Kerala High Court
Abdul Saleem vs Fousiya on 16 October, 2009
Author: S.S.Satheesachandran
Bench: S.S.Satheesachandran
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR.JUSTICE S.S.SATHEESACHANDRAN
FRIDAY, THE 14TH DAY OF DECEMBER 2012/23RD AGRAHAYANA 1934
Crl.MC.No. 4216 of 2011 ( )
-------------------------------------
CRRP.102/2009 of ISTADDL.SESSIONS COURT, KOZHIKODE
MC.45/2007 of JUDICIAL IST CLASS MAGISTRATE COURT, PAYYOLI
........
PETITIONER(S):
-----------------------
ABDUL SALEEM, S/O.KUNHABDULLA HAJI,AGED 38 YEARS,
ATTUVEPPU KOVUMMAL HOUSE, MANIYOOR AMSOM DESOM
VATAKARA TALUK, KOZHIKODE DISTRICT, BY KUNHABDULLA
HAJI, S/O.MOIDEEN, 70 YEARS
ATTUVEPPU KOVUMMAL, HOUSE, MANIYOOR AMSOM DESOM
VATAKARA TALUK, KOZHIKODE DISTRICT, KERALA STATE
UNDER DEED OF POWER OF ATTORNEY DTD. 23RD AUG. 2007.
BY ADVS.SRI.B.KRISHNAN
SRI.R.PARTHASARATHY
RESPONDENT(S):
----------------------
1. FOUSIYA, D/O.ABDULLA, AGED 30 YEARS
THURUTHIMMAL HOUSE, PALAYAD AMSOM DESOM
POST PALAYAD-670 661, VIA IRINGAL, KOYILANDY TALUK
KOZHIKODE DISTRICT, KERALA STATE.
2. STATE OF KERALA, REPRESENTED BY PUBLIC
PROSECUTOR, HIGH COURT OF KERALA, KOCHI-680 231.
R1 BY ADV. SRI.R.BINDU (SASTHAMANGALAM)
BY PUBLIC PROSECUTOR SMT.R.REMA
THIS CRIMINAL MISC. CASE HAVINGCOME UP FOR ADMISSION ON
22-11-2012, THE COURT ON 14-12-2012 PASSED THE FOLLOWING:
tss
CRMC. NO.4216/2011
APPENDIX
PETITIONER(S) EXHIBITS
ANNEXURE AI: CERTIFIEDCOPY OF THE ORDER IN MC.45/2007 ON THE FILE OF
JUDICIAL FIRST CLASS MAGISTRATE COURT, PAYYOLI DATED 16/10/2009.
ANNEXURE A2: CERTIFIED COPY OF THE ORDER IN CRL.RP.NOS.102/2009 & 5/2010 ON
THE FILE OF THE COURT OF 1ST ADDITIONAL SESSIONS COURT, KOZHIKODE DIVISION
DATED 6/9/2011.
ANNEXURE A3: TRUE COPY OF THE DEED OF POWER OF ATTORNEY DATED 23/8/2007.
RESPONDENTS' EXHIBITS
NIL
//TRUE COPY//
P.S. TO JUDGE
tss
S.S.SATHEESACHANDRAN, J.
------------------------------------------------
Crl.M.C.No.4216 of 2011
-------------------------------------------------
Dated this the 14th day of December, 2012
O R D E R
Challenge in the above petition is against an order passed in a proceeding under Section 3 of the Muslim Women [Protection of Rights on Divorce] Act, 1986 {hereinafter referred to as 'the Act'}, affirmed by the Sessions Judge in revision with some modifications over the quantum fixed to the divorced wife.
2. Petitioner is the respondent in the proceeding, who is hereinafter referred to as the 'husband'. The applicant in the proceedings, a divorced woman is hereinafter referred to as the 'wife'. Her status as 'divorced woman' is not disputed. She raised various claims in the Crl.M.C.No.4216 of 2011 :: 2 ::
proceedings which were resisted to by the husband. After considering the materials produced, learned magistrate allowed a sum of Rs.4,500/- {Rupees Four thousand five hundred only} as maintenance to her for the iddat period. Towards her claim for return or refund of the value of 100 sovereigns of gold ornaments allegedly deprived from her by the husband, learned magistrate, on the materials placed, accepted her claim only for 30 sovereigns of gold ornaments and the husband was directed to pay a sum of Rs.2,10,000/- {Rupees Two Lakhs Ten Thousand only} towards the value thereof. She had raised a claim for Rs.1,72,684/- towards the value of 20 gold bangles, allegedly, donated to a Yatim Khana by her uncle on demand made by her husband to make such donation. Her uncle demanded the value thereof was the basis of her claim. That was found acceptable to learned magistrate to direct Crl.M.C.No.4216 of 2011 :: 3 ::
the husband to pay such sum to the wife. Towards reasonable and fair provision and maintenance fixing a sum of Rs.3,000/- (Rupees Three thousand only) per month and adopting a multiplier of 15 years, learned magistrate directed the husband to pay the wife a consolidated amount of Rs.5,40,000/-
{Rupees Five Lakh Forty thousand only). As against the claims awarded in favour of wife, husband preferred a revision. The wife also filed a revision contending that claim of monthly maintenance fixed for awarding reasonable and fair provision and maintenance and also limiting claim for refund of sovereigns only to 30 sovereigns was not correct and the claims awarded thereof have to be revised.
