High Court Kerala High Court

K.Geetha vs Karthiyani on 2 January, 2008

Kerala High Court
K.Geetha vs Karthiyani on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 849 of 2007()


1. K.GEETHA, W/O.LATE RAJIMON, AGED   YEARS
                      ...  Petitioner

                        Vs



1. KARTHIYANI, S/O.SANKARAN KESAVAN, AGED
                       ...       Respondent

2. THANKACHAN @ SOMAN,

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/01/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                   R.S.A.No. 849              OF       2007
                   ............................................
        DATED THIS THE 2nd DAY OF JANUARY, 2008

                              JUDGMENT

Plaintiff in O.S.92 of 2002 on the file of Sub Court,

Kattappana is the appellant. Respondents are the defendants.

Appellant is the widow of Rejimon. First respondent is the

mother and second respondent, the brother of Rejimon.

Marriage of appellant with Rejimon was solemnised on 5.2.1995.

According to appellant, at the time of marriage, Rs.20,000/- was

paid in cash and 128 gms of gold ornaments worth Rs.60,000/-

was also given, apart from house-hold articles worth Rs.24,500/-.

Appellant contended that after four months of the marriage,

respondents started ill-treating her demanding more money

and respondents and Rejimon used the gold ornaments and

money for clearing the encumberances of their family properties

with Malanadu Agricultural Development Bank and the

relationship of appellant and her husband became worse and she

complained to the SNDP Yogam and mediation took place and on

12.3.1997, Rejimon insisted that he should get more money and

on 13.3.1997, he came to the house in a drunken condition and

attempted to pour kerosine on the body of appellant and

RSA 849/2007 2

appellant somehow escaped from the house and started living

with her mother. She filed CC 510 of 1997 before Judicial First

Class Magistrate, Nedumkandam. Even though appellant

demanded back money as well as ornaments, respondents did

not return the same. Rejimon later committed suicide.

Appellant instituted the suit seeking a decree for realisation of

the amount and value of gold ornaments and household articles

which is claimed as Rs.1,04,500/-. Respondents resisted the suit

contending that appellant had filed Ext.B1 petition before the

Lok Adalath which was numbered as AP 49 of 2000 and AP 146

of 2000 and there was a settlement before the Udumbanchola

Taluk Legal Services committee in respect of the said claims and

Ext.B2 award was passed and in view of the said settlement,

appellant is not entitled to claim any other amount and the suit is

only to be dismissed.

2. Learned Munsiff, on the evidence of PWs 1 to 3, Dw1,

Exts.A1 to A4 and B1 and B2, granted a decree directing

respondents to return Rs.60,000/- being the value of gold

ornaments and Rs.20,000/- which was entrusted at the time of

marriage as cash with 6 % interest. Defendants challenged that

judgment before District Court, Thodupuzha in A.S.35 of 2005.

The learned District Judge, on reappreciation of evidence, found

that trial court did not properly appreciate Ext.B1 complaint and

RSA 849/2007 3

Ext.B2 award. It was found by learned District Judge that under

Ext.B1, appellant sought the share due to appellant and her

daughter, being the legal heirs of deceased Rejimon. In addition

Rs.1,00,000/- was also claimed as the amount paid at the time of

marriage as cash, ornaments and value of articles. Under Ext.B2,

the entire claim was settled and an award was passed. In view of

that award, appellant is not entitled to claim the amount sought

for in the suit. Learned District Judge set aside the judgment of

the trial court and dismissed the suit. It is challenged in the

second appeal.

3. Learned counsel appearing for the appellant was heard.

The argument of the learned counsel is that first appellate court

did not properly appreciate Ext.B1 and B2. It was argued that

Ext.B2 award shows that there were two claims numbered as AP

49 of 2000 and AP 146 of 2000 and Ext.B2 award is only on the

basis of the compromise arrived at in AP 49 of 2000 and the only

relief granted is with regard to the share due to appellant and

her minor daughter on the death of Rejimon and nothing is

stated in Ext.B2 award or the compromise regarding the claim

for cash or gold ornaments entrusted, which is the subject

matter of the present suit and therefore based on Ext.B2, first

appellate court was not justified in non-suiting the appellant.

Learned counsel vehemently argued that when Ext.B2 award

RSA 849/2007 4

was only in respect of the claim for a share due to the widow and

the minor daughter of deceased Rejimon and Ext.B2 does not

show anything on the claim for return of cash and gold

ornaments received from the appellant at the time of marriage,

first appellate court should not have interfered with the decree

passed by the trial court when trial court, on appreciation of

evidence, found that Rs.20,000/- was paid as cash and gold

ornaments worth Rs.60,000/- was utilised by respondents which

belong to appellant and was given at the time of marriage.

4. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. True, Ext.B2

award does not show that the claim for cash and gold ornaments

raised in Ext.B1 was not granted or expressly rejected. But on

that basis, it cannot be held that the claim with regard to gold

ornaments and cash and household articles, which was raised in

Ext.B1 complaint still subsists after Ext.B2 award was passed.

Ext.B1 shows that apart from the share in the properties due to

appellant and her daughter, Rs.1,00,000/- was claimed, being the

gold ornaments, cash and household articles entrusted at the

time of marriage. It is that claim which was settled under Ext.B2

award, pursuant to the compromise petition. Though the

compromise petition does not expressly show that appellant is

not entitled to the amount of cash or value of gold ornaments

RSA 849/2007 5

and household articles sought for, Ext.B2 shows that the said

claim was not left open to be settled in a separate proceedings.

On the otherhand, as rightly found by first appellate court,

Ext.B2 shows that compromise was arrived at on the entire claim

based raised in Ext.B1 complaint. When under Ext.B2 award,

the claim of appellant for cash, gold ornaments and household

articles was not left opened, it can only be found that Ext.B2 is a

full and final settlement of all disputes raised in Ext.B1

complaint. A perusal of Ext.B1 shows that claim raised was not

only in respect of the share due to appellant and her daughter in

the immovable properties, but also for return of Rs.1,00,000/-

which is the amount paid in cash and value of gold ornaments

and household articles entrusted at the time of marriage. In

such circumstances, first appellate court rightly found that

appellant is not entitled to the decree granted by the trial court,

in view of Ext.B2 award.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-