High Court Kerala High Court

T.P.Sudheesh Babu vs Sherly P. on 22 October, 2009

Kerala High Court
T.P.Sudheesh Babu vs Sherly P. on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26482 of 2009(R)


1. T.P.SUDHEESH BABU,S/O.P.K.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. SHERLY P.,D/O.NARAYANAN,
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

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

 Dated :22/10/2009

 O R D E R
                          R. BASANT &
                     M.C. HARI RANI, JJ.
            -------------------------------------------------
                W.P.(C) No. 26482 of 2009-R
            -------------------------------------------------
         Dated this the 22nd day of October, 2009

                            JUDGMENT

Basant,J.

Are the provisions of Sec.24 of the Hindu Marriage Act,

1955 applicable when the proceedings before the Family Court

is under Sec.12 of the Hindu Marriage Act for declaration of

nullity of marriage? This is the short question of law which is

canvassed before us.

2. The vital facts first. The marriage between the

petitioner and the respondent was solemnised on 13/5/05. The

spouses lived together for some time; but thereafter started

separate residence. The petitioner filed O.P.No.148/06 under

Sec.12 of the Hindu Marriage Act for a declaration that his

marriage with the respondent is null and void. During the

pendency of that petition, the respondent filed I.A.No.628/06

W.P.(C) No. 26482 of 2009-R
-: 2 :-

under Sec.24 of the Hindu Marriage Act claiming monthly

maintenance at the rate of Rs.5,000/- and litigation expenses of

Rs.10,000/-.

3. The said application was resisted. The learned Judge of

the Family Court by Ext.P3 order directed the petitioner to pay

an amount of Rs.2,000/- per mensem as interim maintenance and

to pay an amount of Rs.3,500/- as litigation expenses. That order

was not promptly challenged; but was sought to be reviewed by

filing I.A.No.956/07. The learned Judge by Ext.P4 order turned

down the prayer for review of Ext.P3 order.

4. In the writ petition the petitioner assails Exts.P3 and P4

orders. What is the ground? The learned counsel for the

petitioner advances two grounds before us. First of all, the

learned counsel contends that Sec.24 of the Hindu Marriage Act

can have no application whatsoever when the proceedings are

pending under Sec.12 of the Hindu Marriage Act for declaration

of nullity. Secondly, it is contended that the quantum of monthly

maintenance and litigation expenses awarded is excessive.

5. Called upon to explain the contention that Sec.24 of the

Hindu Marriage Act has no application, the learned counsel

argues that this is a case where the very validity of the marriage

is questioned and, in these circumstances, Sec.24 can have no

W.P.(C) No. 26482 of 2009-R
-: 3 :-

application.

6. We are unable to agree with this contention. The plain

language of Sec.24 of the Hindu Marriage Act which we extract

below clearly shows that the powers under Sec.24 can be

invoked when “any proceeding” is pending before the court:

“24. Maintenance pendente lite

and expenses of proceedings.– Where

in any proceeding under this Act it

appears to the court that either the wife or

the husband, as the case may be, has no

independent income sufficient for her or

his support and the necessary expenses of

the proceedings, it may, on the application

of the wife or the husband, order the

respondent to pay to the petitioner the

expenses of the proceedings, and monthly

during the proceeding such sum as,

having regard to the petitioner’s own

income and the income of the respondent,

it may seem to the court to be reasonable:

Provided that the application for the

payment of the expenses of the proceeding

and such monthly sum during the

proceeding, shall, as far as possible, be

disposed of within sixty days from the date

W.P.(C) No. 26482 of 2009-R
-: 4 :-

of service of notice on the wife or the

husband, as the case may be.”

(emphasis supplied)

7. It is very evident that Sec.24 applies when any

proceeding under the Act is pending and no exception can be

carved out for proceedings under Sec.12 of the Hindu Marriage

Act.

8. It is true that Sec.24 employs the expressions “wife”

and “husband”. The mere fact that a marriage already

solemnised is sought to be avoided by declaration of nullity

under Sec.12 cannot militate against the status of the spouses as

husband and wife until such a declaration of nullity is granted.

9. Solemnisation of marriage is admitted. The status of

the husband and wife for the purpose of Sec.24 has been

achieved by the spouses by such solemnisation. The mere fact

that the said relationship is sought to be annulled by initiation of

the proceedings under Sec.12 of the Hindu Marriage Act cannot

justify a contention that the respondent herein is not a “wife” to

whom alone Sec.24 can apply. The objection raised on both

grounds – that Sec.24 is not applicable to the proceedings under

W.P.(C) No. 26482 of 2009-R
-: 5 :-

Sec.12 and that the petitioner cannot be said to be a husband

coming within the sweep of that expression in Sec.24 of the

Hindu Marriage Act, cannot be accepted.

10. It is next contended that the quantum of monthly

maintenance and litigation expenses awarded is excessive. The

evidence clearly indicates that the petitioner is employed abroad.

He does not dispute the fact that he was employed abroad; but

according to him, the agony resulting from the controversial

marriage has led to his loss of employment. According to him,

he has now lost his employment. Surprisingly, he does not deny

the fact that he continues to be residing abroad and that is

evident from the prosecution of the petition by the Power-of-

Attorney holder of the petitioner in his absence. In any view of

the matter, we are satisfied that the quantum of monthly

maintenance pendente lite awarded at the rate of Rs.2,000/- for

the wife of the petitioner, admittedly a person employed abroad

is not excessive or unreasonable. His theory about the loss of

employment and continuance aboard as an unemployed person,

cannot be swallowed by a prudent person. The litigation

expenses awarded is most modest and frugal.

11. The above discussions lead us to the conclusion that

the impugned order does not warrant any interference. The

W.P.(C) No. 26482 of 2009-R
-: 6 :-

same is found to be legal, reasonable, fair and just. At any rate,

the extraordinary constitutional jurisdiction under Art.227 of the

Constitution does not deserve to be invoked.

12. In the result, this writ petition is dismissed. The

amount, if any, deposited as per the order dated 26/11/07 shall

forthwith be released to the respondent.

Sd/-

R. BASANT
(Judge)

Sd/-

M.C. HARI RANI
(Judge)

Nan/

//True Copy//

P.S. to Judge

W.P.(C) No. 26482 of 2009-R
-: 7 :-