High Court Kerala High Court

Varghese Mathew vs Santhamma John on 22 October, 2009

Kerala High Court
Varghese Mathew vs Santhamma John on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 114 of 2004()


1. VARGHESE MATHEW, S/O. LATE MATHEW,
                      ...  Petitioner

                        Vs



1. SANTHAMMA JOHN, D/O. JOHN (LATE),
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :SRI.SATHISH NINAN

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.
                      ------------------------------------
                   Mat.Appeal No.114 of 2004
                      -------------------------------------
             Dated this the 22nd day of October, 2009

                               JUDGMENT

BASANT, J.

The respondent before the court below is the appellant. He

is the husband of the respondent. He assails the ex parte order

passed by the court below allowing the claim petition filed by his

wife, the respondent in this appeal and directing him to pay an

amount of Rs.1 lakh along with interest @ 6% per annum from

24.02.1992. The parties are Christians by religion. Their

marriage took place on 02.03.1992. Betrothal had taken place

earlier on 24.02.1992. The appellant was employed abroad.

After a few days’ residence together, the appellant/husband went

back to his place of employment abroad. The respondent/wife

gave birth to a child on 01.11.1992. It appears that the

respondent had reservations about the legitimacy and paternity

of the child as the child at the time of birth on 01.11.92 was a

full grown child. The marriage took place on 02.03.1992.

Acrimony developed between the parties. The husband was not

thereafter interested in continuing the marital tie.

Mat.Appeal No.114 of 2004 2

2. The wife filed the present petition claiming return of

20 sovereigns of gold ornaments which were allegedly taken by

the husband at the time of marriage and an amount of Rs.1 lakh

which was allegedly paid to him. The husband entered

appearance and resisted the said claim. According to him, no

such amounts were received and no ornaments were retained by

him. According to him separate residence occurred on account

of the reasons indicated above.

3. The petition was initially filed before the civil court

and the same was transferred to the Family Court after its

establishment. The court below had directed the appellant to

appear personally. A couple of opportunities were given to the

husband to appear before the court. The husband, who was

employed abroad, did not appear. In these circumstances, on

14.07.03, the husband was set ex parte and the matter was

posted for evidence. At that stage, I.A.No.934 of 2003 was

immediately filed by his counsel. In that petition, the counsel

prayed on behalf of the appellant that the order dated 14.07.03

setting him ex parte may be set aside. He further prayed that

opportunity may be given to the counsel for the appellant to

cross examine the claimant/wife and her witnesses, who were

Mat.Appeal No.114 of 2004 3

proposed to be examined. He also prayed that permission may

be granted to the counsel to produce the documents on behalf of

the appellant in his absence.

4. When that petition came up for hearing on 21.08.09,

the appellant was not present. On the short ground that the

appellant was absent, the said I.A was dismissed. Thereafter the

claimant examined herself as PW1 and two witnesses as PWs 2

and 3. The husband did not/could not adduce any evidence. As

the petition filed by his counsel as I.A.934 of 2003 was

dismissed, the counsel for the appellant could not also

participate in the proceedings. It was, in these circumstances,

that the impugned order was passed on 01.11.2003.

5. Before us the learned counsel for the

appellant/husband and respondent/wife have advanced their

arguments. The marital tie has not been dissolved in accordance

with law and there is no dispute on that aspect. The learned

counsel for the appellant assails the impugned order on the

following sole ground.

6. The court below erred grossly in not granting the

appellant reasonable opportunity to defend the claim raised

against him.

Mat.Appeal No.114 of 2004 4

The Ground

7. Admittedly the appellant was employed abroad. The

matter was received on transfer by the Family Court on

25.02.03. As the husband was employed abroad, he could not

appear. On 14.07.03, he was set ex parte on the ground that he

was not personally present. The I.A filed by his counsel to set

aside the ex parte order and to permit him to contest the claim

on behalf of the appellant was also dismissed and the prayer was

rejected. Long later on 01.11.2003, the impugned order was

passed by the Family Court.

8. The learned counsel for the appellant submits that the

court must have taken note of the fact that the appellant, who

has only a petty employment at his place of employment abroad,

could not come to India as desired by him. In these

circumstances, his absence should not have led to an ex parte

order being passed against him when he was willing to

participate in the proceedings through his counsel and had made

a specific application for the said purpose as I.A.No.934 of 2003.

The learned counsel, in these circumstances, prays that the

appellant may be given an opportunity to contest the

proceedings and establish his case.

Mat.Appeal No.114 of 2004 5

9. The learned counsel for the respondent/claimant

contends that the matter has been dragging on for quite a long

period of time unnecessarily. The appellant had no serious

intention of contesting the proceedings and that is why he did

not at all appear before court from 28.05.03 to 01.11.03. If he

had any serious intention to participate in the proceedings and

contest the claim, he would have appeared before court at least

on one date during the long period of 28.05.03 to 01.11.2003. In

these circumstances, it is prayed that this appeal may be

dismissed and the impugned order upheld.

10. We have considered all the relevant circumstances.

The contumacious failure of the appellant to appear before court

from 28.05.03 to 01.11.03 notwithstanding, we find merit in the

prayer for setting aside the ex parte decree. We particularly

take note of the fact that despite expression of willingness of the

counsel to proceed with the matter in the absence of the

appellant, opportunity was denied to the counsel for the

appellant to participate in the proceedings. We do take note of

the submission of the learned counsel for the respondent that the

respondent is put to unnecessary hardship and difficulties for no

fault of hers. Having considered all the relevant circumstances,

Mat.Appeal No.114 of 2004 6

we take the view that this appeal can be allowed and the

impugned ex parte order can be set aside subject to appropriate

terms and conditions.

11. In the result:

a) This Matrimonial Appeal is allowed subject to

conditions;

b) The impugned order shall be set aside on the

following terms and conditions:

(i) The appellant shall deposit before the court below a

further amount of Rs.5,000/- (Rupees Five thousand only) as cost

on or before 01.12.2009;

(ii) If deposited, the said amount of Rs.5,000/- shall

forthwith be released to the respondent;

(iii) The amount of Rs.2,000/- (Rupees Two thousand only)

which remains in deposit in this Court shall also be released to

the respondent forthwith;

(iv) The parties shall appear before the Family Court on

02.12.09. If the amount is deposited, the impugned order shall

stand set aside and the Family Court shall proceed to dispose of

the claim afresh in accordance with law;

Mat.Appeal No.114 of 2004 7

(v) We make it clear that the option of the respondent to

claim the entire amounts demanded in O.P.No.158 of 2003 shall

remain unfettered;

(vi) She can also adduce further evidence as may be found

to be necessary by her;

(vii) The court below shall dispose of the case as

expeditiously as possible – at any rate, within a period of 3

months from 02.12.09;

(viii) If the amount of Rs.5,000/- is not deposited by the

appellant as directed, the Family Court shall record that fact on

02.12.09 and thereupon the impugned order shall continue to

remain in force;

(ix) The amount of Rs.2,000/- already deposited before

this Court and the amount of Rs.5,000/- to be deposited in court

as directed in clause (i) above shall be reckoned as cost and shall

not be adjusted towards the amount, if any, found ultimately due

in O.P.No.158 of 2003.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/-