High Court Kerala High Court

Shahida vs Nizarudeen on 11 June, 2009

Kerala High Court
Shahida vs Nizarudeen on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17048 of 2007(S)


1. SHAHIDA, D/O. SHAMSUNEESA,
                      ...  Petitioner

                        Vs



1. NIZARUDEEN,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/06/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
          --------------------------------------------------
                  W.P.(C)No.17048 OF 2007
        -----------------------------------------------------
            DATED THIS THE 11th DAY OF JUNE, 2009

                         J U D G M E N T

Basant, J.

This petition has been filed by the petitioner against an

interlocutory order passed by the Family Court in an Original

Petition filed by her claiming maintenance and realisation of

money and consequential reliefs. The petitioner had applied for

attachment of the property. That petition was dismissed.

Thereafter, the present application was filed seeking reliefs to

ensure that she is not forcibly thrown out of possession of the

property.

2. The respondent had entered appearance and resisted

the prayer. The learned Judge has vide impugned order

dismissed the petition.

3. The petitioner claims to be aggrieved by the impugned

order. What is her grievance? The learned counsel for the

petitioner submits that the order has been passed without giving

the petitioner an opportunity to adduce evidence and the

W.P.(C)No.17048/07 -2-

petitioner shall be able to satisfy the learned Judge that her

prayer for reliefs is justified. But, opportunity to adduce evidence

has not been granted to her. An opportunity may be given to her

to place relevant materials before the court below. This is the

short prayer raised by the petitioner.

4. We see from the records that no documents have been

marked on the side of the petitioner. Notice was issued to the

respondent. Respondent has not entered appearance. Notice

was given to his counsel, who is appearing before the court

below. Still, there was no appearance.

5. Having considered all the relevant circumstances, we

are persuaded to agree that the request of the petitioner can be

accepted and the petitioner can be granted an opportunity to

substantiate her contentions in the petition.

6. In the result, this petition is allowed. The impugned

order Exhibit P4 is set aside. The learned Judge of the Family

Court is directed to dispose of I.A.No.2897/06 after giving the

parties an opportunity to raise all their contentions and produce

appropriate evidence in support of their assertions. The court

W.P.(C)No.17048/07 -3-

below shall dispose of the I.A. within a period of 45 days from the

date on which a copy of this judgment is placed before the Family

Court.

7. Handover a copy of this judgment to the counsel for

the petitioner.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn