High Court Kerala High Court

Divakaran vs Shylaja on 23 November, 2010

Kerala High Court
Divakaran vs Shylaja on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 931 of 2010()


1. DIVAKARAN,AGED 55 YEARS,S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. SHYLAJA,AGED 47 YEARS,D/O.SARASAMMA,
                       ...       Respondent

2. ABHIJITH,(MINOR),REP;BY HIS MOTHER-

3. ASWAJITH,(MINOR),REP.BY HIS MOTHER-

                For Petitioner  :SRI.C.AJITH KUMAR (KALLESSERIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/11/2010

 O R D E R

R.BASANT &
K.SURENDRA MOHAN, JJ.

——————————————-

CMA No.3001/2010 &
MAT Appeal No.931 of 2010

——————————————-
Dated this the 23rd November, 2010

ORDER/JUDGMENT

Basant, J.

CMA No.3001/2010 is to condone the delay of 443

days in filing the Matrimonial appeal No.931/2010. Mat

Appeal No.931/2010 is directed against an order under

which maintenance was granted to the claimants, i.e. the

wife and two minor children of the appellant.

Marriage is admitted. Paternity, though disputed,

that controversy was set at rest with Ext.C1 DNA test

report. The presumption under Section 112 of the

Evidence Act also settled the controversy.

2. Separate residence from 13.6.2000 is admitted.

According to the appellant, such separate residence was

consequent to the detection of alleged adultery between

his wife, the first claimant and another. The alleged

adulterer was not even named in the counter statement

filed. The bizarre theory is that while the appellant and

Mat.Appeal No.931/2010 2

his wife were sleeping in the bed room, the alleged

adulterer came into the bed room and had adulterous

sexual relationship with his wife. Maintenance has been

granted at the rate of Rs.750/- per mensum to the wife and

Rs.500 and Rs.300/- for the two minor children from

13.6.2000 for a period of four years after the filing of the

petition. For the subsequent periods, maintenance has

been awarded at the rate of Rs.1,000/- for the wife and

Rs.750/- each for the two minor children.

3. The appellant claims to be aggrieved by the

impugned order. There is a delay of 443 days in filing the

Matrimonial appeal. It is stated that the delay occurred on

account of threatening and intimidation which emanated

from the wife and her brothers. We have carefully

considered the averments in the affidavit in support of the

petition for condonation of delay. We are convinced that

there is no justifiable reason to condone the long and

inordinate delay of 443 days in filing this Matrimonial

appeal.

4. In our anxiety to ensure that the rejection of the

prayer for condonation of delay does not result in

Mat.Appeal No.931/2010 3

failure/miscarriage of justice, we requested the learned

counsel for the appellant to explain the nature of the

challenge which the appellant wants to mount against the

impugned order. We have heard the learned counsel in

detail.

5. The liability to pay maintenance for the wife after

13.6.2000 is disputed on the ground that she was guilty of

adultery. As stated earlier, the name of the adulterer is

not mentioned in the counter statement filed by the

appellant. That circumstance is indeed crucial and vital.

It knocks the bottom out of the theory that the wife was

guilty of adulterous sexual relationship with another. The

court below did take note of the thoroughly improbable

version advanced about the alleged adultery. Except the

self serving ipse dixit of the appellant as RW1, there was

no other evidence, ocular or circumstantial to even

remotely indicate the acceptability of such an improbable

version about the alleged adultery. We are, in these

circumstances satisfied that the theory of alleged adultery

was rightly rejected by the court below.

7. Coming to the question of quantum of

Mat.Appeal No.931/2010 4

maintenance awarded, the amounts awarded – Rs.750/-,

Rs.500/- and Rs.300/- for the wife and children from

13.6.2000 to a period of four years after the filing of the

petition and an amount of Rs.1,000/- for the wife and

Rs.750/- each for the minor children who were aged 7

years and 3 years on the date of the petition are so

meager. We are certainly of the opinion that the appellate

jurisdiction under Section 19 cannot and need not be

invoked to interfere with the quantum fixed. Even

assuming the appellant to be just an able bodied person

(he is stated to be a construction worker), the quantum of

maintenance awarded cannot be held to be excessive.

Going by the indications available about the needs of the

claimants and the means of the appellant, we are satisfied

that the challenge against the quantum must also fail.

8. We are thus convinced that the appeal is without

any merit and that there is no sufficient reason advanced

to justify the prayer for condonation of the long delay of

443 days. We are convinced that the admission of the

appeal and an invitation to the respondent to appear

before this court to defend the impugned decree is

Mat.Appeal No.931/2010 5

absolutely unnecessary. No court with sensibility,

compassion and concern for the plight of the respondents

can direct admission and issue notice in these

proceedings. We are hence persuaded to dismiss this

petition and the appeal illimine.

In the result, the petition for condonation of delay is

dismissed. Consequently, the appeal shall stand rejected

as barred by limitation.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/