John Joseph vs Shiny Mathew on 13 February, 2008

0
66
Kerala High Court
John Joseph vs Shiny Mathew on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 40 of 2008()


1. JOHN JOSEPH, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. SHINY MATHEW,
                       ...       Respondent

2. ANIRACHEL JOHN (MINOR),

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/02/2008

 O R D E R
                                    R.BASANT, J

                             ------------------------------------

                            R.P.F.(C).No.40 of 2008

                            -------------------------------------

                 Dated this the 13th day of February, 2008



                                         ORDER

This revision petition is directed against an order passed

under Section 125 Cr.P.C under which the petitioner has been

directed to pay maintenance to the claimants, allegedly his wife

and admittedly his son.

2. Co-habitation as husband and wife is admitted. That a

child was born in such relationship is also admitted. The

petitioner offered to maintain the 1st claimant on condition that

she resumes co-habitation with him. Of course, simultaneously

and parallely he raised a contention that the woman was

unchaste. She relied on Exhibit-A1 marriage certificate issued by

the Church authorities to prove that a valid marriage had taken

place. According to the petitioner though they were living as

husband and wife and a child was born in the relationship and

though he had offered to maintain her on condition that she lives

with him as a wife, he is not liable to pay maintenance for the

reason that no valid marriage is there.

3. The 1st claimant wife examined herself as PW1. She

proved Exts.A1 to A3. Exhibit-A1 as stated earlier is the marriage

certificate to prove that the marriage was solemnized between

R.P.F.(C).No.40 of 2008 2

the petitioner and the 1st claimant on 09.09.99. Exts.A2 and A3

are documents to show that the claimant/wife was afflicted with

tuberculosis.

4. The petitioner examined himself as CPW1. He

examined a non entity from the local church in an attempt to

prove Ext.X1. Exhibit-X1 is said to be a marriage register

maintained in the church. CPW2 was examined and Exhibit-X1

was produced in an attempt to show that Exhibit-A1 marriage is

not seen entered in the marriage register Exhibit-X1.

5. The learned Judge of the Family Court after considering

all the relevant inputs found it safe to accept and act upon the

oral evidence of PW1 about the existence of a valid marriage. Her

evidence read along with the stand taken by the petitioner as also

Exhibit-A1 led the learned Judge to come to a conclusion that

there is sufficient evidence to satisfy the court about marriage in

a proceedings under Section 125Cr.P.C.

6. Coming to the quantum of maintenance, the learned

Judge took the view that an amount of Rs.3,00/- per mensem to

the wife and child would be the sufficient amount. I shudder on

the reasonableness of the said direction. In any case it is not

necessary for me to go into that question in the revision petition.

R.P.F.(C).No.40 of 2008 3

If and when the claimant wife comes in a revision petition, that

question can be considered in that revision petition.

7. It is by now trite that in proceedings under Section 125

Cr.P.C, it is not necessary to prove marriage to the hilt as would

be necessary in a matrimonial proceedings or in criminal

proceedings for prosecution for the offence of bigamy. The

classic statement of the law that the evidence of persons who

have seen the spouses living together as husband and wife would

be sufficient evidence of marriage in a proceedings under Section

125 Cr.P.C must always be remembered.

8. We have the evidence of PW1 about the marriage

between her and CPW1. We have Exhibit-A1 marriage certificate

issued by the church proved of course only through PW1. CPW1

in evidence admitted that the said certificate is signed by a

superior church functionary who is related to him and who has no

motive or animus whatsoever against him. We do also have the

evidence of the petitioner as CPW1 that he is willing to maintain

the 1st claimant on condition that she resides with him. I am

satisfied that the materials presently available are eminently

sufficient to establish a marriage as required in a proceedings

under Section 125 Cr.P.C.

R.P.F.(C).No.40 of 2008 4

9. A contention is built on Exhibit-X1 and the oral

evidence of CPW2. The learned Judge of the Family Court dealt

with the question in detail. CPW2 was a non entity in the church

who had no authority to represent church and to tender evidence

on behalf of the church. The petitioner who has not chosen to

examine his relative who had admittedly signed Exhibit-A1 cannot

be permitted to create doubt or confusion in the mind of the court

with the help of evidence of CPW2 and Exhibit-X1. CPW2 even on

his own showing is only a peon in the church, who was not

authorized by anyone to represent the church to tender evidence

or to produce Exhibit-X1.

10. No other contentions are raised. I am satisfied that

this revision petition only deserves to be dismissed. I do the

same.

(R.BASANT, JUDGE)

rtr/-

LEAVE A REPLY

Please enter your comment!
Please enter your name here