High Court Kerala High Court

Jijo Joseph vs Bindu Joseph on 24 January, 2011

Kerala High Court
Jijo Joseph vs Bindu Joseph on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 16 of 2011()


1. JIJO JOSEPH, S/O.P.J.JOSEPH,
                      ...  Petitioner

                        Vs



1. BINDU JOSEPH, D/O.V.M.JOSEPH,
                       ...       Respondent

2. ANU JOSEPH,

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  : No Appearance

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

 Dated :24/01/2011

 O R D E R
                       V.K.MOHANAN, J.
                 -------------------------------------
                  R.P.(F.C) No.16 OF 2011
          ---------------------------------------------------
         Dated this the 24th day of January, 2011.

                             O R D E R

The challenge in this revision petition is against the

order dated 19.04.2010 in M.C. No.533/2006 by which

the Family Court, Malappuram restored its earlier

order dated 30.05.2007 in M.C. No.533/2006 by with

the Family Court, directed the revision petitioner to pay

maintenance to the claimant that to the wife at the rate

of `.2,000/- and to the daughter at the rate of `.1,300/-

per month.

2. I have heard Shri.Roy Chacko, learned counsel

appearing for the revision petitioner. I have also

perused the order impugned and also the Annexure-A1,

judgment of this court.

3. Learned counsel for the revision petitioner

submitted that, though this court by Annexure-A1 order

remanded the matter for fresh consideration, by

R.P.(F.C) No.16/2011
2

permitting the contesting parties to produce

documentary as well as oral evidence, how the Family

Court issued an order, restoring its earlier order,

though the same was set aside by this court in R.P.(F.C)

No.331/2007 as per Annexure – A1 order. Though this

court directed the Family Court to consider the matter

afreshly, the said Court has not complied with the

direction of this court and without granting opportunity

to the revision petitioner, the same has disposed of.

Learned counsel for the revision petitioner fairly

conceded that, there was default on the part of the

revision petitioner in appearing before the Family Court

on the date fixed by this court in the Anenxure – A1

order and the same was not willful but due to the

reasons beyond his control.

4. I have carefully consider the arguments

advanced by the learned counsel for the revision

R.P.(F.C) No.16/2011
3

petitioner and the order passed by this court by

Annexure-A1 judgment and also the order impugned in

this revision petition. Admittedly, vide Annexure-A1

order, after hearing the parties including the contesting

respondent this court has set aside the original order in

M.C. No.533/2006, after having satisfied that, it is just

and proper to grant opportunities to the parties

concerned to adduce documentary as well as oral

evidence. But the order now passed by the Family

Court shows that, the Family Court has simply restored

the earlier order and there is no reconsideration of the

issues on the basis of the evidence permitted to be

adduced by this court. From the order of the learned

Family Court, it can be seen that, though the petitioner

herein was directed to appear before the Family Court

on 19.04.2010, vide Annexure-A1 judgment, he failed to

appear in the court, though the proceedings has

R.P.(F.C) No.16/2011
4

postponed till 5 p.m on 19.04.2010. Learned counsel for

the revision petitioner submitted that there were no

willful latches or negligence on the part of the revision

petitioner but because of the reasons beyond his

control, the revision petitioner could not appear before

the family court.

5. However, by the above proceedings, it can be

seen that the petitioner was prosecuting his grievances

and this court after having satisfied that the original

order passed by the Family court is not sustainable, set

aside its earlier order and remanded the matter for

fresh consideration that to after permitting the parties

to adduce evidence. But the above direction of this

court is not seen materialized, probably due to the

absence of the revision petitioner. In the light of the

above facts and circumstances, I am of the view that

one more opportunity can be given to the revision

R.P.(F.C) No.16/2011
5

petitioner to have a disposal of the matter pending

before the Family Court, in terms of the direction

contained in Annexure-A1 order. But the same can be

done only on terms, especially in the light of the fact

that the impugned order is being set aside in the

admission stage of this revision petition, only for the

reason that if notices ordered on admitting this revision

petition, the claimants before the court below has to be

dragged into this court even in that case according to

me, without a remand, the matter cannot be disposed of

on merit.

In the result, this revision petition is disposed of on

the following terms.

1. The order dated 19.04.2010 in M.C.No533/2006 of

the Family Court, Malappuram is set aside on

condition

(i) The petitioner pay a sum of `.2,500/-

R.P.(F.C) No.16/2011
6

(Rupees Two thousand five hundred only)

to the first claimant and `.1,500/-(Rupees

One thousand five hundred only) to the 2nd

claimant who are respondents 1 and 2

herein, as cost within one month from

today, the payment of this amounts shall be

made either directly to the claimants or

through their counsel, if any in the Family

Court and after making the payment on

either of the mode indicated above, the

petitioner shall file a memo before the

Family Court to that effect.

(ii) The petitioner shall deposit a sum of

`.50,000/- (Rupees Fifty thousand only) in

the Family Court, Malappuram within one

month from today and another `.30,000/-

(Rupees Thirty thousand only) within one

R.P.(F.C) No.16/2011
7

month from the date of remittance of

`.50,000/- as directed above.

(iii) The petitioner shall continues to pay

the future maintenance at the rate of

`.1,200/- to the first claimant/mother and

`.1,300/- to the 2nd claimant/minor

daughter. The payment of which shall

commence by the 2nd week of February

2011.

(iv) The revision petitioner is directed to

appear before the Family Court,

Malppuram on 24.02.2011, on which date

the Family Court, Malappuram is directed

to restore M.C.No.533/2006, on satisfaction

that, the petitioner has complied with the

foregone directions.

2. After the appearance of the petitioner in

R.P.(F.C) No.16/2011
8

compliance of the above direction, the Family

Court, Malappuram is directed to issue notice to

the claimants therein and dispose of

M.C.No.533/2006 afreshly in terms of the direction

contained in Annexure – A1 order of this court. It

is made clear that, the Family Court, Malappuram

can take appropriate decision regarding the

amount of arrears to be deposited by the

petitioner, in terms of the outcome of the

proceedings pending before it, i.e,

M.C No.533/2006.

Revision petition is disposed of accordingly.

Sd/-

(V.K.MOHANAN),
Judge

SS/-

//True Copy//

P.A to Judge