High Court Kerala High Court

M.M.Muhammad vs Nabeesa on 17 October, 2008

Kerala High Court
M.M.Muhammad vs Nabeesa on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2979 of 2007()


1. M.M.MUHAMMAD, S/O.MYTHEEN,
                      ...  Petitioner

                        Vs



1. NABEESA, 43 YEARS, PARAKKAL,
                       ...       Respondent

2. STATE OF KERALA BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.N.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/10/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  CRL.R.P.NO. 2979 OF 2007
                    ............................................
       DATED THIS THE 17th DAY OF OCTOBER, 2008

                                   ORDER

Petitioner is challenging the order passed by Judicial First

Class Magistrate, Kothamangalam in M.C.1 of 2006, whereunder

petitioner was directed to pay Rs.86,001/- to second respondent,

his dissolved wife under Section 3(2) of Muslim Women

(Protection of Rights on Divorce)Act. Admittedly, the marriage of

petitioner with second respondent was solemnised on 2.2.1992.

That marriage was subsequently dissolved on 13.10.1998. M.C.1

of 2006 was filed claiming maintenance for the Iddath period

and fair and reasonable provision.

2. Learned Magistrate, on the evidence, found that

petitioner is having sufficient income and first respondent is

entitled to maintenance at the rate of Rs.2000/- per month for

Iddath period. Learned Magistrate also found that first

respondent is entitled to the fair provision estimated at Rs.2000/-

per month for five years and also entitled to get Rs.101/- which

was paid as Mahr at the time of marriage. As it is proved that as

maintenance for the said period, petitioner paid Rs.37,000/-, that

amount was allowed to be deducted and petitioner was directed

CRRP 2979/2007 2

to pay the balance amount of Rs.86,001/- within one month from

the date of the order on 24.6.2007. Petitioner is challenging

the order in this revision petition.

3. Learned counsel appearing for petitioner and first

respondent were heard. Learned counsel appearing for

petitioner vehemently argued that evidence of petitioner as

CPW1 establish that Rs.30,000/- was paid at the time of Talak as

reasonable provision for future maintenance of the dissolved

wife and learned Magistrate was not justified in not deducting

that amount. Learned counsel appearing for first respondent

submitted that there is absolutely no evidence to prove the

disputed payment of Rs.30,000/- and in such circumstances,

there is no reason to interfere with the order passed by learned

Magistrate.

4. It is admitted case that even during 1993, first

respondent has filed a petition before Magistrate Court, claiming

maintenance under Section 125 of Code of Criminal Procedure

and petitioner was directed to pay maintenance. That liability

and payment continued even after 13.10.1998, the date of Talak.

In fact, O.P.300 of 1999, evidenced by Ext.D3 order passed by

the Family Court was subsequent to the Talak. Ext.D3 shows

CRRP 2979/2007 3

that M.C.380 of 1993 was originally filed before Magistrate

Court, claiming maintenance under Section 125 of Code of

Criminal Procedure. It is during the subsistence of that order

directing petitioner to pay maintenance under Section 125 of

Code of Criminal Procedure, the Talak was effected. Case of the

petitioner is that Rs.30,000/- was paid as reasonable and fair

provision at the time of Talak. But there is no evidence to prove

such payment. First respondent has denied the receipt of any

such amount. As rightly argued by learned counsel appearing for

first respondent, when the relationship between the parties were

strained and an order of maintenance was passed by the learned

Magistrate, compelling petitioner to pay maintenance and

meanwhile the marriage was dissolved on 13.10.1998, it cannot

be believed that petitioner would pay Rs.30,000/- as reasonable

and fair provision for his divorced wife at the time of Talak

without getting acknowledgment in writing. In the absence of

any other evidence, learned Magistrate rightly found that

petitioner did not pay Rs.30,000/- as fair and reasonable

provision. On the evidence, there is no reason to interfere with

that finding.

5. Learned Magistrate awarded a reasonable and fair

CRRP 2979/2007 4

provision estimating maintenance for the period of five years. In

such circumstances, there is no reason to interfere with the

quantum also. Hence, revision is only to be dismissed. Learned

counsel appearing for petitioner then submitted that when the

revision was admitted, petitioner was directed to deposit

Rs.30,000/- before learned Magistrate and it was deposited and

by subsequent order this court permitted first respondent to

withdraw that amount and only the balance remains and

petitioner may be permitted to pay the balance amount in

instalments. Petitioner is permitted to pay the balance amount

in five equal monthly instalments, starting from 1.11.2008.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-