High Court Kerala High Court

P.R.Ramakrishnan vs T.G.Kunhikannan on 26 March, 2007

Kerala High Court
P.R.Ramakrishnan vs T.G.Kunhikannan on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS No. 89 of 1994(B)



1. P.R.RAMAKRISHNAN
                      ...  Petitioner

                        Vs

1. T.G.KUNHIKANNAN
                       ...       Respondent

                For Petitioner  :SRI.T.R.RAJEEV

                For Respondent  :SMT.PRABHA R.MENON

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :26/03/2007

 O R D E R

K.Padmanabhan Nair, J.

– – – – — – – – – – – – – – – – – – – – – – –

A.S.No. 89 of 1994-B

– – — – – – — – – – – – – – — – – – – – —

Dated, this the 26th day of March, 2007.

Judgment

Defendants 1 to 3 in O.S.No.63 of 1991 on the file of the Subordinate

Judge’s Court, Quilandy are the appellants. Appeal is filed challenging the

judgment and decree passed by the trial court by which the suit filed by the

plaintiffs claiming damages was decreed in part.

2. Respondents are brothers. They filed the suit for damages on the

following averments. Second respondent was unmarried at the relevant point of

time. P.W.4, one K.K.Narayanan, who was working as a teacher at Government

Valad High School at Wayanad informed second respondent that he knows the

third appellant and she will be a suitable bride for him. 1st respondent and his

neighbour G.K.Kunhikannan along with P.W.4 approached the first appellant and

made the proposal to first defendant that the second plaintiff would like to marry

his daughter. Respondents along with others went to the house of appellants to

see the third appellant and they were satisfied with the third appellant. She also

liked the second respondent. Subsequently, first appellant along with others came

to the house of respondents and they were also satisfied with the family

background of the respondents. Accordingly, respondents along with others again

A.S.No.89 of 1994 2

went to the house of third appellant and decided to conduct the marriage. At that

time, father of the respondents was laid up due to illness and he was unable to

move about and it was not possible for him to go to the house of the bride to fix a

date for marriage. Father of the bride and their relatives agreed to come to the

house of the respondents for that purpose and accordingly they came to the house

of the respondents on 10-03-1991. A decision was taken to conduct the marriage

ceremony at Guruvayoor SreeKrishna Temple. For the purpose of fixing the time

of marriage respondents1 and 2 along with others who accompanied them and first

respondent and others went to the office of one N.Kunhirama Panicker, an

astrologer After reaching the office of the astrologer they had agreed to conduct

the marriage ceremony on 22nd April, 1991. Appellants 1 and 2 had agreed that

they will be reaching Guruvayoor Temple on the previous day. Respondents

printed the invitation cards and they along with their friends and relatives went to

Guruvayoor on the previous day and stayed at Guruvayoor Sathram owned by the

Temple. Appellants did not turn up and thereby respondents were put to much

hardship. Respondents spent an amount of Rs.15,000/- as expenses and suffered a

damage of Rs.25,000/- and the suit was filed claiming Rs.40,000/- as damages.

3. Defendants filed the written statement denying all the averments. It was

contended that the suit was not maintainable. It was further contended that the

courts at Kozhikode District have no jurisdiction to entertain a suit as the

defendants were residing within the jurisdiction of Wayanad Courts. It is

A.S.No.89 of 1994 3

admitted that P.W.4 mooted the marriage proposal for third appellant and they

were informed that the second respondent will be a suitable bridegroom for the

third appellant. It was further contended that the appellants were made to believe

that second respondent was a Government employee and he was much younger

than what he actually was. Subsequently when the appellants made enquiry it was

revealed that second respondent was aged more than 40 years and he was not

having any employment and his conduct and character are not good. So they

backed out from the proposal. There was no understanding to solemnize the

marriage on 22-04-1991 as contended by the plaintiffs. The averment that on 10-

03-1991, appellants along with friends and relatives came to the house of the

respondents for fixing the marriage was denied. The averment that they went to

the office of P.W.3 astrologer and scheduled the marriage to be conducted on 22-

04-2001 was also denied. The averment that respondents and others went to

Guruvayoor and spent more than Rs.15,000/- was also denied. The averment that

respondents sustained mental agony, financial loss etc. were denied. The averment

that respondents sustained a damage to the tune of Rs.25,000/- was also denied.

It was further contended that the suit was filed for the purpose of solely harassing

the defendants. The trial court found that the plaintiffs had spent more than

Rs.10,000/- and they have suffered mental agony and loss of reputation to the tune

of Rs.10,000/- and hence they are entitled to get an amount of Rs.20,000/- as

damages. Challenging the judgment and decree, this appeal is filed.

A.S.No.89 of 1994 4

4. The only point arising for consideration is whether the finding of the

court below that respondents 1 and 2 are entitled to get a compensation of

Rs.20,000/- is sustainable or not. The materials on record show that there was a

proposal from the side of respondents to the effect that second respondent would

like to marry the third appellant who is the daughter of the first appellant. Second

respondent is the brother of the first respondent. That fact is admitted by the

appellants also. But the question to be decided is whether the case of the

plaintiffs-respondents that on 10-03-1991, appellants along with their friends and

relatives came to the house of respondents and agreed to conduct the marriage at

Guruvayoor and whether the case of the respondents that from the house of

respondents all of them went together to the office of P.W.3, the astrologer, and

the marriage was scheduled to be conducted on 22nd April, 1991is correct.

