High Court Kerala High Court

Rayinkutty vs The State Of Kerala on 3 March, 2008

Kerala High Court
Rayinkutty vs The State Of Kerala on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19870 of 2006(M)


1. RAYINKUTTY, S/O. KOOTHUMADATHIL
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. KADEEJA, D/O. AREEKADAN KUNHEN,

3. THE VILLAGE OFFICER,

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.P.SAMSUDIN

The Hon'ble MR. Justice R.BASANT

 Dated :03/03/2008

 O R D E R
                           R. BASANT, J.

            ````````````````````````````````````````````````````
                W.P.(C) No. 19870 OF 2006 M
            ````````````````````````````````````````````````````
             Dated this the 3rd day of March, 2008

                          J U D G M E N T

Sufferance of the default sentence under section 3

(4) of the Muslim Women (Protection of Rights on Divorce)

Act – will that wipe off the liability for payment of amounts due

under section 3 of that Act? This is the crucial question for

consideration in this case. Petitioner had suffered an order

under section 3 of the Muslim Women (Protection of Rights on

Divorce) Act(hereinafter referred to as ‘the Act’). He was

directed to pay a total amount of Rs.2,25,000/- under various

heads. The petitioner did not pay that amount. The learned

Magistrate proceeded to take steps under section 3(4) of the

Act to recover the amount. The proceedings against the

petitioner was registered by the learned Magistrate as a

calendar case and a judgment was pronounced in the said

calendar case sentencing the petitioner under section 3(4) of

WPC.19870/06
: 2 :

the said Act to undergo imprisonment for one year or until the

payment of the amount of Rs.2,15,000/- was made. The

petitioner underwent the sentence of rigorous imprisonment

for one year, it is submitted. But, after the petitioner returned

from the prison, the Magistrate was informed that the

petitioner was having in his possession properties belonging

to him and accordingly the learned Magistrate is now

proceeding with steps to recover the amount due under

section 3 of the Act from the petitioner by resort to recovery

proceedings under section 421 Cr.P.C.

2. The petitioner has come to this Court with a

grievance that the petitioner having already undergone the

maximum sentence prescribed under section 3(4) of the Act is

not liable now to pay the amount and the steps taken are all

without jurisdiction. The petitioner prays that appropriate

orders may be passed to restrain the Magistrate and the

recovery authorities from proceeding further with the steps for

recovery under section 3(4) of the Act read with 421 Cr.P.C.

WPC.19870/06
: 3 :

3. The question whether a person who has already

undergone the sentence of imprisonment for non-payment of

amounts due is liable to face further proceedings for recovery

has been considered by the Supreme Court in the decision in

Kuldip Kaur Vs. Surinder Singh [AIR 1989 SC 232]. Two

Judge Bench of the Supreme Court has observed thus in

paragraph 6 of the said judgment :

” A distinction has to be drawn between a

mode of enforcing recovery on the one hand

and effecting actual recovery of the amount

of monthly allowance which has fallen in

arrears on the other. Sentencing a person to

jail is a ‘mode of enforcement’. It is not a

‘mode of satisfaction’ of the liability. The

liability can be satisfied only by making actual

payment of the arrears. The whole purpose

of sending to jail is to oblige a person liable to

pay the monthly allowance who refuses to

WPC.19870/06
: 4 :

comply with the order without sufficient

cause, to obey the order and to make the

payment. The purpose of sending him to jail

is not to wipe out the liability which he has

refused to discharge. Be it also realised that

a person ordered to pay monthly allowance

can be sent to jail only if he fails to pay

monthly allowance ‘without sufficient cause’

to comply with the order. It would indeed be

strange to hold that a person who ‘without

reasonable cause’ refuses to comply with the

order of the Court to maintain his neglected

wife or child would be absolved of his liability

merely because he prefers to go to jail. A

sentence of jail is no substitute for the

recovery of the amount of monthly allowance

which has fallen in arrears. Monthly

allowance is paid in order to enable the wife

WPC.19870/06
: 5 :

and child to live by providing with the

essential economic wherewithal. Neither the

neglected wife nor the neglected child can

live without funds for purchasing food and the

essential articles to enable them to live.

