High Court Kerala High Court

V. Vishnu (Minor) vs C.V. Vijayakumaran Nair on 11 June, 2009

Kerala High Court
V. Vishnu (Minor) vs C.V. Vijayakumaran Nair on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 34 of 2004()


1. V. VISHNU (MINOR), S/O. PREMAKUMARI,
                      ...  Petitioner

                        Vs



1. C.V. VIJAYAKUMARAN NAIR, S/O.VASUDEVAN
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :DR.K.P.KYLASANATHA PILLAY

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.
          --------------------------------------------------
                  Mat.Appeal No.34 OF 2004
        -----------------------------------------------------
           DATED THIS THE 11th DAY OF JUNE, 2009

                         J U D G M E N T

Basant, J.

The appellant, a minor child, through his mother had

claimed past maintenance from his father, the respondent herein.

That claim was rejected by the court below. He assails that order

in this case.

2. Paternity is admitted. The liability to pay maintenance

is not disputed. But, the short contention that was raised was that

the minor through his mother had given up and surrendered the

claim for maintenance for the period prior to 9.3.2000.

3. A brief reference to the crucial facts appears to be

necessary. The claim was staked for maintenance of the minor

child by filing M.C.No.259/99 under Section 125 of Cr.P.C. on

23.12.1999. That dispute was settled on 9.3.2000 by filing

Exhibit B1 joint statement. In such statement, it was agreed that

maintenance shall be paid at the rate of Rs.400/- per mensem

with effect from 9.3.2000. Accordingly, M.C.No.259/99 was

allowed directing payment of an amount of Rs.400/- per mensem

Mat.A.No.34/04 -2-

from 9.3.2000.

4. After the claim under Section 125 Cr.P.C. was disposed

of as per consent order dated 9.3.2000 in M.C.No.259/99, we find

the minor, through his mother coming before the Family Court to

claim past maintenance for a period of three years from

23.12.1999. It was contended that Exhibit B1 must be reckoned

as sufficient material to conclude that claim for past maintenance

prior to 9.3.2000 has not been pressed by the minor/on behalf of

the minor. It was hence contended that in any view of the matter

no past maintenance prior to 9.3.2000 is liable to be paid.

5. The learned counsel for the appellant submits that by

no stretch of imagination, can it be held that the appellant had

given up or surrendered his claims for maintenance for the period

prior to 23.12.1999. The fact that the appellant could have

claimed maintenance for the period starting from 23.12.1999 in

M.C.No.259/99 cannot by any stretch of imagination be held to be

sufficient to conclude that he has given up his claim for

maintenance for the period prior to 23.12.1999. Of course, we

agree with the learned counsel for the respondent that at least in

so far as the period 23.12.1999 to 9.3.2000 it can be held that

Mat.A.No.34/04 -3-

there is an implied surrender as amounts which could have been

claimed in M.C.No.259/99 was not claimed when the joint

statement was filed. In these circumstances, we are satisfied

that for the period 23.12.1999 to 9.3.2000 no maintenance is

liable to be paid. This is for the reason that in M.C.No.259/99

when the compromise statement was filed, maintenance which

could have been claimed had not been claimed.

6. We do further note that the claim was filed on

27.3.2000 and past maintenance could have been claimed only

for a period of three years prior to that date. If that be so, the

claim can relate only for the period 28.3.1997 to 27.3.2000. In

the petition, maintenance is claimed for a period of three years

prior to 23.12.1999, i.e.; 23.12.1996 to 23.12.1999. But, we

note that under the law of limitation, on the admitted

circumstances, maintenance cannot be claimed for a period

beyond three years prior to 27.3.2000. Therefore, past

maintenance is liable to be paid only for the period commencing

from 28.3.1997. We have already noted that the appellant is not

entitled to claim any amount as maintenance for the period after

23.12.1999 as that claim is impliedly surrendered as per Exhibit

Mat.A.No.34/04 -4-

B1 joint statement.

7. It follows that the appellant is entitled to claim

maintenance for the period 28.3.1997 to 22.12.1999.

8. Even though counsel for respondent contends that for

that period also past maintenance is not liable to be paid, on the

basis of theory of implied surrender and in the light of Exhibit B1,

we are unable to accept that contention. Exhibit B1 cannot be

reckoned as surrender or implied surrender of maintenance for

the period prior to 23.12.1999, as such claim never arose for

consideration in M.C.No.259/99. We are further satisfied that

maintenance for the period 28.3.1997 to 22.12.1999 can be

awarded at the rate of Rs.400/- per mensem. Maintenance at

that rate has already been ordered in M.C.No.259/99. Though

the claim is for Rs.1,000/-, we are persuaded to agree that an

amount of Rs.400/- per mensem – the amount admitted and

claimed under Exhibit B1 for the period beyond 9.3.2000 alone

need be awarded for the admissible period.

9. We are in these circumstances, satisfied that this

appeal can be allowed in part to the extent indicated above.

10. In the result, this appeal is allowed in part. In

Mat.A.No.34/04 -5-

supersession of the impugned order, the respondent is directed to

pay maintenance at the rate of Rs.400/- per mensem to the

claimant/appellant/his son for the period 28.3.1997 to

22.12.1999. We direct the parties to suffer their respective costs.

11. The learned counsel for the respondent prays that the

respondent may be granted reasonable and breathing time to

raise the amount and the decree may not be permitted to be

executed till such date.

12. We are satisfied that time can be granted to the

respondent till 31.7.2009 to make payment. Till then, the decree

shall not be executed. If the payment is not made by that date,

the appellant shall be entitled to recover the amount with interest

at the rate of 6% per annum from the date on which the amount

falls due till the date of payment.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn

Mat.A.No.34/04 -6-

R.BASANT & M.C.HARI RANI, JJ.

————————————————–

C.M.APPLN.NO.458 OF 2004
IN
MAT.APPEAL NO.34 OF 2004

—————————————————–

DATED THIS THE 21ST DAY OF MAY, 2009

O R D E R

Basant, J.

This petition is to condone the delay of 19 days in filing an

appeal against the impugned order by the appellant-minor child

aged 8 years, through his mother and guardian for arrears of

maintenance.

2. The application is opposed. We have heard both sides.

We are satisfied that the delay deserves to be condoned. Petition

allowed. Delay condoned. Call the appeal for admission hearing

on 27.5.2009.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn