High Court Kerala High Court

Shareefa Cherukunhi Beevi vs Shareefa Sainabha Beevi on 24 August, 2009

Kerala High Court
Shareefa Cherukunhi Beevi vs Shareefa Sainabha Beevi on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2480 of 2009()


1. SHAREEFA CHERUKUNHI BEEVI,
                      ...  Petitioner

                        Vs



1. SHAREEFA SAINABHA BEEVI,
                       ...       Respondent

2. SYED LIYAKKATH ALI POOKKOYA THANGAL,

3. THAHIRA BEEVI, W/O.IQBAL,

4. STATE OF KERALA,

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/08/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.2480 of 2009,
                           CRL. R.P. NO.2481 of 2009
                                       AND
                            CRL. R.P. NO.2519 of 2009
               = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 24th day of August,     2009

                                  O R D E R

————–

These revisions are the offshoot of an interim order passed by

the learned Judicial First Class Magistrate, Kozhikode on Crl. M.P.

No.1184 of 2009 in M.C. No.38 of 2009. Parties are to referred as

petitioner and respondents as in the trial court for convenience.

2. Petitioner claimed that she is married to respondent No.1,

whose mother is respondent No.2. In the wedlock a child also is

born. She had been residing in the family house at Perinthalmanna

described as the ‘shared household’ in the proceeding but now she is

staying in a rented house at Vellimadukunnu. She alleged that her

landlord is attempting to evict her. Therefore she filed M.C. No.38 of

2009 under Section 12 of the Protection of Women from the Domestic

Violence Act (for short, “the Act”). For interim relief she filed C.M.P.

No.1184 of 2009 under Sec.23 of the Act. She prayed for an interim

order to restrain the respondents from evicting her from the shared

household, to prevent them from committing acts of domestic violence

on her and her child and for maintenance from respondent No.1, her

CRL. R.P. Nos.2480, 2481
and 2519 of 2009
-: 2 :-

husband at the rate of Rs.10,000/- per month for herself and her child.

Respondent No.1 contended that he had decided to pronounce talaq

on 7.3.2009 and hence petitioner has no status of wife. She therefore

is not entitled to file the petition or seek any relief. He denied that

petitioner had ever resided in the family house. Instead she was

always living at Vellimadukunnu in the rented house. He disputed his

liability and capacity to maintain petitioner. Respondent No.2

contended that the house in question belonged to her. She also

asserted that petitioner had not resided in that house. Learned

magistrate after considering the rival contentions directed

respondent No.1, husband to pay maintenance at the rate of

Rs.5,000/- per month to the petitioner and her child. There was also

an order prohibiting respondents from committing domestic violence.

There was however, no interim residence order in favour of petitioner.

Refusal to give residence order was challenged by petitioner in Crl.

Appeal No.302 of 2009. Respondent No.1, husband of petitioner filed

Crl. Appeal No.349 of 2009 challenging the interim order of

maintenance. In Crl. Appeal No.302 of 1999 petitioner filed Crl.M.P.

No.1527 of 2009 for an interim residence order. Learned Additional

Sessions Judge, Kozhikode allowed that petition against which

respondent No.2 filed Crl. M.C. No.1763 of 2009 before this Court. This

CRL. R.P. Nos.2480, 2481
and 2519 of 2009
-: 3 :-

Court directed the learned Sessions Judge to consider the contention

of respondent No.2. In Crl. Appeal No.349 of 2009 learned Sessions

Judge directed payment of interim maintenance to the petitioner and

child at the rate of Rs.2,000/- per month till the disposal of the appeal.

Criminal Appeal Nos.302 and 349 of 2009 were made over to the

court of learned Additional Sessions Judge, Kozhikode. Learned

Additional Sessions Judge disposed of those appeals by a common

judgment as per which interim maintenance payable by respondent

No.1 is fixed as Rs.5,000/- per month. Order of learned magistrate

not giving residence order was set aside and a residence order was

given in favour of petitioner. Aggrieved, respondent No.1 filed

Crl.R.P. No.2519 of 2009. Respondent No.2 filed Crl. R.P. No.2481 of

2009 against the judgment in Crl. Appeal Nos.302 and 349 of 2009

allowing interim residence. Respondent No.2 also filed Crl.R.P.

