High Court Kerala High Court

Akhila vs Anil Kumar K.R. on 30 August, 2010

Kerala High Court
Akhila vs Anil Kumar K.R. on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2876 of 2007()


1. AKHILA, W/O.ANIL KUMAR,
                      ...  Petitioner

                        Vs



1. ANIL KUMAR K.R., S/O.K.G.RAMASWAMY,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :30/08/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                Crl. R.P.Nos.2876 & 3497 of 2007
                     -------------------------------
             Dated this the 30th day of August, 2010.

                          O R D E R

As these two revision petitions are intrinsically

interconnected and the parties are one and the same, these

revision petitions are heard together and being disposed by this

common order.

2. In both these revision petitions, the challenge is against

the order dated 26.7.2007 in Crl.A.No.125/07 of the Sessions

Judge, Wayanad, Kalpetta. Crl.R.P.No.2876/07 is filed at the

instance of the wife, who is the aggrieved person and who

preferred M.C.No.21/07 before the Judicial First Class Magistrate

Court-I, Sulthan Bathery u/s.23 of the Domestic Violence Act,

2005. Crl.R.P.No.3497/07 is preferred by the husband,

challenging the order of the appellate court, since he is aggrieved

by the said order, as he was not fully relieved of the liability fixed

by the learned Magistrate to pay the future maintenance.

3. The revision petitioner in Crl.R.P.No.2876/07 is the wife

Crl. R.P.Nos.2876 & 3497 of 2007
2

and the revision petitioner in Crl.R.P.No.3497/07 is the husband

and herein after for convenience reference will be made as `wife’

and `husband’ only. It is beyond dispute that, their marriage was

solemnised on 18.5.2003 in accordance with their religious

customs and rites. It is also a fact that the marital relationship

between the husband and wife became strain and as a result of

that, the wife approached the JFCM-I, Sulthan Bathery, by filing a

petition u/s.19, 20 and 23 of Protection of Women from Domestic

Violence Act, 2005, wherein the husband is the sole respondent,

which is taken on file as M.C.No.21/07. During the pendancy of

the above matter, the wife filed an application u/s.23 of Protection

of Women from Domestic Violence Act, 2005, claiming

maintenance @ Rs.40,000/-. After hearing both the parties and

on perusal of the affidavit filed by the petitioner, the learned

Magistrate issued an order dated 10.5.2007, holding that the

petitioner therein is entitled to get an interim maintenance @

Rs.5,000/- per month and accordingly, considering the fact that

the respondent/husband is likely to leave abroad, the learned

Magistrate directed the respondent to pay a sum of Rs.1,20,000/-

Crl. R.P.Nos.2876 & 3497 of 2007
3

(24 months x Rs.5,000/-) to the petitioner within one week u/s.23

of the Protection of Women from Domestic Violence Act, 2005.

4. Challenging the above order, the husband preferred

Crl.A.No.125/07 before the Sessions Court, Wayanad, and by an

order dated 26.7.07, the learned Sessions Judge allowed the

appeal only in part and accordingly the order of JFCM Court in

M.C.No.21/07 is modified and the interim maintenance amount is

reduced to Rs.3,000/- per month. In the appellate court order,

the learned Sessions judge made it clear that, it shall be open to

both the parties to adduce appropriate evidence before the

learned Magistrate and the Magistrate was directed to dispose of

the petition, expeditiously on merits and in accordance with law

and as provided under Sections 12(4) and 12(5) of the Act.

5. As indicated earlier, dissatisfied with the order of the

appellate court, the husband preferred Crl.R.P.No.3497/07 and

against the interference, with the order of the learned Magistrate,

the wife preferred Crl.R.P.No.2876/07.

6. Heard Mr.Salil Narayanan K.A., the learned counsel

appearing for the revision petitioner in Crl.R.P.No.2876/07 and

Crl. R.P.Nos.2876 & 3497 of 2007
4

Mr.M.P.Ashok Kumar, the learned counsel appearing for the

revision petitioner in Crl.R.P.No.3497/07, who are also appearing

for the opponents in the respective revision petitions.

7. Mr.Salil Narayanan K.A., the learned counsel appearing

for the wife submitted that, the order of the appellate court is

liable to set aside, since without assigning any valid reasons, the

interim order, issued by the learned Magistrate in favour of the

aggrieved person is interfered by the appellate court and the

future maintenance amount was reduced to Rs.3,000/- per

month, unsupported by any evidence or materials. On the other

hand, Mr.M.P.Ashok Kumar, the learned counsel for the husband

submitted that the learned Magistrate issued the impugned order

without considering the affidavit filed by the husband/respondent

and the lower appellate court miserably failed to consider the fact

that the husband has lost his job and also inadverting to the fact

that the wife has got an employment and therefore both the

orders are liable to be set aside.

8. I have carefully considered the arguments advanced by

both the counsels and also perused the materials available on

Crl. R.P.Nos.2876 & 3497 of 2007
5

record. Several legal and factual contentions are advanced by

both the counsels but in view of the order which I proposed to

pass, I am not inclined to consider the merits or demerits of the

above arguments.

9. As rightly observed by the appellate court, while passing

the order by the learned Magistrate, the learned Magistrate failed

to consider the contentions raised by the husband, which he

advanced through the counter affidavit. However, even in the

absence of any evidence and other materials, the lower appellate

court interfered with the order of the trial court and reduced the

maintenance amount to @ Rs.3,000/- per month. Though the

husband, by filing an additional affidavit, stated that he had lost

his job and now he is with the unemployment benefit given by the

Govt. of Canada, no details are given. It is also the contention of

the learned counsel for the husband that, the husband

approached the Family Court and filed a divorce petition and the

same was allowed, against which an appeal has been filed and

the same is pending for consideration of this court.

10. However, even in the event of confirming the divorce in

Crl. R.P.Nos.2876 & 3497 of 2007
6

appeal, the divorced wife is entitled to get maintenance. It is also

relevant to note that though an order was passed by the learned

Magistrate as early as on 10.5.2007, no substantial amount is

seen paid towards the total amount ordered by the trial court.

Even though there was a direction issued by the appellate court,

directing the learned Magistrate to dispose of the matter pending

before it, the same has not disposed so far because of the stay

order in this matter. No amount is paid to the wife, except

penalty of a sum of Rs.30,000/- deposited by the husband.

11. In the light of the facts and circumstances referred

above, I am of the view that these revision petitions can be

disposed of directing the husband/revision petitioner to pay the

entire arrears of maintenance @ Rs.3,000/- per month from the

date of the order ie., 10.5.2007 till 10.5.2010 and the husband

need to deposit only the balance amount, after deducting a sum

of Rs.30,000/-, which already deposited by the husband. From

the entire balance amount to be paid, 50% of the arrears shall be

deposited, within 1 month from today and the remaining 50%

amount shall be deposited within one month, from the date of

Crl. R.P.Nos.2876 & 3497 of 2007
7

the deposit of the Ist instalment and the wife is entitled to

withdraw the entire amount on depositing the same. The parties

are directed to appear in the trial court on 4.10.2010, either in

person or through their counsels, on which date the learned

Magistrate is directed to take up the case and proceed with the

same in accordance with procedure and law and dispose the

entire matter pending before it, within a reasonable time as

expeditiously as possible. It is also made clear that if the

proceedings are prolonged, the learned Magistrate is free to pass

fresh appropriate orders regarding the interim measures,

including interim maintenance based upon available materials or

evidence.

V.K.MOHANAN,
Judge.

ami/