High Court Kerala High Court

Abdul Hakkim vs Tajunisa Beevi on 11 December, 2008

Kerala High Court
Abdul Hakkim vs Tajunisa Beevi on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4156 of 2008()


1. ABDUL HAKKIM, S/O.SULAIMAN PILLAI
                      ...  Petitioner

                        Vs



1. TAJUNISA BEEVI, D/O.BEEVIKUNJU
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/12/2008

 O R D E R
                            R. BASANT, J.
             -------------------------------------------------
                   Crl.M.C. No. 4156 of 2008
             -------------------------------------------------
         Dated this the 11th day of December, 2008

                                ORDER

The petitioner in this Crl.M.C. challenges an order

directing payment of an amount of Rs.2.89 lakhs under Sec.3 of

the Muslim Women (Protection of Rights on Divorce) Act, 1986

(for short ‘the Act’). The learned Magistrate had initially

directed payment of an amount of Rs.3.89 lakhs. In revision,

the order was modified and the amount payable was reduced to

Rs.2.89 lakhs.

2. Marriage and divorce are admitted. Liability to pay

amounts under Sec.3 of the Act is also admitted. There is no

serious dispute that an amount exceeding Rs..2.89 lakhs is

liable to be paid on such divorce under Sec.3 of the Act.

3. What then is the dispute? The short and pointed

dispute is that the amount payable has been paid and

discharged. According to the petitioner, an amount of Rs.3.25

Crl.M.C. No. 4156 of 2008 -: 2 :-

lakhs has already been paid to his divorced wife under Exts.D3

and D4.

4. It will be apposite to specifically note that at present the

direction is to pay only an amount of Rs.2.89 lakhs under Sec.3

of the Act. According to the petitioner, as a matter of fact,

Rs.3.25 lakhs was agreed to be paid and the same had been paid

and discharged under Exts.D3 and D4. The matter is at the

stage of admission. The respondents have not come before this

Court to challenge the impugned order, it is submitted.

5. Be that as it may, the only question that is to be

considered is whether Exts.D3 and D4 evidence discharge of the

liability. The claimant – divorced wife, denies the receipt of any

amount under Exts.D3 and D4. A perusal of Exts.D3 and D4

reveals the inherent improbabilities of Exts.D3 and D4. Ext.D3

is allegedly an agreement executed by the spouses under which

payment of an amount of Rs.25,000/- in full settlement of the

liability on divorce under Sec.3 of the Act is stipulated and

acknowledged. Rs.7,500/- is to be agreed to be paid as

maintenance during the period of Iddat. An amount of

Rs.17,500/- was agreed to be paid as future maintenance. Thus,

in all the amount payable was fixed at Rs.25,000/-. Payment was

made and the same was acknowledged under Ext.D3. But

Crl.M.C. No. 4156 of 2008 -: 3 :-

significantly the claimant wife has not admittedly signed in

Ext.D3. Going by the evidence relied on by the petitioner there

was a talk of settlement. The wife was not prepared to accept

the divorce and she had not executed Ext.D3. In these

circumstances, Ext.D3 it is elementary cannot bind the claimant

wife.

6. It is contended that the father of the claimant who was

examined as P.W.2 had received the amount of Rs.3.25 lakhs.

Rs.25,000/- was paid under Ext.D3 on 19/7/00; whereas a further

amount of Rs.3 lakhs is said to be paid under Ext.D4 on 20/7/00.

In both significantly the claimant wife has not signed. In both

the father of the claimant/wife has affixed his signature; but only

as a witness to evidence payment of amount to the wife.

Significantly, there is no contention raised that the wife had

received the amount. An attempt is now made to advance a

contention that the father has received the amount and has

signed Exts.D3 and D4 to acknowledge that payment. The

contents in Exts.D3 and D4 cannot support this theory at all.

7. The father of the claimant/wife as P.W.2 explained that

his signature was obtained under duress. The admitted

evidence on the side of the petitioner is that there was a talk of

settlement. An agreement was almost struck; but the wife

Crl.M.C. No. 4156 of 2008 -: 4 :-

refused to accept such agreement or the divorce and that is why

the wife did not sign Exts.D3 and D4.

8. I must say that Exts.D3 and D4 are inherently

incompatible. If Ext.D3 is correct, there is no liability to pay any

further amount. Why an amount of Rs.3 lakhs has been paid

under Ext.D4 later is not satisfactorily explained at all. In these

circumstances, I am of opinion that the courts below were

eminently correct and justified in coming to the conclusion that

Ext.D3 and D4 does not discharge the liability of the petitioner

under Sec.3 of the Act. The evidence of the witnesses examined

by the petitioner who asserted that the father had received the

amount on behalf of the claimant/wife is inconsistent with the

contents of Exts.D3 and D4 documents relied on by the

petitioner. Thus, the oral evidence is incongruent to Exts.D3

and D4. Exts.D3 and D4 are inter se incongruent. The

evidence available is consistent with the theory advanced that

the wife who refused to accept divorce did not receive any

amount under Exts.D3 and D4.

9. I am, in these circumstances, satisfied that the courts

below were eminently justified in coming to the conclusion that

Exts.D3 and D4 cannot be pressed into service to conclude that

the amount of Rs.3.25 lakhs was paid to discharge the liability

Crl.M.C. No. 4156 of 2008 -: 5 :-

under Sec.3 of the Act.

10. As stated earlier, there is no worthwhile dispute also

about the quantum payable under the impugned order which is

less than the amount that is claimed to have been paid under

Exts.D3 and D4.

11. This Crl.M.C. is, in these circumstances, found to be

without any merit. The same is dismissed.

(R. BASANT, JUDGE)

Nan/