High Court Kerala High Court

K.K.Sasidharan vs P.K.Retnamma on 29 September, 2009

Kerala High Court
K.K.Sasidharan vs P.K.Retnamma on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35751 of 2003(F)


1. K.K.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. P.K.RETNAMMA,
                       ...       Respondent

2. K.S.SHINTO,

3. K.S.SHINU,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :29/09/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No.35751 of 2003
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
               Dated this the 29th day of September, 2009

                                JUDGMENT

This is a writ petition filed by the appellant in A.S.No.34 of 2003 of

the Principal Sub Court, Alappuzha seeking to quash Ext.P5 order.

2. The 1st respondent, wife of the petitioner, filed O.S.No.1234 of

1999 before the Additional Munsiff’s Court, Alappuzha claiming

maintenance at the rate of Rs.1,000/- per month to herself and to her two

children, respondent 2 and 3. The trial court by judgment dated August 10,

2000 directed the petitioner to pay monthly maintenance at the rate of

Rs.1,000/- each to the respondents. The petitioner was also directed to pay

Rs.24,000/-, as the value of gold ornaments to the 1st respondent.

Aggrieved by the above judgment, the petitioner filed A.S.No.34 of 2003

before the Principal Sub Court, Alappuzha with a petition I.A.No.783 of

2003 to condone the delay of 712 days in filing the appeal. By Ext.P5 order

dated August 14, 2003 the appellate court dismissed the petition to condone

the delay.

3. In this writ petition, though notice was issued to the respondents,

they remained absent.

4. The counsel for the petitioner was heard.

W.P.(C) No. 35751/03 2

5. On going through the order Ext.P5 dated August 14, 2003 the

appellate court dismissed the petition mainly on the ground that the

petitioner did not produce the medical certificate.

6. Considering the facts and circumstances of the case, I am of the

view that the appellate court should have condoned the delay and

entertained the appeal. Hence, the impugned order is liable to be set aside.

There is another aspect, maintenance at the rate of Rs.1,000/- each was

ordered to be paid to the respondents. Therefore, as a condition precedent

on allowing the writ petition and consequently to allow the petition to

condone the delay in filing the appeal, I feel that the petitioner shall pay

Rs.10,000/- (Rupees ten thousand) towards the maintenance to the

respondents. He should pay the same to the 1st respondent or deposit before

the trial court within two months from this day and produce the receipt. On

production of receipt, this writ petition will be allowed and the appellate

court shall condone the delay in filing the appeal and dispose of the appeal

on merits. If the petitioner does not pay the amount as stipulated above, this

writ petition will stand dismissed.

The writ petition is disposed of as found above.

P.Q.BARKATH ALI, JUDGE.

mn.