High Court Kerala High Court

Khadeeja vs Souda Beegum on 13 November, 2009

Kerala High Court
Khadeeja vs Souda Beegum on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 639 of 2009()


1. KHADEEJA, W/O. SAIDALI,
                      ...  Petitioner

                        Vs



1. SOUDA BEEGUM, D/O. MUHAMMEDALI
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.K.SHIBILI NAHA

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

 Dated :13/11/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
         --------------------------------------------------
                Mat.Appeal No.639 OF 2009
       -----------------------------------------------------
          DATED THIS THE 13th DAY OF NOVEMBER, 2009

                          J U D G M E N T

Basant, J.

The 2nd respondent before the Family Court – the mother-in-

law, in an O.P. filed by the daughter-in-law, is the appellant

before us. The respondent herein, the wife had filed the said

O.P., O.P.No.118/08 against her husband and mother-in-law.

The claim was for money being the value of gold ornaments.

Both the husband and his mother, the appellant herein were set

ex parte in the said O.P. An ex parte decree was passed. The

appellant/mother-in-law promptly filed an application to set aside

the ex parte order. That petition was returned with the direction

to re-prsent the same along with copy of the impugned ex parte

order. The appellant re-presented the petition, but out of time.

An application was filed to condone the delay in re-presenting

such application.

2. When the matter came up for hearing on 9.1.2009, for

the reason that batta had not been paid, the application to set

aside the ex parte decree, filed by the appellant was dismissed.

Mat.A.No.639 /09 -2-

The appellant filed an application for restoration, which also

happened to be dismissed by the impugned order.

3. The learned counsel for the appellant submits that

there was no wilful default or contumacious lapse on the part of

the appellant. A lenient view may be taken, the impugned order

may be set aside, the application to set aside the ex parte order

may be allowed and the ex parte order may be set aside subject

to any reasonable and appropriate conditions, it is prayed.

4. The learned counsel for the respondent opposes the

application. But, notwithstanding the opposition, we are satisfied

that subject to appropriate conditions, which shall ensure that the

appellant is not invoking the right of appeal merely for the

purpose of protraction of the proceedings, the appeal can be

allowed and appropriate directions issued:

5. In the result:

(a) this appeal is allowed subject to conditions.

(b) the impugned order shall stand set aside, the

application to set aside the ex parte order shall

stand allowed after condoning the delay and the

ex parte order passed in so far as it relates to

Mat.A.No.639 /09 -3-

the appellant shall stand set aside on condition

that the appellant furnishes security to the

satisfaction of the court below for the entire

amount due under the impugned ex parte

decree as on this date, within a period of 60

days from this date.

6. The parties shall appear before the Family Court on

18.1.2010. If security is not furnished by that date as directed,

the Family Court shall make record of that fact and thereupon the

impugned ex parte decree shall continue to remain in force.

7. It is further made clear that this judgment or the

course adopted by this Court of setting aside the impugned ex

parte order in so far as it relates to the appellant shall not in any

way fetter the rights of the respondent/decree holder to proceed

in execution against her husband, the first respondent in the O.P.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn

Mat.A.No.639 /09 -4-

R.BASANT & M.C.HARI RANI, JJ.

————————————————–

C.M.Application No.2301 of 2009
in
Mat.Appeal No.639 OF 2009

—————————————————–

DATED THIS THE 15th DAY OF OCTOBER, 2009

O R D E R

Basant, J.

Heard. This petition is to condone the delay of 45 days in

filing an appeal. The appeal in turn challenges an order

dismissing an application for restoration of an application to set

aside an ex parte order.

2. The application is opposed. After hearing both sides,

we are satisfied that the delay can be condoned subject to

appropriate conditions.

3. In the result:

(a) this petition is allowed.

(b) the delay shall stand condoned on condition

that the appellant deposits before the court

below or pays to the respondent an amount of

Rs.1,500/- (Rupees One Thousand Five

Hundred only) as costs within a period of 30

Mat.A.No.639 /09 -5-

days.

4. Call after 30 days and earlier if cost is paid/deposited

and voucher produced.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn