High Court Kerala High Court

Sainaba vs P.Y.Ummer on 9 December, 2009

Kerala High Court
Sainaba vs P.Y.Ummer on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3900 of 2008()


1. SAINABA, AGED 23, D/O.KASHUNGUM
                      ...  Petitioner

                        Vs



1. P.Y.UMMER, AGED 30, S/O.MUHAMMAD, PUTHAN
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :09/12/2009

 O R D E R
                       P.S.GOPINATHAN,J.
            =========================
                    Crl.R.P.No.3900 of 2008
                                &
                    Crl.M.C.No.3461 of 2008
           ==========================
            Dated this the 9th day of December, 2009

                             ORDER

Both these proceedings are challenging the order in

Crl.R.P.45/2007 on the file of the Addl. Sessions Judge, Manjeri.

Crl.R.P.45/2007 was filed by the counter petitioner in

M.C.No.25/2002 on the file of the Judicial Magistrate of the First

Class-II, Parappanangadi, assailing the order directing him to

pay a sum of Rs.2,500/- towards the maintenance during the

Iddat period and a sum of Rs.1,00,000/- towards the fair and

reasonable provision to be paid to the petitioner before the trial

court under Section 3 of the Muslim Women (Protection of

Rights on Divorce) Act. Petitioner was married by the counter

petitioner on 10.9.1995. Parties are referred to as in

M.C.25/2002. On 26.09.2000, divorce was granted by the family

court as per order in O.P.No.17/2000. Thereupon, the petitioner

filed the above petition before the trial court seeking an order to

grant Rs.6,000/- as maintenance during the iddat period and a

sum of Rs.2,00,000/- towards reasonable and fair provision. She

Crl.R.P.No.3900/2008 & Crl.M.C.No.3461/2008

2

had also claimed Rs.2,73,000/- towards value of 50 sovereigns of

gold ornaments and Rs.1,00,000/- paid at the time of marriage.

2. Counter petitioner objected the petition stating that

he had not taken any gold ornaments or received any money

belonging to the petitioner and that the order granting divorce is

an ex parte one and that the amount claimed is exorbitant and

that the petitioner is not entitled to get any amount as claimed

and that he is only a hotel worker.

3. During the enquiry, the petitioner and two others

were examined as PWs.1 to 3 and Ext.P1 was marked. On the

side of the counter petitioner, CPWs. 1 to 3 were examined. The

trial court on evaluation of the evidence, arrived at a finding that

the petitioner has not succeeded to establish that any gold

ornaments or money belonging to her was appropriated by the

counter petitioner. Towards maintenance, during the iddat

period, a sum of Rs.2,500/- was awarded. Towards reasonable

and fair provision, a sum of Rs.1,00,000/- was granted.

4. Assailing the said order, the counter petitioner

preferred Crl.R.P.45/2007. The petitioner did not challenge that

order. The learned Sessions Judge by an order dated 4.07.2008

Crl.R.P.No.3900/2008 & Crl.M.C.No.3461/2008

3

dismissed the revision petition.

5. Assailing the legality, correctness and propriety of

that order, the petitioner had preferred Crl.R.P.No.3900/2008.

Since the order in revision being one confirming the order

granted by the trial court and the petitioner had not chosen to

challenge the same in revision, she would not get a fresh cause

of action to challenge the order dismissing Crl.R.P.No.45/2007.

Hence, R.P.3900/2008 is not sustainable.

6. Assailing the order in revision, the counter petitioner

had preferred Crl.M.C.No.3461/2008. The grievance is regarding

the quantum. The learned counsel for the revision petitioner

would submit that the revision petitioner is a coolie in a hotel

and that within two years after the divorce the petitioner

remarried and that the amount calculated by the trial court and

confirmed in appeal is without any basis without taking into

account the income of the respondent and the amount confirmed

by the Additional Sessions Judge is unconceivable, erroneous

and not justified.

7. Having heard either side, I find that there is a little

merit in the submission made by the learned counsel for the

Crl.R.P.No.3900/2008 & Crl.M.C.No.3461/2008

4

petitioner. In arriving at a calculation regarding the reasonable

and fair provision, the trial court as well as the Additional

Sessions Judge had not taken into account either the income of

the counter petitioner or the requirements of the petitioner.

Neither the period between the divorce and remarriage was also

taken into account. Amount was calculated without any basis.

Time gap between divorce and remarriage is just two years.

Taking into account of the status of the parties amount ordered

is exorbitant and beyond the means of the counter petitioner. In

this way, I find that reasonable and fair provision granted by the

trial court as confirmed in revision is vitiated. Interest of Justice

demands interference. Taking into account the status of the

parties, I find that to determine the reasonable and fair provision

the monthly requirements of the petitioner can be determined at

Rs.2,000/- (Rupees two thousand only) and it can be capitalised

for a period of two years. If calculated so, it would come to

Rs.48,000/- (Rupees forty eight thousand only) and is rounded to

Rs.50,000/- (Rupees fifty thousand only). I find that the said

amount would be reasonable and fair provision.

Crl.R.P.No.3900/2008 & Crl.M.C.No.3461/2008

5

8. In the result, Crl.R.P.3900/2008 is dismissed.

Crl.M.C.3461/2008 is allowed in part. The reasonable and fair

provision to be paid by the counter petitioner is reduced to

Rs.50,000/- (Rupees fifty thousand only) from Rs.1,00,000/-

(Rupees one lakh only). As per the order in

Crl.M.A.No.4928/2008 dated 09.09.2008, this Court directed the

respondent to remit an amount of Rs.50,000/- (Rupees fifty

thousand only) within two months. Thereafter, one month’s time

was granted for depositing the amount. In the event that amount

is not deposited on or before 28.12.2008, it would bear interest

at the rate of 9% per annum from 28.12.2008. In all other

respects order of the trial court is confirmed.

P.S.GOPINATHAN, JUDGE.

dvs