High Court Kerala High Court

Muhammed Shafi vs Nadiya on 13 October, 2009

Kerala High Court
Muhammed Shafi vs Nadiya on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 769 of 2009()


1. MUHAMMED SHAFI,AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. NADIYA, AGED 23 YEARS,
                       ...       Respondent

2. FATHIMA SHERIN (MINOR),

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :13/10/2009

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

————————————
C.M.Appl.No.2810 of 2009 &
Mat.Appeal No.769 of 2009

————————————-
Dated this the 13th day of October, 2009

ORDER/JUDGMENT

BASANT, J.

This application is to condone the delay of 566 days in filing

a Matrimonial Appeal, which appeal in turn challenges an order

directing the appellant to pay an amount of Rs.3,20,000/- being

the treatment and transportation expenses along with interest

for his minor daughter aged 2 years.

2. The delay is gross and we are not satisfied that

sufficient reasons have been shown to justify the prayer for

condonation of delay. According to the appellant, he was under

the impression that his former counsel shall file the appeal. To

say the least, the reason stated does not at all satisfy us as

sufficient to condone the long and inordinate delay of 566 days.

3. In our anxiety to satisfy ourselves that the refusal to

condone the delay does not result in failure or miscarriage of

justice, we requested the learned counsel for the appellant to

explain the nature of the challenge which he wants to mount

against the impugned order. The claim is for an amount of Rs.3

Mat.Appeal No.769 of 2009 2

lakhs incurred for the treatment of the minor daughter of the

appellant and an amount of Rs.20,000/- incurred as

transportation expenses.

4. Paternity is admitted. That the child was sick is

admitted. That the child had undergone treatment including

surgery at Sree Chithira Hospital, Thiruvananthapuram is also

admitted. That the expenditure claimed has been incurred for

treatment is also not disputed. His ability to meet the

expenditure is not disputed.

5. What then is the dispute ? The appellant took up a

contention that the expenses were incurred and it was he who

incurred such expenditure and discharged the liability. The

dispute fell in this very narrow compass. PWs 1 to 3 were

examined on the side of the claimant and Exts.A1 and A2 series

were marked. On the side of the appellant, he examined himself

as RW1 and proved Exts.B1 to B5. Ext.X1 series were also

marked.

6. The court below came to the conclusion that expenses

were incurred as claimed by the claimants and that the amounts

were paid by the claimants and not by the appellant herein. On

Mat.Appeal No.769 of 2009 3

that finding, the court below proceeded to pass the impugned

order.

7. The court below has considered the question in detail.

There was significant and total absence of evidence in support of

the assertions of the appellant that it was he who met the

expenditure for treatment. Of course, certain bills (originals) for

expenditure were produced by the appellant. But those amounts

are admittedly not claimed by the claimants in the proceedings

before the court below. In the total absence of any evidence, the

only possible conclusion that the court could have reached is

that the expenses covered by Ext.A1 series were all incurred by

the claimants and such liability was not discharged by the

appellant. Thus we find that the Family Court has not committed

any impropriety or incorrectness in passing the impugned order.

8. In this application for condonation of delay, we have

chosen to hear the learned counsel for the appellant on merits

only to satisfy ourselves that our rejection of the request to

condone the delay does not result in any failure/miscarriage of

justice.

Mat.Appeal No.769 of 2009 4

9. We are not satisfied that it is necessary, in these

circumstances, to order notice to the respondent/claimants in

this application for condonation of delay. The matter can be

disposed of without notice to them.

10. In the result, C.M.Appl.No.2810 of 2009 to condone

the delay is dismissed. Consequently the Mat.Appeal shall stand

rejected as bared by limitation.

11. The learned counsel for the appellant contends that

the Family Court does not grant opportunity to the judgment

debtor to raise all relevant contentions against the attempt for

execution. If that be so, that grievance is to be raised in

appropriate proceedings. That submission does not also

persuade us to condone the delay or admit the appeal.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-