Andhra High Court High Court

M. Ramakrishna vs M. Satyamma And Ors. on 15 September, 2005

Andhra High Court
M. Ramakrishna vs M. Satyamma And Ors. on 15 September, 2005
Equivalent citations: 2005 (2) ALD Cri 917, I (2006) DMC 726
Author: C Somayajulu
Bench: C Somayajulu


ORDER

C.Y. Somayajulu, J.

1. The wife of the petitioner (1st respondent) filed M.C. No. 5 of 2000 seeking maintenance for herself and her minor children (respondents 2 and 3) against the petitioner herein under Section 125, Cr.P.C. Petitioner put in appearance in the said M.C. and filed his counter. Thereafter, the case underwent some adjournments and since petitioner failed to attend the Court on 25.8.2000 was set exparte and the learned Magistrate, after recording the evidence on behalf of respondents, awarded maintenance of Rs. 500 per month to the 1st respondent and Rs. 300 per month to each of respondents 2 and 3 on 14.9.2000.Thereafter, petitioner filed Crl. M.P. No. 357 of 2001 to set aside the order in M.C. alleging that there was a compromise between him and the 1st respondent whereat, she, after receiving the amount settled by the mediators, agreed to withdraw the M.C. filed by her and so, he, believing the representation of the 1st respondent that she would withdraw the M.C., did not attend the Court on 25.8.2000, but was surprised to receive a notice in Crl. M.P. No. 1560 of 2000, dated 2.6.2001 seeking arrears of maintenance filed by the respondents in pursuance of the exparte order of maintenance dated 14.9.2000, and so he went to the Court and found out about the respondents obtaining an order of maintenance against him by playing fraud.

2. On behalf of the respondents, 1st respondent filed her counter-affidavit inter alia contending that the petition is barred by time.

3. The learned Magistrate, accepting the contention that the petition filed by the petitioner, to set aside the exparte order in M.C., is barred by time, dismissed the petition. Questioning the said order of dismissal of his petition, the petitioner filed this petition.

4. The main contention of the learned Counsel for the petitioner is that though the petition was filed within 90 days from the date of knowledge of the exparte order, the learned Magistrate was in error in dismissing the petition.

5. Since the proviso to Section 126(2), Cr.P.C. reads:

Provided that if the Magistrate is satisfied that the person against whom an order for payment of maintenance is proposed to be made is wilfully avoiding service, or wilfully neglecting to attend the Court, the Magistrate may proceed to hear and determine the case exparte and any order so made may be set aside for good cause shown on an application made within three months from the date thereof subject to such terms including terms as to payment of costs to the opposite party as the Magistrate may think just and proper.

It is clear that a petition to set aside an exparte order has to be filed within three months from the date of the order. Petitioner, who admittedly was served with summons in M.C. had put in appearance and took adjournments on various counts and even according to him, during the course of inquiry of M.C. a compromise was entered into, whereat 1st respondent promised that she would withdraw the case on 25.8.2000, and did not keep up her promise and played fraud on him.

6. Since there were disputes between the petitioner and the 1st respondent, when the first respondent stated to him that she would withdraw the M.C. as per the decision of the mediators, petitioner should have been present in the Court on the day of hearing to ensure that 1st respondent would abide by the terms of the compromise, allegedly entered into and file a memo withdrawing the M.C., so that in case of her failure to do so, he could appraise the Court about the compromise and take further steps to enforce the alleged compromise. So, if he, without going to the Court on the date of hearing, thinks it fit to relax, by merely relying on the promise allegedly made by the 1st respondent, and failed to find out about the fate of the case, after the date of adjournment, he should thank himself, but cannot make his laches or negligence a ground for belated filing of the petition on the ground that he had knowledge of the order in the M.C. only after service of the notice in the petition filed by the respondents to enforce the order of maintenance against him. In this case, the period of limitation of 90 days prescribed by the proviso to Section 126(2), Cr.P.C. commences from the date of order of M.C. The date of knowledge of order in the M.C., for computing the period of limitation of 90 days, would apply to a case where the notice in M.C. was not served on the respondent in the M.C. Since the petitioner failed to attend the Court on the date of hearing of M.C. for his own reasons, and failed to take steps to find out about the result of the case on 25.8.2000 or within 90 days therefrom, the petition filed by him beyond 90 days of the order in M.C. is clearly barred by time.

7. Therefore, I find no grounds to interfere with the order of the learned Magistrate dismissing the petition and, hence, the Criminal Petition is dismissed at the stage of admission.