High Court Kerala High Court

Ambattuparambil Abdulrahiman vs Khairunnisa on 17 November, 2009

Kerala High Court
Ambattuparambil Abdulrahiman vs Khairunnisa on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 204 of 2007()


1. AMBATTUPARAMBIL ABDULRAHIMAN,
                      ...  Petitioner

                        Vs



1. KHAIRUNNISA, D/O KALLINGAL ABDU,
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :SRI.T.SETHUMADHAVAN

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

 Dated :17/11/2009

 O R D E R

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

————————————————–

             C.M.Application No. 702         OF 2007
                                  &
                  Mat.Appeal No.204 OF 2007

—————————————————–

DATED THIS THE 17th DAY OF NOVEMBER, 2009

O R D E R /J U D G M E N T

Basant, J.

This petition is to condone the delay of 200 days in filing a

Matrimonial Appeal. The Matrimonial Appeal in turn is directed

against an order dismissing an application filed by the divorced

husband against his divorced wife claiming return of movable and

immovable properties which were purchased in the name of/given

to the wife by the husband during coverture.

2. The application for condonation of delay is opposed

vehemently by the learned counsel for the respondent. The

learned counsel submits that there is absolutely no merit in the

appeal and the right of appeal is being invoked belatedly to vex

and harass the respondent, who has secured divorce from the

appellant/husband.

3. The delay is of 200 days. The delay is enormous and

gross. The reason urged – that there was a communication gap

between the counsel and the appellant, is not found to be

Mat.Appeal No.204/07 -2-

sufficient or inspiring to justify the prayer for condonation of

delay. We are satisfied, in these circumstances, that the delay

does not deserve to be condoned.

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

prayer for condonation of delay does not result in failure or

miscarriage of justice, we requested the learned counsel for the

appellant to explain the nature of the challenge which he wants

to raise against the impugned order. During coverture,

properties were allegedly purchased in the name of the wife and

were handed over by the husband to the wife. After the divorce,

the husband is staking a claim for return of those properties. The

court below found that there is nothing to come to the conclusion

that the purchase was made exclusively using the funds of the

husband. The court took note of the fact that the wife was

educated and was having an employment. The court found that

at any rate, those properties purchased in the name of the wife,

when the husband and wife were living in happy matrimony are

not liable to be returned by the wife to the husband. We find the

approach made by the court below to be absolutely justified. We

Mat.Appeal No.204/07 -3-

do not find any merit in the challenge raised on merits.

5. To sum up, we do not find any reason to condone the

long and enormous delay of 200 days in filing the appeal. We

are further satisfied that the rejection of the prayer for

condonation of delay does not result in any failure or miscarriage

of justice.

6. In these circumstances, this application for

condonation of delay is dismissed. Consequently, Mat.Appeal

No.204/07 shall stand rejected as barred by limitation.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn