High Court Kerala High Court

Omana Kunju Amritha Rajakumari vs Santhosh D.Joseph on 8 August, 2008

Kerala High Court
Omana Kunju Amritha Rajakumari vs Santhosh D.Joseph on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 690 of 2003()


1. OMANA KUNJU AMRITHA RAJAKUMARI,
                      ...  Petitioner
2. SHILPA MARY, AGED 10, D/O.LATE

                        Vs



1. SANTHOSH D.JOSEPH, REIDING AT
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :ADVOCATE GENERAL

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :08/08/2008

 O R D E R
        J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                   -------------------------------
                M.F.A.NO.690 OF 2003 (E)
                 -----------------------------------
         Dated this the 8th day of August, 2008

                       J U D G M E N T

KOSHY,J.

This appeal is filed by the appellants/petitioners against

the order of the Principal Sub Judge, Kochi, in

S.O.P.No.3/1996. First appellant is the mother of the

2nd appellant. Second appellant is the child born out of the

wed lock with the deceased Sri.K.J.Joseph, who died on

5.9.1995 in a bus accident at Palluruthy. He was an Assistant

Executive Engineer of the Kerala State Electricity Board. An

amount of Rs.2,07,855/- was due to him from KSEB. He died

intestate. Hence a petition was filed by the appellants for a

certificate for the collection of debts and assets of the

deceased in the name of the appellants/petitioners. The

respondent claimed that he is the son of the deceased and he

is also entitled to a share of the same. There is no dispute to

the effect that 1st appellant married Sri.K.J.Joseph, who died

on 5.9.1995 in the bus accident and the 2nd appellant is his

M.F.A.690/03 2

daughter. Earlier, Sri.K.J.Joseph married one Mary Devassia,

who was examined as RW1 in this case. Their marriage was

solemnised on 28.5.1984. According to her, delivery took

place on 30.5.1986. She was employed in Germany as a nurse

and she was residing therein. The marriage of RW1 with the

deceased ended in divorce on 9.12.1988. The allegation was

that she had illicit relationship with another person and he

subsequently married after the divorce. The case of the

appellants is that there is no evidence to show that the

respondent is the son of the deceased Joseph, and in the

divorce proceedings, various pictures showing the adulterous

life of RW1 was produced, which was not denied, and at that

time itself, she had illicit relationship, and therefore, it is the

contention of the petitioners/appellants that respondent is not

the son born through the deceased Joseph. But the court

below found that RW1 gave evidence that she delivered the

child on 3.5.1986 and asserted that child was conceived out of

relationship with deceased Joseph during the subsistence of

marriage. To prove that, she produced Ext.B2 Baptism

certificate. Even though it was argued that baptism

certificate was not authenticate and birth certificate was not

produced, the learned Judge found that even in the divorce

M.F.A.690/03 3

proceedings, it was found that she delivered the child on

3.5.1986 and there was no need to disbelieve the evidence of

RW1 regarding the delivery of the child on 3.5.1986. Ext.A6

order of divorce produced by the appellants also shows that

delivery of the child was on 3.5.1986. Next contention was

that even if she delivered the child on 3.5.1986, there is no

evidence to show that deceased Joseph is the father of the

child as she was living in Germany and deceased was working

as Engineer in KSEB at that time. According to RW1, during

the 2nd half of November, she reached Kerala, and they were

living together. It is argued that passport was not produced to

prove the above contention. But an ex parte order of divorce

(Ext.A5) was passed on the averments of the deceased Joseph

that she reached Kerala on 29.7.1985 and they lived together

upto 5.9.1985 in Kerala, and thereafter only she left for

Germany. The child was not a premature child. Normal

delivery is about 280 days after conceived, and therefore, if

they lived together from 29.7.1985 till 5.9.1985, the

presumption under Section 112 of the Evidence Act will apply.

Section 112 of the Evidence Act reads as follows:

M.F.A.690/03 4

112. Birth during marriage, conclusive
proof of legitimacy:- The fact that any
person was born during the continuance of
a valid marriage between his mother and
any man, or within two hundred and eighty
days after its dissolution, the mother
remaining unmarried, shall be conclusive
proof that he is the legitimate son of that
man, unless it can be shown that the
parties to the marriage had no access to
each other at any time when he could have
been begotten.”

Here the presumption is applicable at the time of birth of the

child and till the marriage was in subsistence. The divorce

was only in 1988, even though the contention of RW1 that

when she left for Germany, Joseph also went to Germany and

they lived together for few weeks, that is not proved. The

fact that they lived together from the last week of July 1985

for a few weeks and the child was conceived during those

days, and delivered the child within 280 days and much before

her second marriage attracts the presumption. Apex Court

in various cases held that except in compelling circumstances,

Courts shall avoid conclusion declaring a child as ‘bastard’.

Even though petitioners produced Ext.A10 letter written by

the sister of RW1 to her which shows that even in 1984 itself,

M.F.A.690/03 5

they had some illicit connections with one Appachan and that

will not show that they had sexual intercourse before their

marriage. In any event, no evidence was adduced to rebut the

presumption. Therefore, court found that even though court

has got sympathy towards the appellants, it has to be held that

respondent is the child born from the deceased Joseph and he

is also entitled to /3 share of the assets of Joseph. We are of
1 rd

the opinion that on the basis of the evidence adduced and on

the basis of the presumption under Section 112 of the

Evidence Act, no interference is required, and hence, this

appeal is dismissed.

J.B.KOSHY, JUDGE

K.P.BALACHANDRAN, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

4th August, 2008