High Court Kerala High Court

Gangadharan @ Kannan vs Geetha on 4 April, 2008

Kerala High Court
Gangadharan @ Kannan vs Geetha on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 96 of 2008()


1. GANGADHARAN @ KANNAN, AGED 39 YEARS
                      ...  Petitioner

                        Vs



1. GEETHA, AGED 25 YEARS, D/O.KRISHNANKUTTY
                       ...       Respondent

2. HARITHA, AGED 5 1/2 YEARS, D/O.GEETHA

3. HARI KRISHNAN, AGED 3 YEARS, S/O.GEETHA

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/04/2008

 O R D E R
                           R. BASANT, J.
            ````````````````````````````````````````````````````
                    R.P.F.C. No. 96 OF 2008
            ````````````````````````````````````````````````````
              Dated this the 4th day of April, 2008

                              O R D E R

The petitioner claims to be aggrieved by an order

passed by the Family Court under section 125 Cr.P.C. directing

payment of maintenance at the rate of Rs.1,000/- for the first

claimant wife and Rs.500/- each for the 2nd and 3rd claimants,

minor children aged 4= years and 2 years respectively.

2. That the marriage took place on 8.6.2000 is admitted.

Paternity of the 2nd petitioner/1st child is admitted. Paternity of

the 2nd child/3rd petitioner is disputed. That child was born on

30.11.03. The marriage was dissolved by an order of court on

5.10.05.

3. The claimants staked the claim for maintenance

asserting that they are unable to maintain themselves and that

the petitioner having sufficient means is neglecting and refusing

to pay maintenance to them. The claim was filed after the

divorce on 4.7.06. The petitioner raised the contention that the

first claimant wife was living in adultery when the marriage was

RPFC.96/08.

: 2 :

subsisting and that even thereafter she is living in adultery. It

was contended that she is not hence entitled for maintenance.

As stated earlier, the 2nd claimant’s claim was not disputed.

There was only dispute about the quantum so far as the 2nd

claimant is concerned. Regarding the 3rd claimant/2nd child, it

was contended that the said child was not that of the

petitioner and that such child must have been begotten in the

illicit relationship of the first claimant wife with some other

persons.

4. Parties went to trial on these contentions and the

first claimant and the petitioner examined themselves as PW1

and CPW1. Exts.P1 to P3 were marked on the side of the

claimant. Exts.B1 to B3 were marked on the side of the

petitioner.

5. The learned judge of the Family Court, on an

anxious evaluation of all the relevant inputs, came to the

conclusion that all the claimants are entitled for maintenance.

Accordingly, the impugned order was passed directing

payment of maintenance at the rates mentioned above.

RPFC.96/08.

: 3 :

6. The petitioner claims to be aggrieved by the

impugned order. What is his grievance? The learned

counsel for the petitioner, first of all, contends that the

direction to pay maintenance to the wife is not justified. She

having lived in adultery prior to the marriage and during the

currency of the marriage and continues to live in adultery after

the divorce, it is contended.

7. I am afraid this contention cannot legally stand. It

is well established that adultery is not a ground on which the

claim of a divorced wife can be resisted by a divorced

husband. The law on the point is considered in detail and

referred to in Sajeev Kumar Vs. P.Dhanya and another

[2008 (2) KHC 118]. The earlier binding precedent in

Valsarajan Vs. Saraswathy [2003 (2) KLT 548] was referred

to in detail. Adultery is not an indiscretion which a divorced

wife can ever commit against her former husband. The fact

that the woman lived in adultery while the marriage was

current or that she leads an immoral life after divorce are not

both sufficient grounds by themselves to resist the claim for

RPFC.96/08.

: 4 :

maintenance of the divorced wife. The said contention must

hence fall to the ground.

8. We then come to the claim of the 2nd child/3rd

petitioner. The marriage took place on 8.6.2000. The divorce

took place on 5.10.05. The 3rd claimant/2nd child was born on

30.11.03. The presumption under section 112 of the

Evidence Act applies with vigour and unless non-access is

proved satisfactorily, the petitioner cannot avoid the liability to

pay maintenance. To substantiate his contention of non-

access, the petitioner examined only himself. The learned

judge of the Family Court held that non-access has not been

proved. Relying on Exts.P1 and P2 photographs wherein

admittedly the petitioner was standing along with his wife

carrying the said child whose paternity he now disputed, the

court came to the conclusion that the plea of non-access is

unacceptable. I find absolutely nothing wrong in the said

conclusion of the learned judge of the Family Court. Non-

access has not been proved in the manner in which it is

expected to be proved in the light of the conclusive

RPFC.96/08.

: 5 :

presumption under section 112 of the Evidence Act which can

be rebutted only in the manner contemplated under section 4

of the Evidence Act read with section 112. Non-access has

been proved satisfactorily. The said contention cannot hence

help the petitioner.

9. The quantum of maintenance fixed is found to be

absolutely justified. Invoking the revisional jurisdiction of

superintendence and correction, I am not persuaded to

interfere with the quantum of maintenance fixed. The meagre

amounts of Rs.1,000/- for the wife and Rs.500/- each for the

children cannot be said to be excessive or disproportionate to

the means of the petitioner or the needs of the claimants.

That contention cannot also hence succeed.

10. Finally, it is contended that the petitioner may be

given an opportunity to adduce further evidence. What is the

evidence which the petitioner wants to adduce? According to

the petitioner, he wants to prove A1 agreement which has

been produced before this Court in revision and which was

not produced before the court below at any time. That is an

RPFC.96/08.

: 6 :

agreement dated 1.7.99 whereunder the first claimant is

alleged to have entered into an agreement with another to live

with him. It is thereafter that the marriage between the

petitioner and the 1st claimant took place on 8.6.2000. In any

view of the matter, the agreement dated 1.7.99 cannot at all

help the petitioner to contend that the wife was living in

adultery during matrimony which commenced long later or

that the child born in that wedlock is illegitimate and not his.

In these circumstances, this contention cannot also succeed.

11. Additional evidence in revision cannot be received

unless compelling reasons are there. It cannot be received

as a matter of course. The document must be vitally relevant

and helpful to render the decision on the disputed question.

There must be valid and compelling reasons to explain non-

production before the court below at the appropriate stage.

Neither circumstances are available here.

12. Counsel contends that the petitioner will be put to

great hardship. If the petitioner has a contention still that the

2nd child/3rd claimant is not born to him and he is not the father

RPFC.96/08.

: 7 :

of the child then the petitioner will have to seek his relief of

appropriate declaration from the civil court. If he feels

confident that he will be able to adduce appropriate evidence

to rebut the conclusive presumption under section 112, he

has that option under law. An order passed under section

125 Cr.P.C., it is trite may at worst only cast a shadow on the

disputed status of the parties and it is open to a party to go to

the civil court to get the shadow removed by seeking

appropriate declaration. If so advised, the petitioner has only

that final option before him.

13. Lastly and finally, it is prayed that some further time

may be granted to pay the amounts which have already

become payable. I do not intend to express any opinion on

this aspect. It is for the petitioner to approach the Family

Court and seek appropriate relief/accommodation, after

proving his bona fides after making substantial payments.

14. In the result, this R.P.F.C. is dismissed.

(R.BASANT, JUDGE)
aks