High Court Kerala High Court

C.Ramabhadran Pillai (Aged 52 … vs Ushakumari on 10 August, 2009

Kerala High Court
C.Ramabhadran Pillai (Aged 52 … vs Ushakumari on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22539 of 2009(R)


1. C.RAMABHADRAN PILLAI (AGED 52 YEARS)
                      ...  Petitioner

                        Vs



1. USHAKUMARI, AGED 47 YEARS,
                       ...       Respondent

2. KRISHNA PRASAD, AGED 24 YEARS,

                For Petitioner  :SRI.G.JOSEPH

                For Respondent  : No Appearance

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

 Dated :10/08/2009

 O R D E R
              R.BASANT & M.C.HARIRANI, JJ.
                     * * * * * * * * * * * * *
                     W.P.(C).No.22539 of 2009
                    ----------------------------------------
              Dated this the 10th day of August 2009


                          J U D G M E N T

BASANT,J

This petition has been filed by the petitioner under Article

226 and 227 of the Constitution of India against Ext.P6 judgment

and Ext.P7 decree passed by the Family Court, Kollam. The

petitioner is the husband and the respondents herein are his wife

and child. The respondents had approached the Judicial First

Class Magistrate Court, Attingal with a maintenance claim under

Section 125 Cr.P.C in 1986 and Ext.P2 order was passed by the

Family Court directing payment of maintenance at the rate of

Rs.150/- and Rs.100/- per mensum respectively to respondents 1

and 2. While that order was in force, the respondents

approached the Family Court, Kollam with O.S.No.21/98

claiming maintenance. Maintenance was claimed at a much

higher rate than what was awarded under Ext.P2. When that

suit for maintenance came up for consideration, parties were

represented by their counsel and it was reported that the matter

has been settled between the parties. A compromise petition

W.P.C.No.22539/09 2

was filed. The learned Judge of the Family Court accepted the

said compromise and passed Ext.P6 judgment dated 26/12/1998.

Ext.P7 decree followed. Steps have now been taken for

execution of the said decree. As per the said decree, the

petitioner has to assign four cents of land belonging to him

within a period of seven months from the date of the decree after

discharging all other liabilities in respect of the property. The

decree has not been satisfied. E.P.No.07/09 has been filed before

the Family Court, Kollam for execution of the said compromise

decree. It is at this stage that the petitioner has come to this

court requesting this court to invoke its constitutional

jurisdiction under Article 226 and 227 of the Constitution of

India to set aside Exts.P6 and P7.

2. What is the reason? The learned counsel for the

petitioner contends that Exts.P6 and P7 are the result of fraud

played on him by the respondents as also his own counsel. He

had not intended to compromise the claim. He had not

knowingly signed the joint statement and has not suffered the

impugned judgment and decree. He was defrauded to sign the

joint statement and to suffer the decree. This, in short, is the

contention raised by the learned counsel for the petitioner.

W.P.C.No.22539/09 3

3. Under Section 19(2) of the Family Courts Act, no

appeal shall lie from a decree or order passed by the Family

Court with the consent of the parties. An appeal is thus

proscribed under Section 19(2) of the Family Court’s Act.

According to the appellant, gross injustice results from the

circumstance that his counsel as well as the respondents have

colluded to get him to subscribe to a joint compromise petition

and consequently suffered judgment and decree.

4. The contentions raised need and demand resolution of

complicated questions of fact. We have no hesitation to hold that

such complicated questions of fact cannot be decided and

resolved in this writ petition. If the petitioner has any grievance

that the impugned decree is not liable to be executed for the

reason that it is void being the result of fraud, he must raise

appropriate contentions before the appropriate fora and get that

controversy resolved by adducing evidence in such proceedings

with notice to the other side. We are certainly not persuaded to

agree that such a complicated question of disputed fact can or

ought to be resolved in proceedings under Article 226/227 of the

Constitution of India. The petitioner shall be at liberty to raise

all relevant contentions before the Family Court in the execution

W.P.C.No.22539/09 4

petition or institute appropriate proceedings for declaration that

the compromise petition and all proceedings thereafter is

vitiated.

5. At any rate, in the nature of the facts and

circumstances of this case, we are not persuaded to invoke the

extraordinary constitutional jurisdiction under Article 226 and

227 of the Constitution of India for resolution of that disputed

facts.

6. With the above observations, this writ petition is

dismissed.

(R.BASANT, JUDGE)

(M.C.HARIRANI, JUDGE)
jsr

W.P.C.No.22539/09 5

W.P.C.No.22539/09 6

R.BASANT & M.C.HARIRANI, JJ.

.No. of 200

ORDER/JUDGMENT

29/07/2009