High Court Kerala High Court

Radhakrishnan vs Nisha on 8 January, 2010

Kerala High Court
Radhakrishnan vs Nisha on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19587 of 2008(S)


1. RADHAKRISHNAN, S/O.PUVVATTU PUVVATHUM
                      ...  Petitioner

                        Vs



1. NISHA, D/O.THEKKUMCHERI AMBUJAKSHI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :08/01/2010

 O R D E R
            K.M.JOSEPH & P.Q.BARKATH ALI, JJ.
        ------------------------------------------------------
               W.P.(C) No.19587 of 2008-S &
                 W.P.(C) No.20547 of 2008-S
            ----------------------------------------------
           Dated, this the 8th day of January, 2010

                         J U D G M E N T

K.M.Joseph, J.

Since the parties to the writ petitions are the

same, we are disposing of the writ petitions by this common

judgment.

W.P.(C) No.19587 of 2008

2. This writ petition is filed by the

petitioner/husband against the respondent/wife challenging

Ext.P2. The petitioner had filed Original Petition seeking

partition. On account of the default on the part of the

petitioner to appear the said petition came to be dismissed for

default. Thereupon, the petitioner filed petition to restore the

petition dismissed for default. That petition stands allowed by

Ext.P2. The Family Court, Malappuram has allowed the

application on condition that the petitioner deposits Rs.5,000/-

as cost.

W.P.(C) No.19587 of 2008-S &

W.P.(C) No.20547 of 2008-S -2-

W.P.(C) No.20547 of 2008

3. This writ petition is filed to set aside Ext.P2

and to allow I.A.No.1990/2007 in O.P.No.210/2007 on the file

of the Family Court, Malappuram and to restore the matter to

the file.

4. In this case the respondent and the minor

children had filed O.P.210/2007 seeking past maintenance

under Section 7 (1) (f) of the Family Court Act. On

24th August, 2007 the petitioner herein was set exparte.

Acting on the affidavit filed by the respondent and the minor

children, the Court allowed the Original Petition directing the

respondent to pay past maintenance of Rs.1,05,000/- with

interest at the rate of 6% from the date of the order till

realisation with costs. Thereupon, the petitioner filed

application to set aside the exparte order. The said

application has been allowed on condition that the petitioner

will deposit the entire arrears of past maintenance ordered to

his two minor children and half of the arrears of maintenance

ordered to his wife both on or before 11.30 a.m. on

29.1.2008.

W.P.(C) No.19587 of 2008-S &

W.P.(C) No.20547 of 2008-S -3-

5. We heard Sri.Harish R.Menon, learned counsel

for the petitioner and Smt.Sumathi Dandapani, learned senior

counsel for the respondent. Learned counsel for the

petitioner submits that the petitioner could not appear on

account of an untoward incident and he would submit that

the imposition of cost of Rs.5,000/- and also imposition of the

condition to pay the full maintenance to the minors and half

of the maintenance ordered to the wife cannot be supported.

Per contra, learned senior counsel for the respondent supports

the order.

6. Learned senior counsel for the respondent

would submit that in case the Court interferes she does not

have any objection in enuring the benefit of the order to the

minor children also.

7. We agree with the Family Court that the

petitioner should be given an opportunity. We also agree that

it cannot be an unconditional order. But, we feel that the

imposition of cost of Rs.5,000/- in a matter of this nature

may not be justified. We reduce the cost of Rs.5,000/-

ordered in Ext.P2 in W.P.(C) No.19587/2008 to Rs.3,000/-

W.P.(C) No.19587 of 2008-S &

W.P.(C) No.20547 of 2008-S -4-

(Rupees three thousand only). Accordingly, we modify Ext.P2

and direct that I.A.No.1991/2007 in O.P.No.506/2007 will

stand allowed upon the petitioner paying Rs.3,000/- (Rupees

three thousand only) to the respondent which is to be paid

within a period of three weeks from today.

8. W.P.(C) No.20547/2008 relates to past

maintenance. As per order of this Court petitioner has

deposited Rs.25,000/- and it is also common case that the

said amount has been withdrawn by the respondent. Having

regard to the facts of the case we feel that an opportunity on

less onerous terms than imposed by the Family Court can be

given. In such circumstances, we interfere with Ext.P2 and

order as follows:-

I.A.No.1990/2007 in O.P.No.210/2007 on the file

of the Family Court, Malappuram shall stand allowed on

condition that a further sum of Rs.20,000/- (Rupees twenty

thousand only) will be deposited by the petitioner in the

Family Court, within a period of one month’s time from today.

Upon deposit, it will be open to the petitioners 2 and 3 in

O.P.No.210/2007 to withdraw the same. If the petitioner

W.P.(C) No.19587 of 2008-S &

W.P.(C) No.20547 of 2008-S -5-

deposits Rs.20,000/- as aforesaid, the Family Court,

Malappuram will take up O.P.No.210/2007 and take a decision

on the same within a period of four months from the date on

which the payment of Rs.20,000/- is notified to it by the

parties. We further make it clear that the amount which has

been deposited by the petitioner, namely, Rs.25,000/- and the

amount to be deposited by the petitioner (Rs.20,000/-) will

be taken into consideration by the Family Court when it

considers the question of the amounts to be paid in case the

Family Court finds that the petitioner is liable to pay any

amount towards maintenance.

(K.M.JOSEPH)
JUDGE.

(P.Q.BARKATH ALI)
JUDGE.

MS