High Court Kerala High Court

T.V.Abraham vs Saramma Abraham on 30 June, 2008

Kerala High Court
T.V.Abraham vs Saramma Abraham on 30 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 191 of 2008()


1. T.V.ABRAHAM, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. SARAMMA ABRAHAM, AGED 40 YEARS,
                       ...       Respondent

2. JIBU VARGHESE, S/O.SARAMMA ABRAHAM,

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  R.P.(FC) No. 191 of 2008
            -------------------------------------------------
            Dated this the 30th day of June, 2008

                               ORDER

The petitioner has suffered an ex parte order directing

him to pay maintenance at the rate of Rs.2,000/- and Rs.1,500/-

(total Rs.3,500/-) per mensem to his wife and child. He is said

to be a person who is employed abroad. The petitioner denies

that assertion. Be that as it may, the order has been passed ex

parte. There was only the evidence of the claimant/wife as

P.W.1. The petitioner wants to challenge the order.

2. What is the ground? The short ground raised that the

petitioner has been set ex parte without proper and effective

service of the notice on the petitioner. This is incorrect. The

learned counsel for the petitioner submits that inasmuch as the

petitioner has been set ex parte incorrectly, that order is liable

to be set aside. The order shows that the petitioner was set ex

R.P.(FC) No. 191 of 2008 -: 2 :-

parte. I have no reason, on the face of the order, to assume that

he was set ex parte without any valid cause. If the petitioner has

a case that he was set ex parte without any valid cause, the

petitioner must certainly go before the court which set him ex

parte and request that court to invoke the provisions enabling

that court to set aside ex parte order. The petitioner must seek

directions in such application to set aside the ex parte order.

Instead of doing that, the petitioner has taken the next bus to

come to this Court.

3. The question whether he has been set ex parte properly

or not must certainly be decided by the court concerned on the

basis of the materials to be placed before it. At the moment and

with the available inputs it is not possible or necessary for this

Court at this first instance to undertake that responsibility. I

find no reason for this Court now to set aside the ex parte order

passed against the petitioner.

4. I am of opinion, in these circumstances, that it is for the

petitioner to go before the Family Court and attempt to get the

ex parte order passed against him set aside. The learned

counsel for the petitioner submits that the petitioner is willing to

do that. Why then has he come before this Court? The learned

counsel for the petitioner submits that the order is sought to be

R.P.(FC) No. 191 of 2008 -: 3 :-

executed and a warrant of arrest has been issued against the

petitioner. The petitioner must certainly go before the court

concerned and seek the withdrawal of the warrant. He may

abide by the conditions that the court below may impose on him.

If he is aggrieved by any such conditions imposed, he can

certainly approach this Court to challenge the said condition

imposed. At any rate, at the moment, I find absolutely no

justification in the prayer to invoke the revisional jurisdiction.

5. This R.P.(FC) is, in these circumstances, dismissed; but

with the observation that the dismissal of this petition will not in

any way fetter the rights of the petitioner to go before the Family

Court and claim to get the ex parte order passed against him set

aside in accordance with law including the law relating to

limitation. The petitioner can apply that the execution of the

order may be suspended till a decision is taken on his application

to set aside the order. The learned Judge of the Family Court

must consider the same and pass appropriate orders on merits

and on appropriate terms.

Sd/-

                                         (R. BASANT, JUDGE)


Nan/

            //true copy//         P.S. to Judge

R.P.(FC) No. 191 of 2008 -: 4 :-