High Court Kerala High Court

Gopalan vs Anitha on 28 May, 2009

Kerala High Court
Gopalan vs Anitha on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 125 of 2009()


1. GOPALAN, S/O. KUNCHI,
                      ...  Petitioner

                        Vs



1. ANITHA, D/O. KORU,
                       ...       Respondent

2. GOKUL, AGED 12 YEARS (MINOR)

3. GOPIKA, AGED 9 YEARS (MINOR)

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.MANSOOR.B.H.

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :28/05/2009

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                              R.P.(FC) No.125 of 2009
                             --------------------------------------
                       Dated this the 28th day of May, 2009.

                                          ORDER

Respondents though served remain absent.

2. Challenge in this revision is to the refusal to set aside an exparte

order in favour of the respondents under Section 127 of the Code of Criminal

Procedure(for short, “the Code”). It is not disputed that respondent No.1 is the

wife and respondent Nos.2 and 3 are minor children of the petitioner. Application

preferred by the respondents for maintenance under Section 125 of the Code

was initially settled in the adalath and petitioner was directed to pay maintenance

allowance to them at the rate of Rs.350/- per month to respondent No.1 and

Rs.300/- each per month to respondent Nos.2 and 3. Later on the application of

respondents monthly allowance was enhanced to Rs.500/- per month to

respondent No.1 and Rs.400/- each per month to respondent Nos.2 and 3 with

effect from 28.7.2003. After five years, respondents preferred the present

application for enhancement of maintenance allowance. On that application,

petitioner concededly remained absent. Court below enhanced maintenance

allowance payable to the respondents to Rs.800/- per month to respondent No.1

and Rs.700/- each per month to respondent Nos.2 and 3. Ninety days after the

prescribed time to apply to set aside the exparte order, petitioner filed

C.M.P.Nos. 12 of 2009 and 28 of 2009 to set aside the exparte order and to

RP(FC) No.125/2009

2

condone the delay in filing the petition to set aside the exparte order. Learned

Judge was not impressed by the reasons stated in the affidavit for the delay,

found that reasons stated are false and consequently dismissed the petition.

Hence this revision. Learned counsel contends that delay has been properly

explained and that the petitioner ought to have been given an opportunity to

contest the petition.

3. It is admitted that petitioner was served with notice in a petition to

enforce the order, to appear in the Family Court on 20.5.2008 at 2.30 p.m.

Petitioner was served with the notice on the application for enhancement of

maintenance allowance also to appear in the same court on 20.5.2008. His

version is that on a petition filed for enforcement of the order he was summoned

to appear in the court on the same day at 2.30 p.m. and he thought that

petition for enhancement of maintenance allowance will also be called only at

that time, he had been in the court for that time but the petition for

enhancement of maintenance allowance was not taken up. Court below

observed that this contention cannot be sustained since in the notice issued to

the petitioner on the application for enhancement it was specifically stated that

he shall appear in court on 20.5.2008 at 11 a.m. and hence, the petitioner could

not have been misled by the time fixed for appearance. I find no reason to

discard that view of the court below.

4. Assuming that petitioner was under a bona fide impression that

petition for enhancement would be taken up at 2.30 p.m. on 20.5.2008 one is

persuaded to think why inspite of the petition for enhancement not being taken

RP(FC) No.125/2009

3

up at 2.30 p.m., petitioner did not make any enquiry about that. It is interesting

to note that he learnt about the exparte order on the application for

enhancement of maintenance only after the expiry of ninety days when he

received a notice on another petition for enforcement. At any rate it is certain

that until such period petitioner had made no enquiry as to the fate of the

petition filed against him for enhancement of maintenance allowance in which

notice for appearance had already been served on him. It is pertinent to note

that enhancement allowed by the family court is only at the rate of Rs.300/-

each to respondent Nos.1 to 3, per month. At that time respondent No.1 was

aged 37 years and respondent Nos.2 and 3 were aged 12 and 9 years

respectively. I am also to look into the possible contention petitioner could take

up assuming that he is given an opportunity to contest the petition for

enhancement. The cost of living has increased by five years. Certainly the

income of the petitioner also would have increased by this time. In these

circumstances I am not inclined to interfere with the discretion exercised by the

court below in not condoning the delay.

This petition therefore fails. It is dismissed.

Crl.M.A.No.3416 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks