High Court Kerala High Court

Anandan K. vs Sarada on 31 August, 2010

Kerala High Court
Anandan K. vs Sarada on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3791 of 2009()


1. ANANDAN K., S/O.KARUTHAKUNJU,
                      ...  Petitioner

                        Vs



1. SARADA, W/O.ANANDAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  :SRI.K.HARILAL

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :31/08/2010

 O R D E R
                          V.K.MOHANAN, J.
                     -------------------------------
                    Crl. R.P.No.3791 of 2009
                     -------------------------------
            Dated this the 31st day of August, 2010.

                            O R D E R

This revision petition is preferred by the respondent, who is

the husband of the aggrieved person in a petition filed u/s.23 of

the Protection of Women from Domestic Violence Act, 2005. As

he is aggrieved by the order dated 3.2.2009 of the learned

Magistrate, awarding the interim order of maintenance to the

aggrieved person @ Rs.4,000/- per month, though an appeal was

filed, the appellate court confirmed the order of the learned

Magistrate and hence this revision petition.

2. From the impugned orders, it appears that the marriage

between the revision petitioner as well as the respondent,

hereinafter for convenience referred only as `husband’ and `wife’

respectively, was taken place during the year 1984.

Subsequently, the relationship became worse and finally the wife

preferred M.C.No.7/09 u/s.23 of the Protection of Women from

Domestic Violence Act, 2005, on various grounds, before the

Crl. R.P.No.3791 of 2009
2

Court of Judicial First Class Magistrate-Kayamkulam. During the

pendancy of the above proceedings, the wife preferred

Crl.M.P.No.2479/08, claiming interim maintenance u/s.23 of the

above Act. Challenging the claim in the above Crl.M.P., the

revision petitioner/husband raised objection also. After having

regard to the facts and circumstances involved in the case and

the rival contentions, the learned Magistrate disposed of the

above Interlocutory Application, directing the revision petitioner to

pay Rs.4,000/- per month to the wife as interim maintenance and

also ordered that the payment shall be made before, the 10th of

every month, starting from February 2009 onwards, failure of

which will be met with Sec.125(3) of Cr.P.C. Beside the above,

the revision petitioner was restrained from evicting the petitioner

forcefully from his residence, and from committing any act which

may disturb her peaceful residents there, and from causing hurt

to her.

3. Aggrieved by the above order, the revision petitioner

herein preferred an appeal as Crl.A.No.73/09 and by judgment

Crl. R.P.No.3791 of 2009
3

dated 26.8.2009, the Court of Addl. Sessions Judge-I,

Mavelikkara, dismissed the appeal confirming the order of the

trial court. It is the above orders of the trial court as well as the

lower appellate court challenged in this revision petition.

4. I have heard Adv.Sri.A.K.Alex, the learned counsel

appearing for the revision petitioner/husband as well as

Adv.Sri.K.Harilal, the learned counsel appearing for the 1st

respondent/wife.

5. The learned counsel for the revision petitioner

vehemently submitted that, the courts below miserably failed to

consider the objection raised by the revision petitioner that he

assigned 20 cents of property to the 1st respondent/the wife and

she can derive an income of Rs.3,000/- from that property and

therefore the petition seeking interim relief was filed with a view to

harass the revision petitioner. Thus according to the learned

counsel, the courts below, without considering the objection

raised by the revision petitioner and without proper application of

mind, passed an order directing the revision petitioner to pay a

Crl. R.P.No.3791 of 2009
4

sum of Rs.4,000/- as monthly maintenance allowance.

6. On the other hand, the learned counsel appearing for the

respondent submitted that the revision petition itself is not

maintainable, as the orders impugned arising out of an

interlocutory application and the revision petitioner can raise all

his contention at the time of final disposal of the main petition,

pending before the trial court.

7. I have carefully considered the contentions raised by the

respective counsels and also perused the orders of the courts

below and other materials available on record. It is a fact that the

main petition filed u/s.23 of the Protection of Women from

Domestic Violence Act, 2005, is still pending for consideration in

the trial court. It is also beyond dispute that the learned

Magistrate issued the impugned order on the basis of an affidavit

filed by the wife – the aggrieved person and also after

consideration of the objection filed by the revision petitioner-the

husband. Admittedly no evidence is taken. It is also a fact

beyond dispute that, the 1st respondent herein who is the

Crl. R.P.No.3791 of 2009
5

aggrieved party before the trial court is the wife of the revision

petitioner and their marital relationship still continue as such,

even though there is a difference of opinion among them. The

learned Magistrate after having satisfied with the grievance put

forwarded by the wife, came into a conclusion, as evident from

the impugned order of the learned Magistrate contained in page

2, which reads as follows:- “The petitioner has included her son

also as the 2nd petitioner and is claiming maintenance for him

also. But as per law, the son, though he is still a student of

the age 22 years, cannot claim maintenance. But as the

affidavit filed by the petitioner, primafacie discloses acts of

Domestic Violence by the counter-petitioner it is urgent and

necessary that an interim order be passed in this case.”

According to the learned Magistrate, it was inevitable and

expedient to pass an interim order. The learned Magistrate came

into a conclusion after having referred to the facts and

circumstances involved in the case, and while exercising the

revisional jurisdiction, this court is not expected to interfere with

Crl. R.P.No.3791 of 2009
6

such a satisfaction arrived on by the trial court.

8. The main contention advanced by the learned counsel

for the revision petitioner is that the court has not considered the

objection filed by the revision petitioner, wherein it is stated that

the wife is given 20 cents of property. Even if it is admitted as

true, that the wife has got 20 cents of property, there is no

evidence to show that the said property is an income generating

one so that the wife can depend upon the income from such

property for her maintenance. In the absence of any materials or

evidence to that effect, it can not be said that the order of the

learned Magistrate is illegal, incorrect or improper. Therefore I

find no reason to interfere with the order of the appellate court as

well.

9. However as indicated earlier, the main proceedings are

pending before the trial court and it is for the contesting parties to

approach the trial court for an earlier disposal of the matter after

adducing evidence. It is upto the revision petitioner to adduce

evidence to show that the 1st respondent-wife has got sufficient

Crl. R.P.No.3791 of 2009
7

evidence to maintain herself, without depending the revision

petitioner and the respondent is also free to adduce contra-

evidence to substantiate her contention also.

In the result, this revision petition is disposed of relegating

the revision petitioner as well as the 1st respondent to approach

the trial court for an earlier disposal of the main matter pending

before it, in accordance with the procedure and law.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/