Andhra High Court High Court

Mrs. Mariamma Ninan @ Mariamma P. … vs K.K. Ninan on 17 February, 1997

Andhra High Court
Mrs. Mariamma Ninan @ Mariamma P. … vs K.K. Ninan on 17 February, 1997
Equivalent citations: I (1997) DMC 570
Author: D R Reddi
Bench: D R Reddi, S Nayak


JUDGMENT

D. Reddeppa Reddi, J.

1. The petitioner in OP (SR) No. 33/96 on the file of the Family Court, Secunderabad, has preferred this appeal against the order dated 11.7.1996 returning the petition for presentation to the Civil Court.

2. Petitioner is the wife of the respondent Her petition is for partition of petition scheduled property and separate possession. Her main plea is that she contributed a sum of Rs. 3,00,000/- for constructing the petition scheduled building.

3. It is clear from the impugned order that her petition has been returned mainly on the ground that parties to the marriage can approach the Family Court only “in respect of the property of any nature given at the time of marriage by one of them to the other or on behalf of one of them to the other or the property acquired with the funds given at the time of marriage such as jewellery and land given for Pasupukumkum by way of gift alone”. This reasoning, prima facie, appears to be unsustainable in view of the specific language of Section 7(1) of the Family Courts Act, 1984, which reads as under :

“Jurisdiction-(1) Subject to the other provisions of this Act, A Family Court shall:

(a) have and exercise all the jurisdiction exerdsable by any District Court or any Subordinate Civil Court under any law for the time being in force in respect of suits and proceedings of the nature referred to in the Explanation; and

(b) xxx xxx xxx xxx

Explanation: The suits and proceedings referred to in this sub-section are suits and proceedings of the following nature, namely :

  (a) xxx       xxx        xxx          xxx
(b) xxx       xxx        xxx          xxx
 

(c) a suit or proceeding between the parties to a marriage with respect to the property of the parties or of either of them.

4. In this view of the matter, we set aside the impugned order and remand the matter to the Family Court, Secunderabad, with a direction to entertain the petition and disposes of the same in accordance with law. No Costs.