Respondents rely on Ext.A1 to show that there was an agreement on 10-03-1991

by which both sides agreed to conduct the marriage on 22-4-1991. The

genuineness of Ext.A1 was disputed by the appellants. Ext.A1 is stated to be the

slip written by P.W.3 on 10-03-1991. It was written in a plain paper. It does not

contain the signature or handwriting of the appellants. Originally the names of

parties alone were written. It does not contain the stars or horoscope of the boy or

girl. The date 10-03-1991 is written in different ink. While cross examining

P.W.1 a suggestion was put to P.W.1 that the entire writings in Ext.A1 were not

made by one person . Another suggestion was also made to him that that was a

A.S.No.89 of 1994 5

document fabricated for the purpose of creating evidence for this case. Regarding

Ext.A1, the case put forward by respondents is that appellants 1 and 2 with their

friends and relatives came to the house of respondents and from there first

respondent, the appellants and others went to the office of one N.K.Panicker-

P.W.3 who is an astrologer and he fixed 22nd April 1991 as the date of marriage.

In the plaint there was no averment that Ext.A1 was given to the first respondent

by D.W.2. There was also no averment that two copies of the slip were prepared

and one was given to appellants and another one to respondents. P.W.1 during his

chief examination had asserted that P.W.3, after fixing the date, wrote two slips

and one was given to the first respondent and another one to the first appellant. It

is further deposed that Ext.A1 was given to the first plaintiff by P.W.3 . P.W.3 is

the astrologer. During chief examination he deposed that he prepared two slips

and gave both slips to the father of the third appellant. During cross examination

also he asserted that he wrote two slips and both slips were handed over to the

father of the third appellant. If that be so, the case put forward by P.W.1 at the

time of giving evidence that Ext.A1 was given to him cannot be accepted. So no

reliance can be placed on Ext.A1 to hold that the appellants agreed for the

marriage between third appellant and second respondent to be solemnized on 22-4-

1991.

5 . There is yet another aspect. Even P.W.1 has no case that as per the

custom prevailing in the community, the betrothal ceremony will be conducted in

A.S.No.89 of 1994 6

the house of the bridegroom. According to the respondents, because of the illness

of the father of the bridegroom, the betrothal ceremony was agreed to be

conducted in the house of the respondents. P.W.1 deposed that the decision to

conduct the marriage was taken at his house and they went to the office of P.W.3

only for fixing the date of marriage. The evidence of P.W.3 assumes more

importance. According to him, he is an astrologer by profession and normally he

is fixing the dates for marriage. It is also admitted by him that Ext.A1 was written

in plain paper as all his letter pads were exhausted. He deposed that the brother of

the bridegroom and 2-3 others and the father of the bride and 2-3 others came to

his office. According to him, they came to the office by sheer chance. Then he

deposed that he prepared two slips and father of bridegroom gave him dakshina .

He had admitted that the normal practice is to peruse horoscopes of parties at the

house of bride and that too, on the date of betrothal ceremony. He deposed that at

the time of betrothal, there will be some ceremony and the date of marriage will be

fixed. He had candidly admitted that before fixing the date of marriage , in this

particular case, he had not seen or verified the horoscope of bride or bridegroom.

According to him, since the marriage is to be scheduled in the temple, he only gave

an auspicious date. It is very difficult to believe the oral evidence of P.W.3 when

he says that an astrologer had fixed the date of marriage without seeing the

horoscope and that too at his office contrary to the ordinary practice of fixing it in

the house of the bride. Even accepting the contention of the respondents that

A.S.No.89 of 1994 7

because of the illness of the father of the respondents, the parents and relatives of

the bride had agreed to conduct the ceremony in the house of the bridegroom

normally one would expect that ceremony at the house of the respondents and not

in the office of an astrologer. So no reliance can be placed on the oral evidence of

P.Ws. 1 and 3 . In the absence of evidence regarding the agreement by the

appellants for the marriage to be scheduled on 22-4-1991, they cannot be made

liable for any damage. So the further question whether respondents went to

Guruvayoor, suffered damage etc. does not arise in this case. I hold that the

evidence on record is not sufficient to hold that there was an agreement between

the appellants and respondents and third appellant had agreed to marry the second

respondent at Guruvayoor on 22-04-1991. So the findings of the court below that

since the appellants backed out from the agreement for marriage, respondents

suffered damage and appellants are liable to compensate are unsustainable and

liable to be set aside.

In the result, appeal is allowed. Judgment and decree passed by the court

below are set aside. Suit is dismissed. Parties are directed to suffer their costs.

C.M.P.No.407 of 1994 shall stand dismissed.

K.Padmanabhan Nair,

Judge.

s.

A.S.No.89 of 1994 8

K.Padmanabhan Nair, J.

A.S.No. 89 of 1994

Judgment

26th March, 2007.