High Court Kerala High Court

Machicheri Koyamu vs Kizhakkethil Ayisha on 13 February, 2009

Kerala High Court
Machicheri Koyamu vs Kizhakkethil Ayisha on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3315 of 2003(D)


1. MACHICHERI KOYAMU, S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. KIZHAKKETHIL AYISHA, D/O. ALAVI,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.P.SAMSUDIN

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :13/02/2009

 O R D E R
                         M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No.3315 OF 2003
      -----------------------------------------------------
      DATED THIS THE 13TH DAY OF FEBRUARY , 2009

                               O R D E R

The petitioner in this petition is the counter petitioner in

M.C.No.8/2000 on the file of the Judicial First Class Magistrate’s

Court-I, Manjeri. That M.C. was filed by the first respondent herein

who filed a petition under Section 3(1) of the Muslim Women

(Protection of Rights on Divorce) Act, 1986. The allegation in that

petition as revealed from the statement of facts stated in this

petition is that the petitioner herein married the first respondent

about 40 years back. After the marriage, the petitioner

misappropriated gold ornaments, wooden cots, etc. and the first

respondent was divorced by the petitioner on 5.9.1999. About 10

months before 5.9.1999, she was sent out of the house by the

petitioner. Accordingly, the first respondent as the wife claimed

Rs.6,000/- towards iddat and Rs.1 lakh towards Matah and also

claimed Rs.33,000/- towards value of gold ornaments. The

allegations in that petition filed by the first respondent herein was

disputed by the petitioner who filed a counter statement wherein

the petitioner has denied the pronouncement of Talaq and also the

income of the petitioner as stated in the petition at the rate of

CRL.M.C.No.3315/03 -2-

Rs.8,000/- per month. It was also contended that the first respondent is

not the divorced wife and is not entitled to get any amount under Section

3(1) of the Muslim Women (Protection of Rights on Divorce) Act.

Misappropriation of gold ornaments alleged against the petitioner was

also disputed. According to the petitioner, the first respondent deserted

him and left the company of the petitioner and for that reason he has

married again and prayed for dismissal of the petition.

2. PWs 1 to 4 were examined on the side of the petitioner and

Exhibits P1 and P2 were marked. On the side of the counter petitioner in

the M.C., Rws 1 and 2 were examined and Exhibit R1 was marked.

Considering the oral testimony of the witnesses and the documents

produced at the instance of the petitioner and the counter petitioner in

the M.C., the learned Magistrate has passed an order dated 14.11.2002,

whereby the petition was allowed in part. The respondent in the M.C.

was directed to pay an amount of Rs.30,000/- to the petitioner as Matah

and Rs.1,500/- as maintenance during idath period at the rate of

Rs.500/- per month. The prayer for realisation of Rs.33,000/- towards

misappropriation of gold ornaments by the respondent was rejected.

3. Aggrieved by the finding in the M.C., the petitioner preferred

criminal revision petition before the Court of Sessions Judge, Manjeri and

CRL.M.C.No.3315/03 -3-

as per order dated 24.2.2003, the learned Sessions Judge has

reappreciated the evidence on record, both oral and documentary, and

came to the conclusion that the finding of the learned Magistrate was

with sufficient reasonings and on the basis of the evidence adduced by

both parties and that finding was not illegal. Accordingly, the revision

petition preferred by the counter petitioner in the M.C. was dismissed.

Subsequently, this petition was filed by the petitioner herein, who is the

counter petitioner-respondent in the M.C. with the prayer to set aside

Annexures A and B, the orders in M.C.No.8/2000 dated 14.11.2002 and

Crl.R.P.No.50/02 dated 24.2.2003 passed by the Judicial First Class

Magistrate Court-I, Manjeri and Sessions Court, Manjeri respectively.

4. Heard the learned counsel appearing for the petitioner and

also the first respondent.

5. It is submitted by the learned counsel appearing for the

petitioner that the petitioner herein is aged 78 years and that he has not

divorced the first respondent on 5.9.1999 as alleged in the M.C. and for

that reason, the first respondent is not entitled to get any amount under

Section 3(1) of Muslim Women (Protection of Rights on Divorce) Act.

According to the learned counsel, the first respondent was deserting the

petitioner for several years and the petitioner has not misappropriated

CRL.M.C.No.3315/03 -4-

any of the gold ornaments of the first respondent. Therefore, the

concurrent finding of both the lower courts that there was valid Talaq

and hence the first respondent was entitled to get a total amount of

Rs.31,500/- under the heads Matah and iddat are incorrect and are liable

to be set aside. According to the learned counsel, no sufficient

evidence was adduced from the side of the first respondent herein to

prove that there was valid Talaq or divorce. The learned counsel relied

on the decision reported in Ummer Farooque v. Naseema (2005(4)

KLT 565).

6. The prayer in this petition is opposed by the learned counsel

appearing for the first respondent. According to the learned counsel of

the first respondent, both courts below have appreciated the evidence of

the witnesses and though there were some minor discrepancies in their

versions, it did not affect the veracity or credibility of the witnesses and

their versions were accepted to come to the conclusion that there was

valid divorce and Talaq was already pronounced by the petitioner herein

and the first respondent was found entitled for getting the amount as

ordered by both the courts concurrently. Further, no reappreciation of

evidence is possible under Section 482 of Cr.P.C. by invoking the

inherent jurisdiction of this Court for which the learned counsel has relied

CRL.M.C.No.3315/03 -5-

on the decision reported in Rajathi v. C.Ganesan (1999 (6) SCC

326).

7. The learned counsel appearing for the petitioner has read the

evidence of PWs 1 to 4 as a whole. The evidence tendered by PW2 and

the document marked as Exhibit P2 as such were not relied on by the

learned Magistrate as revealed from the impugned order Annexure A.

But, in the light of the evidence adduced by PWs 3 and 4 regarding the

pronouncement of Talaq by RW1, it was found that the evidence of PW2

also can be relied on to some extent. Considering the subsequent

conduct of the petitioner herein, it can be seen that the petitioner has

not even raised his little finger and no attempt has been made to bring

the wife, the first respondent herein, who according to him has deserted

him for months together. Instead of that, he married another lady and is

now living with that newly wedded wife and has also got a child in that

wedlock. Considering the conduct of the petitioner and also the

testimonies of PWs 1 to 4 together and also the evidence tendered by

RWs 1 and 2, the learned Magistrate and also the learned Sessions

Judge came to the conclusion that the first respondent herein as the

petitioner’s divorced wife, against whom proper Talaq was pronounced by

the petitioner herein, was found entitled to get an amount of Rs.30,000/-

CRL.M.C.No.3315/03 -6-

as Matah and a total amount of Rs.1,500/- as maintenance during idath

period at the rate of Rs.500/- per month. The decision relied on by

learned counsel for the petitioner reported in Ummer Farooque v.

Naseema (2005(4)KLT 565) is not applicable to the facts of this case

and that decision was held in a case where maintenance under Section

125 was claimed by a wife. Absolutely, nothing has been shown to exist

for this Court to invoke the powers under Section 482 of Cr.P.C. to

interfere with the concurrent finding of the courts below.

8. Considering the facts and circumstances in this case, I find

that there is no illegality or irregularity in the concurrent finding of both

the courts and interference with the impugned order by invoking the

powers under Section 482 of Cr.P.C. at the instance of the petitioner is

totally unnecessary.

In the result, this Crl.M.C. is dismissed.

M.C.HARI RANI, JUDGE.

dsn