High Court Patna High Court - Orders

Kishore Sah vs Radha Devi & Ors on 30 August, 2011

Patna High Court – Orders
Kishore Sah vs Radha Devi & Ors on 30 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. REV. No.124 of 2009
                       Kishore Sah, son of late Saryug Sah, resident of village-
                  Parokiya, P.S.-Sonbarsha, District- Saharsa.
                                                 Versus
                  1.    Radha Devi, wife of Kishore Sah and D/O of Sri Sah,
                        resident of village-Manuari, P.S.-Sonbarsha, District-
                        Saharsa.
                  2.    Raj Kumar Sah.
                  3.    Arun Sah.
                  4.    Parvati Kumari
                  (All minor sons (2 & 3) and daughter (4) of Kishore Sah,
                  represented through their natural guardian Radha Devi (mother)
                  residents of village-Manuari, P.S.-Sonbarsha, District- Saharsa)
                                               -----------

5. 30.08.2011 The husband-petitioner has preferred this revision

application under Section 19 (4) of the Family Courts Act

against the order dated 2.07.2008 passed by the learned

Principal Judge, Family Court, Saharsa in Misc. Case

No.52/06 by which he has been directed to pay total sum

of Rs.1100/-per month for maintenance of his wife and

three children.

Heard learned counsel for the petitioner. Even after

service of notice, the opposite parties have not appeared.

The main grievance of the learned counsel for the

petitioner is that the impugned order has been passed ex-

parte without giving any notice of the proceeding to the

petitioner. He has also filed a petition dated 27.09.2008 for

recall of ex-parte order, but it has been rejected by order
2

dated 19.12.2008. The petitioner has filed an information

report as to whether the petitioner has appointed any

Advocate in the proceeding in Misc. Case No.52/06 or not.

A report dated 9.08.2008 has been given by the court

concerned that no Vakalatnama has been filed on behalf of

the opposite party, who is at present petitioner in this case.

The learned counsel for the petitioner submits that since he

has no notice about the case, he could not appear in the

case and could not place his case in that proceeding and as

such, the ex-parte order dated 2.07.2008 should be set

aside. He has further submitted that the petitioner is ready

to file a petition under Section 126 (2) Cr.P.C. for setting

aside the ex-parte order within three weeks.

After hearing the learned counsel for the petitioner

and on perusal of the material on record, it appears that the

learned court has mentioned the order dated 19.12.2008

that notices have properly been issued against the opposite

party/husband. Since 22.06.2007, the opposite party/

husband of Misc. Case No.52/06 has been represented by

the lawyer and the court on 3.12.2007 ordered to proceed

ex-parte hearing. Hence the petitioner/husband cannot

agitate that the proceeding has been concluded without his
3

knowledge, whereas on the other hand, the petitioner has

filed a copy of the application for information vide

Annexure-2. It further appears that no Vakalatnama has

been filed on behalf of the petitioner in the aforesaid Misc.

Case No.52/06, but some one was making Pairvi without

filing any Vakalatnama executed by the petitioner.

Considering the facts and circumstances, the

impugned order dated 2.07.2008 is set aside subject to the

condition that the petitioner will go on paying the amount

of the maintenance granted vide the impugned order dated

2.07.2008 passed by the learned Principal Judge during the

pendency of the petition to be filed by the petitioner within

a period of three weeks. In case the petitioner does not file

any petition under Section 126 Cr.P.C./ does not pay

Rs.1100/-per month to his wife for maintenance of herself

and her children, the impugned order will revive and the

law will take its own course.

With this observation and direction, this petition

stands disposed of.

V.K. Pandey                          ( Amaresh Kumar Lal, J.)