground of desertion to respondent No. 1, on account of petitioner’s cruel treatment and the other fact of taking a keep.

4. The aforesaid finding of the learned J.M.F.C is not found to be perverse. Similarly, the learned Revisional Court is also found to have considered the evidence of both the parties in detail, while disposing the petitioner’s revision.

5. Since petitioner seeks reliefs on appreciation of evidence hence, this petition is virtually a second revision, which is not maintainable. It is found explained in Ramfool v. Smt. Jagrati, reported in 2001(2) M.P.H.T. 234, also by this Court that a second revision in the garb of petition under Section 482, Cr.PC is not maintainable. Thus, this petition is liable to be rejected, being not maintainable.

6. In the result, the petition stands dismissed being not maintainable at the stage of motion hearing.