No.2480 of 2009 against the interim residence order in Crl.M.P.

No.1527 of 2009 in Crl. Appeal No.302 of 2009. Thus these revisions.

Learned counsel for parties reiterated their respective contentions

taken in the court below. It is the contention of respondent No.2 that

petitioner has a building of her own at Karuvanthuruthy, Feroke and

produced certain documents. Availability of separate house for

petitioner is disputed by counsel for petitioner. Whatever that be

CRL. R.P. Nos.2480, 2481
and 2519 of 2009
-: 4 :-

documents produced in this Court were not produced in the courts

below. On going through the judgment it is seen that the learned

Additional Sessions Judge found that there is dispute between the

parties whether respondent No.1 had divorced petitioner by

pronouncing talaq. That is a matter to be decided by the trial court.

Also on the question whether petitioner has ever resided in the shared

house there is dispute between the parties. While petitioner asserted

that she had resided for 1= years in the shared household respondent

Nos.1 and 2 denied and contended that construction of the shared

house was completed only in January, 2009. Respondent No.2

produced documents in the trial court to show that the house in

question belonged to her. Appellate court observed that the

documents produced does not show that the property referred to

therein contained any building and the question whether those

documents related to the property where the family house is situated

is also a matter of evidence. Appellate court stated that

respondents produced along with the counter affidavit an apology

letter allegedly written by the petitioner and a reading of that apology

letter shows that petitioner had actually resided in that family house

for one year and two months. Since these revisions arose on interim

orders the disputed questions are to be decided by the trial court. I

CRL. R.P. Nos.2480, 2481
and 2519 of 2009
-: 5 :-

do not consider it necessary, just or proper to pronounce verdict on

the disputed issues in these revisions since the issues are to be

decided by the trial court if necessary, after recording evidence.

Respondent No.2 submitted that on the strength of the interim order

passed by the learned Additional Sessions Judge on Crl.M.P. No.1527

of 2009 it is not merely petitioner and her child alone but a few of her

relatives are also staying in the family house. Learned counsel for

petitioner submitted that information given to him is that nobody other

than petitioner and her child are staying in the house in question. I

make it clear that the order passed by the learned Additional Sessions

Judge does not enable anybody other than petitioner and her child to

reside in the house in question. It is directed that respondent Nos.1

and 2 and their children can also reside in the house in question. If

there is any law and order problem in the house in question on account

of joint residence, it is open to the parties to seek appropriate orders in

that regard from the trial court.

3. Learned counsel contended that respondent No.1 is not

able to pay the maintenance to petitioner and her child at the rate of

Rs.5,000/- per month. Learned counsel referred to the financial

difficulties of respondent No.1. According to learned counsel for

petitioner no interference is required with the interim order of

CRL. R.P. Nos.2480, 2481
and 2519 of 2009
-: 6 :-

maintenance.

4. It is not disputed that at least during the time the appeal

was pending in the court of learned Additional Sessions Judge interim

maintenance payable was only at the rate of Rs.2,000/- per month.

Petitioner is aged 40 years and her child, 4= years. Having regard to

their needs and considering the cost of living I direct that until the

matter is finally disposed of by the trial court respondent No.1 shall

pay maintenance at the rate of Rs.2,500/- per month to the petitioner

and her child from 5.6.2009 onwards. It is made clear that

maintenance payable by respondent No.1 till 4.6.2009 will be as

ordered by the trial court.

Revision Petitions are disposed of as above. Learned Judicial

First Class Magistrate, Kozhikode is directed to dispose of the main

petition as expeditiously as possible.

THOMAS P.JOSEPH, JUDGE.

vsv