High Court Kerala High Court

Sulaiman vs Rabiya on 26 February, 2008

Kerala High Court
Sulaiman vs Rabiya on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 61 of 2008()


1. SULAIMAN, S/O.MUHAMMED, MANU,
                      ...  Petitioner

                        Vs



1. RABIYA, D/O.SAIDALAVI,
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/02/2008

 O R D E R
                               R. BASANT, J.

                      - - - - - - - - - - - - - - - - - - - - - -

                       R.P.F.C.No.   61  of   2008

                      - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 26th  day of  February, 2008


                                 JUDGMENT

The revision petitioner herein has suffered an order

directing him to pay maintenance to his two children, who are

represented by the respondent herein. Significantly the children,

the claimants, have not been arrayed as parties in this revision

petition.

2. Paternity is not disputed. The children, born to the

petitioner, had come to the Court through their mother claiming

maintenance in the year 1999. As per order dt. 26.4.2001 in

M.C. 522 of 1999 they were granted maintenance at the rate of

Rs.500/- each p.m. The said order was an ex parte order, it is

submitted. The ex parte order was not challenged. Long later,

the claimants/children, when they were at the age of 9 years and

8 years, came to the court in 2004 claiming enhancement of

maintenance under Section 127 Cr.P.C. In that petition also the

petitioner remained ex parte. An order was passed on 11.2.2005

R.P.F.C.No. 61 of 2008

2

enhancing maintenance amount to Rs.1,000/- each to the children.

Long later, an application was filed to set aside the ex parte order along

with an application to condone the same. When those petitions came

up, steps were not taken to serve notice on the guardian of the children,

i.e. the wife of the petitioner. The petitioner was not present and he

was not represented also. In those petitions also the children were not

arrayed as respondents.

3. Be that as it may, the application to set aside the ex parte

order as also the petition for condonation of the delay were dismissed

as per separate orders dt. 26.3.2007, copies of which are produced as

Annex. 2 and 3. The petitioner was not present. There was no

representation on his behalf. The notice issued to the guardian of the

children had been returned with the endorsement that there is no such

person as per the report of by the police and the postman. The learned

Judge of the Family Court, instead of dismissing the application,

closed the proceedings with the observation that the petitioner shall be

at liberty to file fresh C.M.P. with full and correct postal address of the

guardian of the claimants/children.

R.P.F.C.No. 61 of 2008

3

4. The petitioner did not challenge those orders. He did not take

any further steps for a long period of time. At long last, on 27.7.2007

he filed C.M.P. 1934 of 2007 to set aside the ex parte order. Such a

fresh petition was again filed without any application for condonation

of delay.

5. The learned Judge of the Family Court, by Annex.4 order,

proceeded to dismiss the application on the ground that such fresh

application filed is not accompanied by any application for

condonation of delay and the petition is hence barred by limitation.

6. When Annex.A order was passed, the petitioner did not

choose to challenge the said order. Instead, the petitioner filed

Annex.10 petition for review of the order passed as Annex.4. The

learned Judge of the Family Court by the impugned order dismissed

the said application on two grounds. First of all it was held that the

court lacks jurisdiction to review its own order. Secondly it was held

that on merits also the application is not maintainable.

7. The petitioner claims to be aggrieved by the impugned order.

What is the grievance? On merits there appears to be a little scope for

challenge as the maintenance case was lodged in 1999 and an amount

R.P.F.C.No. 61 of 2008

4

of Rs.500/- each p.m. was awarded to the children, who must have

been aged only about 4 years and 3 years then. In 2004 the claim was

filed and the children were aged 9 years and 8 years. The amount of

Rs.500/- awarded earlier was enhanced to Rs.1,000/- p.m. This is the

enhancement that was granted.

8. About the initial application to set aside the ex parte order and

the petition to condone the delay, when they came up for hearing on

26.3.2007, there was no representation for the petitioner. The

petitioner was absent. He had not taken steps to issue notice to the

respondent. Significantly it must be noted that the children were not

shown as respondents and their mother alone was shown as respondent.

Notices issued to her were returned with the endorsement that such

person is not available. Petitioner has no explanation to offer as to

why the petitioner was absent and why he did not challenge Annexs. 2

and 3 orders.

9. Be that as it may, his next grievance is about Annex.4 order.

Annex.4 order was passed in the petition filed by him to get the ex

parte order set aside. The ex parte order was admittedly passed on

11.2.2005 and there is no valid explanation whatsoever as to why the

R.P.F.C.No. 61 of 2008

5

application filed on 27.7.2007 was not accompanied by any application

to condone the delay in filing the same. The petitioner was bound to

explain the delay. The ex parte order was passed in February, 2005

and the application to set aside the ex parte order was filed initially in

2006 and the renewed application, C.M.P. 1934 of 2007 was filed only

on 27.7.2007. The petitioner’s explanation that he thought that in view

of Annexs.2 and 3 orders, no further application for condonation need

at all be filed cannot be swallowed naively by any prudent mind.

Less said about the plea, the better.

10. The petitioner raises a further grievance that the learned

Judge of the Family Court had numbered the application to set aside

the ex parte order without insisting on an application for condonation

of delay. The petitioner puts the blame on the court for his not filing

an application for condonation of delay. This contention also lacks

merit and bonafides.

11. The learned Judge of the Family Court in passing the

impugned order had taken the view that the court has no power to

review its own orders. The Family Court follows the procedure in the

Criminal Procedure Code and a power of review to alter decisions on

R.P.F.C.No. 61 of 2008

6

merit must definitely be founded on some specific provision of the

Statute. There is no such provision in the Cr.P.C. at all. The decision

in Kunhimohammed v. Nafeesa (2003 (1) KLT 364) is relied on

by the learned counsel vehemently. But that decision cannot lead to

the conclusion that a decision taken on merits can be reviewed by a

criminal court, inspite of the stipulations in Section 362 Cr.P.C.

without any specific provision. The dictum in Kunhimohammed

(supra) evidently refers to incidental powers which must be held to be

available to make conferment of the original powers real and

meaningful. The said decision is not authority for the proposition that

Section 362 Cr.P.C. can be ignored and a criminal court dealing with

an application under Section 125 Cr.P.C. can invent in itself a power to

review an earlier order passed on merits. The said contention cannot

also be accepted.

12. No other contentions are raised. I am in these circumstances

satisfied that the impugned order does not warrant any interference.

13. It will not be inapposite in this context to remind myself

about the nature, scope, contours, quality and sweep of revisional

powers of superintendence and correction which this court has as a

R.P.F.C.No. 61 of 2008

7

court of revision. It is by now trite that any and every error

committed by a subordinate court shall not ipso facto persuade this

Court to invoke such revisional jurisdiction of superintendence and

correction. The error must be gross. Such error must have resulted in

the vice of failure/miscarriage of justice. Merely because an error has

been committed, it is not incumbent on this court to invoke the powers

of superintendence and correction. In any view of the matter, if one

reads between the lines, it is clear that the petitioner has no plea to urge

in substance and the petitioner is only playing for time to drag on the

proceedings.

14. I am, in these circumstances, satisfied that this R.P.F.C.

does not deserve admission and only deserves to be dismissed. I do so.

(R. BASANT)

Judge

tm