High Court Kerala High Court

M.V.Unnikrishnan vs K.P.Sheeja on 27 July, 2009

Kerala High Court
M.V.Unnikrishnan vs K.P.Sheeja on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15371 of 2009(R)


1. M.V.UNNIKRISHNAN, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. K.P.SHEEJA, D/O.SREENIVASAN,
                       ...       Respondent

2. SAYOOJ, (MINOR), 7 YEARS

                For Petitioner  :SRI.RAJESH P.NAIR

                For Respondent  :SRI.V.V.SURENDRAN

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :27/07/2009

 O R D E R
             A.K.BASHEER & P.S.GOPINATHAN, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C)No.15371 OF 2009 - R
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 27th day of July, 2009

                                   JUDGMENT

Basheer, J:

Petitioner is the former husband of respondent No.1 and the

father of respondent No.2.

2. Initially, in a proceeding under Section 125 of the Code of

Criminal Procedure, petitioner was directed to pay maintenance to

the respondents at the rate of Rs.500 and 300 respectively. Later,

on an application filed by the wife and child, maintenance amount

was enhanced to Rs.3,000/- each payable with effect from

June 2, 2004.

3. Admittedly, in the said proceedings petitioner remained

absent and he was set ex parte. Though he filed C.M.P.937/05 to

set aside the ex parte order, it was dismissed for default on August

13, 2007.

4. When the maintenance award was sought to be executed,

he filed W.P.(C)No.2450/09 before this court challenging the order

of enhancement of maintenance. The writ petition was disposed of

W.P.(C)No.15371 OF 2009 – R
:: 2 ::

giving liberty to the petitioner to seek other appropriate

remedies before the family court itself.

5. Thereafter, petitioner filed CMP 228/09 to restore the

application to set aside the ex parte order. This application was

supported by CMP 227/09 to condone the delay of 524 days in

filing the restoration petition.

6. The court below, after hearing the parties and

considering the entire aspects of the case, held that the

petitioner had failed to give a satisfactory explanation for the

inordinate delay. Therefore, the delay petition was dismissed

and consequently the petition for restoration also ended in

dismissal. The above orders (Exts.P5 and P6) are under

challenge in this petition filed under Article 227 of the

Constitution of India.

7. We have heard learned counsel for the parties and

perused the materials available on record. As rightly noticed by

the Family court, petitioner could not give any valid reason or

explanation for the long delay of 524 days in filing the

restoration application. Though he had produced Ext.P3,

medical certificate issued by an Ayurveda physician, no

W.P.(C)No.15371 OF 2009 – R
:: 3 ::

corroborative evidence was adduced by him. The doctor was not

examined. The contention of the petitioner was that he was

suffering from rheumatic complaints, back pain and hyper

tension. But in the absence of any satisfactory and corroborative

evidence, the court below did not accept the above explanation.

8. Learned counsel for the respondent/wife submits that as

on today a sum of Rs.3,51,000/- (approximately) is due from the

petitioner, towards maintenance. His immovable property is

ordered to be sold. But the sale did not take place and it stands

adjourned to another date.

9. Having carefully perused the materials available on

record and having regard to the peculiar facts and

circumstances of the case, we are of the view that petitioner can

be granted an opportunity to contest the case on merits, but of

course, on terms.

10. The restoration application C.M.P.No.228/09 on the file

of the Family Court, Kozhikode shall stand allowed ignoring the

delay on condition that the petitioner deposits a sum of

Rs.75,000/- before the court below on or before August 31, 2009.

W.P.(C)No.15371 OF 2009 – R
:: 4 ::

11. If the petitioner fails to remit the said sum before the

court below as directed above, this writ petition shall stand

dismissed. The amount, if any, deposited by the petitioner shall

be disbursed to the respondents.

12. It will be open to the court below to pass appropriate

interim orders with regard to the pending execution proceedings

as it deems fit. The court below shall dispose of

C.M.P.No.707/04 as expeditiously as possible, at any rate, within

three months from the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

(A.K.BASHEER, JUDGE)

(P.S.GOPINATHAN, JUDGE)
jes