Instead of providing them with the funds, no

useful purpose would be served by sending

the husband to jail. Sentencing to jail is the

means for achieving the end of enforcing the

order by recovering the amount of arrears. It

is not a mode of discharging liability. The

section does not say so. The Parliament in

its wisdom has not said so. Common sense

does not support such a construction. From

where does the Court draw inspiration for

persuading itself that the liability arising

under the order for maintenance would stand

discharged upon an effort being made to

WPC.19870/06
: 6 :

recover it? The order for monthly allowance

can be discharged only upon the monthly

allowance being recovered. The liability

cannot be taken to have been discharged by

sending the person liable to pay the monthly

allowance, to jail. At the cost of repetition it

may be stated that it is only a mode or

method of recovery and not a substitute for

recovery. No other view is possible.”

(emphasis supplied)

4. In the light of the very clear pronouncement of the

Supreme Court that the undergoing of the default sentence of

imprisonment imposed under section 125(3) cannot efface the

liability and such suffering of sentence cannot be reckoned as

equal to the discharge of the liability, the petitioner’s

grievance cannot also obviously be entertained. The

petitioner is now shown to be having in his possession

properties belonging to him. If within a period of six years

WPC.19870/06
: 7 :

from the date on which the amount became due the petitioner

has not paid the amount, under section 70 of the IPC the

amount can be recovered under section 421 Cr.P.C. The fact

that the petitioner has undergone the sentence can only mean

that he cannot again be proceeded under section 3(4) of the

Act and sentenced to imprisonment. But, in any view of the

matter, if the amount can be recovered by resort to the

procedure for recovery of the amount under section 421

Cr.P.C. the decision in Kuldip Kaur(supra) is authority for the

proposition that such recovery can be effected. The decision

in Saji Kumar Vs. Soman Pillai [2006 (3) KLT 679] does also

support this contention. The petitioner cannot claim absolution

from liability to pay and discharge the amount merely because

he has undergone the sentence imposed on him under

section 3(4) of the Act. Of course in the light of the decision

in Nityanandan Vs. Radhamani [1980 KLT 537] such

instances shall be rare as effort to recover must have been

exhausted before the order imposing the default sentence is

WPC.19870/06
: 8 :

passed. But in a rare case where such recovery is found to

be possible, even after the default sentence is undergone

(either because of omission/suppression at earlier stages or

by subsequent acquisition) the courts must pursue the efforts

for recovery.

5. The learned counsel for the petitioner submits that

a distinction must be drawn between the amounts payable

under section 125 Cr.P.C. and the amounts that are liable to

be paid under section 3 of the Act. The argument of the

learned counsel is that whereas section 125 Cr.P.C. speaks

of payment of maintenance every month, section 3 of the Act

contemplates one time payment of the entire amount.

6. That distinction cannot in any view of the matter,

help the petitioner to claim absolution from liability. A

direction for one time payment must be enforced with greater

insistence and strictness. Any attempt to avoid payment of

such liability must be frowned upon as the effect, so far as

beneficiary of the order is concerned, will be graver and of

WPC.19870/06
: 9 :

greater consequence. In this view of the matter, I am unable

to agree that the dictum in paragraph 6 of Kuldip Kaur(supra)

must be restricted in its application to monthly payments

under section 125 Cr.P.C. and not to one time payment under

section 3 of the Act. Such a distinction does appear to be

totally artificial and not in tune with the purpose that section 3

and section 3(4) have to achieve. The observations in

paragraph 6 extracted above, according to me, do apply with

equal, if not greater, rigor to the claim for recovery under

section 3(4) of the Act.

7. A contention is raised that the learned Magistrate

had unnecessarily resorted to the procedure of registering a

calendar case in proceedings under section 3(4). To my mind

that objection appears to be without any merit as the said

order passed in C.C.5/04 dated 16.11.04 has now become

final without challenge and the petitioner has already

undergone the sentence imposed voluntarily. Attempt to pick

holes in the said order is found to be without any merit. Such

WPC.19870/06
: 10 :

attempt is unnecessary also now. I am not, hence,

proceeding to consider the said contention in any greater

detail.

8. It follows from the above discussions that the

attempt to recover the amounts due under the order in

MC.17/99 even after the petitioner has undergone the

sentence imposed under section 3(4) is absolutely justified

and the same does not deserve any interference. This writ

petition is, in these circumstances, dismissed.

(R.BASANT, JUDGE)
aks