Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 43]

Supreme Court of India

Shail vs Manoj Kumar And Ors on 29 March, 2004

Equivalent citations: AIR 2004 SUPREME COURT 3210, 2004 (4) SCC 785, 2004 AIR SCW 3023, 2004 ALL. L. J. 1876, (2004) 4 JT 391 (SC), 2004 (2) BLJR 1112, 2004 BLJR 2 1112, (2005) 1 MARRILJ 310, (2004) 18 ALLINDCAS 369 (SC), 2004 (2) ALL CJ 1213, 2004 (2) SLT 1103, 2004 (4) JT 391, 2004 CRILR(SC&MP) 496, 2004 CRIAPPR(SC) 465, 2004 CALCRILR 772, 2004 CRILR(SC MAH GUJ) 496, (2004) 2 BOMCR(CRI) 957, (2004) 3 ALLCRILR 210, (2004) 2 CURCRIR 183, (2004) 19 INDLD 637, (2004) 3 MAH LJ 503, (2004) 55 ALL LR 719, (2004) 28 OCR 216, (2004) 3 SUPREME 108, 2004 SCC (CRI) 1401, (2004) 2 EASTCRIC 239, (2005) 2 ALLCRIR 1230, (2004) 3 JLJR 11, (2004) 2 HINDULR 99, (2004) 3 PAT LJR 131, (2005) 1 RECCRIR 384, (2004) 3 MPLJ 336, (2004) 4 SCALE 199, 2004 ALLMR(CRI) 2220, (2004) MAD LJ(CRI) 661, 2005 (1) MARR LJ 310, (2004) ILR (KANT) (3) 2953, (2004) 2 RECCRIR 108, (2004) 2 CHANDCRIC 57, (2004) 2 ALD(CRL) 8, 2004 (4) BOM LR 106, 2004 BOM LR 4 106

Bench: R.C. Lahoti, Ashok Bhan, Arun Kumar

           CASE NO.:
Special Leave Petition (crl.)  585 of 2004

PETITIONER:
SHAIL

RESPONDENT:
MANOJ KUMAR AND ORS.

DATE OF JUDGMENT: 29/03/2004

BENCH:
R.C. LAHOTI & ASHOK BHAN & ARUN KUMAR

JUDGMENT:

JUDGMENT 2004(3) SCR 649 The following Order of the Court was delivered :

The petitioner, appearing in-person, is heard on the question of grant of leave to appeal.
The facts of this case disclose an uncommon story. The petitioner was victim of an offence under Sections 376 and 328 of Indian Penal Code at the hands of the respondent Manoj Kumar. To save himself from the peril of conviction, the respondent agreed to enter into a marriage with the petitioner and the petitioner too agreed to do so. The dream of happy married life soon turned out to be a nightmare as the petitioner was deserted by the respondent. On these averments the petitioner filed an application under Section 125 Cr.P.C. seeking maintenance before the Principal Judge, Family Court, Khanpur Nagar. The delay in disposal of the application persuaded the petitioner to knock the doors of the High Court. The High Court showed indulgence to the petitioner by directing the Family Court to expeditiously conclude the proceedings. As no substantial relief was forthcoming, the petitioner this time invoked the contempt jurisdiction of the High Court complaining of non-compliance with the orders of the High Court by the Presiding Judge, Family Court. By order dated 29.10.2003, the learned Judge of the High Court has expressed his anguish having found a prima facie case of non-compliance with the orders of the High Court having been made out. The High Court has directed summoning of the Presiding Judge of the Family Court to appear before the High Court in person for the purpose of framing charges for willfully disobeying the orders of the High Court. The petitioner seeks leave to file appeal against the order of the High Court. Her grievance is that the initiation of the proceedings in contempt is alright but then she has been left still high and dry as no relief has been allowed to her. Appearing in-person, she submits that the High Court ought to have directed award of maintenance to her and ought to have seen to some.relief being granted to her so as to save her from destitution.
In Surya Dev Rai V. Ram Chancier Rai and Ors., [2003] 6 SCC 675 this Court has held that in exercise of power of superintendence conferred under Article 227 of the Constitution of India on the High Court, the High Court does have power to make such directions as the facts and circumstances of the case may warrant, may be, by way of guiding the inferior Court or Tribunal as to the manner in which it would proceed hence and the High Court has the jurisdiction also to pass itself such a decision or direction as the inferior Court or Tribunal should have made. The jurisdiction under Article 227 of the Constitution is to be exercised sparingly and with care and caution, but is certainly one vesting in the High Court and meant to be exercised in appropriate cases. If convinced of the genuineness of the averments made by the petitioner and if convinced that a deserted woman, repeatedly knocking at its doors, is on the verge of destitution the High Court itself has jurisdiction to direct suitable amount of maintenance being awarded and to secure compliance with its directions, if the same relief the subordinate Court has failed to grant or to enforce. May be that the High Court could have passed such order on the next date of hearing. But the petitioner has approached this Court probably impelled by impatience.
It is not necessary to grant leave to appeal against the order dated 29.10.2003 of the High Court. There is nothing in the impugned order by which the petitioner may feel aggrieved. Let the petitioner appear before the High Court on the next date of hearing and seek appropriate interim and urgent relief from the High Court which if deserving, we have no reason to assume why the High Court shall not grant to the petitioner.

The special leave petition be treated as disposed of. Let a copy of this order be communicated to the High Court forthwith.