High Court Madras High Court

S.Umaiyal vs M.Sudalaimani on 26 August, 2010

Madras High Court
S.Umaiyal vs M.Sudalaimani on 26 August, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 26/08/2010

CORAM
THE HONOURABLE MR.JUSTICE C.S.KARNAN

Crl.R.C.(MD).No.403 of 2010
and
M.P.No.1 of 2010

1.S.Umaiyal
2.S.Karthiga
3.S.Lakshmi				.. Petitioners

Vs.

M.Sudalaimani				.. Respondent


Prayer

Criminal Revision Case filed under Sections 397 & 401 of Criminal Procedure Code
to call for the records from the Lower Court and to set aside the order passed
in Cr.M.P.No.5624 of 2009 in M.C.No.5 of 2003 on the file of the District
Munsif-cum-Judicial Magistrate, Karaikudi, Sivagangai District.

!For Petitioners  ...  Mr.K.Samidurai
^For Respondent   ...  Mr.B.Pugalendhi


:ORDER

The petitioners have filed the Criminal Revision Petition against the
order passed in Cr.M.P.No.5624 of 2009 dated 07.12.2009 in M.C.No.5 of 2003 on
the file of the District Munsif-cum-Judicial Magistrate, Karaikudi.

The brief facts of the case are as follows:-

2. The first petitioner is the wife of the respondent, 2nd and 3rd
petitioners are daughters of the respondent, they have filed a maintenance case
in M.C.No.5 of 2003 against the respondent for claiming monthly maintenance for
themselves. The petitioner had marked evidence to prove this case, likewise the
respondent/husband also rendered evidence in Chief of R.W.1. The case posted
for cross examination of R.W.1. At that time the respondent wants to produce
some documents to establish his case namely, (1) LIC premium particulars (2)
Letter sent to the respondent (3) Education expenses of the 2nd petitioner (4)
Educational fees paid particulars (5) for higher studies education fees
particulars of the 2nd petitioner (6) Education expenses particulars of the 3rd
petitioner (7) Marriage photo of the 3rd petitioner.

3. This was opposed revision petitioners by way of counter statement,
stating that the respondent/ husband never stated about the documents in this
counter statement now this case posted for respondent evidence. At this stage
the respondent husband has filed a petition and sought permission from the Court
to mark some documents. This petition tantamounts to the case being prolonged.
Further it was at an after thought that the respondent filed the petition.

4. After considering the contention of both parties the learned Magistrate
allowed the respondent petition. Aggrieved by this order the revision petition
was filed.

5. The learned counsel for the petitioners argued that the documents are
irrelevant in the maintenance case. At this stage if the respondent permits to
mark the documents, the character of the maintenance case will be changed. The
maintenance case is entirely different from the educational expenditure of the
2nd and 3rd petitioners. The LIC premium is also not relevant in this case. As
such the Cr.M.P.5624 of 2009 is not maintainable.

6. The learned counsel for the respondent argued that the said respondent
is a dutiful husband to the 1st petitioner and dutiful father to the 2nd and 3rd
petitioners. The respondent spent huge amounts towards their higher education.
Document No.7 marriage photo of the 3rd petitioner is a vital document. As per
this document the 3rd petitioner is not entitled to receive maintenance from the
respondent father, as such the above the Criminal Revision Petition is not
maintainable, the learned counsel argued accordingly.

7. Considering the facts and circumstances of the case, arguments
advanced by the learned counsels for the respective parties and the findings of
the learned Magistrate, this Court is of the view that the 7 document mentioned
by the respondent/husband are relevant documents in the maintenance case to
prove his bonafides. If the said documents are marked in the maintenance case
the character of the case will not be changed, and on the other hand the
petitioner will not be prejudiced. Hence, the order passed by the learned
Magistrate in Cr.M.P.No.5624 of 2009 dated 07.12.2009 is confirmed.

8. In the result the above Criminal Revision Petition No.403 of 2010 is
dismissed. Consequently the order passed in Cr.M.P.No.5624 of 2009 dated
07.12.2009 is confirmed. Connected miscellaneous petition is closed. This
Court hereby directs to the learned Judicial Magistrate, Karaikudi to dispose
the case in M.C.No.5 of 2003 within a period of three months from the date of
receipt of a copy of this order. There is no order as to costs.

SKN

To

The Judicial Magistrate,
Karaikudi
Sivagangai District.