High Court Kerala High Court

Moideen.K.P. vs Kadeejath Kubra on 13 September, 2010

Kerala High Court
Moideen.K.P. vs Kadeejath Kubra on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 704 of 2010()


1. MOIDEEN.K.P., AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. KADEEJATH KUBRA, AGED 21 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :13/09/2010

 O R D E R

R.BASANT & M.L.JOSEPH FRANCIS, JJ.

**********************
C.M.Appl.No.20191 of 2010 &
Mat.Appeal No.704 of 2010
*********************
Dated this the 13th day of September, 2010

ORDER/JUDGMENT

BASANT, J.

This petition is to condone the delay of 1074 days in filing a

matrimonial appeal. The appeal in turn is directed against an

order directing dissolution of marriage of the

petitioner/appellant with the respondent herein under the

provisions of the Dissolution of Muslim Marriage Act on an

application filed by the respondent herein.

2. Marriage is admitted. There is a delay of 1074 days.

The petitioner/appellant is admittedly remarried. Called upon to

explain the inordinate delay of 1074 days, the learned counsel

for the petitioner/appellant submits that the delay of 1074 days

occurred as the appellant was abroad and he was not aware of

the proceedings before the Family Court. The impugned order

shows that the respondent was served and he was set exparte.

No application has been filed to set aside the exparte order.

3. We are not satisfied that sufficient reasons have been

shown to justify the long and inordinate delay of 1074 days in

Mat.Appeal No.704 of 2010 2

filing the appeal. The plea that the appellant was not aware of

the proceedings ought to have been raised in an application to

set aside the exparte order under Order IX Rule 13 C.P.C. No

such application has admittedly been filed. We do not find

sufficient reasons to condone the long delay of 1074 days. In our

anxiety to ensure that the dismissal of the application for

condonation of delay does not result in any miscarriage of

justice, we requested the learned counsel for the appellant to

explain the grounds on which the appellant wants to assail the

impugned order. Except that he was wrongly set exparte by the

Family Court, no other contentions are raised on merits.

4. Before the court below, there was only the oral

evidence of PW1. Her evidence sufficiently and amply justifies

the impugned decree for divorce. Admittedly the appellant is

married again and the grievance of the respondent was that she

was not being treated equitably after the second marriage of the

appellant. In the light of the decision in Abdurahiman v.

Khairunneessa [2010 (1) KLT 891], the application of the

respondent is sufficient to found a decree for divorce under

Section 2(viii)(f) of the Dissolution of Muslim Marriage Act. On

merits, the impugned order appears to be absolutely justified

Mat.Appeal No.704 of 2010 3

and the same does not warrant interference at all. The very fact

that the appellant did not come to know of the impugned order of

divorce in favour of the respondent for a period of 1074 days

eloquently declares the amount of interest that he has shown for

the respondent, his wife. We are satisfied that the rejection of

the prayer for condonation of delay shall not result in any failure

or miscarriage of justice.

4. In the result:

a) C.M.Appl.No.20191 of 2010 for condonation of a delay

of 1074 days in filing the Matrimonial Appeal is dismissed;

b) Consequently the Mat.Appeal shall stand rejected as

barred by limitation.

(R.BASANT, JUDGE)

(M.L.JOSEPH FRANCIS , JUDGE)
rtr/