3. After considering both revisions together, learned Sessions Judge modified the order of magistrate enhancing quantum fixed for Crl.M.C.No.4216 of 2011 :: 4 ::
some of the claims raised by the wife while affirming the sums awarded towards future maintenance and value of gold ornaments gifted to Yatim Khana. Claim of the wife for maintenance for 'iddat' period, Rs.4,500/- awarded by magistrate was enhanced to Rs.9,000/-. Value of 30 sovereigns of gold ornaments awarded by magistrate at Rs.2,10,000/- was enhanced to Rs.3,75,000/-. In addition, learned Sessions Judge also awarded her a sum of Rs.1,00,000/- towards the value of mehr. With the aforesaid modifications and enhancement on the quantum of claims, revisions were disposed of.
4. I heard learned counsel on both sides.
5. Learned counsel for the husband knowing fully well of the interdiction covered under sub-section (3) of Section 399 of the Code which debars a party who has filed a revision Crl.M.C.No.4216 of 2011 :: 5 ::
before the Sessions Judge from taking up any proceedings by a second revision, submitting that such bar will be only in filing a second revision but not in pursuing a challenge under Section 482 of the Code, if there are justifiable and sustainable grounds to do so, contended that both the courts below have erred in adopting the multiplier of 15 years in fixing and awarding the quantum of future maintenance to the wife, and the sums awarded to her towards refund of the cost of gold ornaments and also for the gift made to the Yatim Khana, which, according to the counsel, are not supported by convincing legal evidence, are wrong, illegal, and liable to be interfered with. Learned counsel referring to quantification made for awarding future maintenance in the decision rendered by this court in Ahammed v. Aysha {1990(1) KLT 172} contended that period to be reckoned thereof when Crl.M.C.No.4216 of 2011 :: 6 ::
lump sum amount is paid to the wife should not exceed five years. So much so, the sum quantified as future maintenance at Rs.5,40,000/- arrived on the basis of monthly maintenance fixed at Rs.3,000/-, but taking a multiplier of 15 years, has to be reduced and limited to a period of five years applying such multiplier to fix the sum. Though some arguments were projected by the counsel over the other challenges raised as well, claims awarded to the wife towards refund of her gold ornaments and also gift made to Yatim Khana, limited scope of enquiry that could be had under Section 482 of the Code being pointed to impeach the findings concurrently made by the two inferior courts such challenges were not pursued.
6. Per contra, learned counsel for the wife pointing out her young age and also that she has a child out of her relationship with the husband who Crl.M.C.No.4216 of 2011 :: 7 ::
has already remarried and that she continues to be a 'divorced wife' contended that having regard to the income potentiality of the husband as well, who is employed in a gulf country, quantum fixed towards future maintenance adopting a multiplier of 15 years by both the courts below concurrently does not warrant any interference by this court in exercise of its inherent powers. So far as the other claims awarded to wife, but challenged by the husband, it is contended that quantum of such claims were fixed based on legal evidence available in the case.
7. Challenges mooted over the claims awarded to wife towards refund of her gold ornaments and also gift made to Yatim Khana, findings and conclusions over such claims formed by the magistrate after appreciating the materials tendered in the case were not open to any further Crl.M.C.No.4216 of 2011 :: 8 ::
scrutiny even by the Sessions Judge in revision unless it had been shown that such findings suffered from such serious infirmity or were based on no evidence warranting exercise of revisional jurisdiction. When Sessions Judge exercising revisional powers and after perusing the records of the case found no infirmity whatsoever in the findings entered by the magistrate to uphold the claims so awarded to wife, the decision thereof on the husband, who has challenged them in revision, is final, and, that cannot re-agitated or questioned before this court calling for exercise of the inherent powers of this court to examine the challenges raised thereto. Of course, in a case where such challenges show that there has been an abuse of process of court in awarding such claims, this court can definitely examine them on merits. After going through the orders passed by Crl.M.C.No.4216 of 2011 :: 9 ::
magistrate and also that of Sessions Judge, I find, the claims thereof have been assessed and awarded in favour of wife on the basis of evidence produced in the case. So much so, challenges raised with respect to such claims awarded to the wife are only to be turned down.
8. So far as the challenge over the multiplier adopted in fixing reasonable and fair provision and maintenance to wife, of course, there is some force as the multiplier of 15 years taken by both courts is excessive. True, this court has followed adopting of a multiplier of 5 years as pointed out by the counsel for the husband in the decision reported, but, it cannot be stated that a multiplier beyond 5 years is impermissible. That has necessarily to be examined taking into account the facts and circumstances presented in the case. Going through the orders of magistrate and also Crl.M.C.No.4216 of 2011 :: 10 ::
that of Sessions Judge, it is noticed that the husband has income potentiality of Rs.60,000/- per month. The only reason why the claim of the wife was limited and fixed at Rs.3,000/-, evidently, was that in her petition she has claimed that amount as monthly maintenance, but, for a period of 25 years. Her application moved later for amendment to seek an enhanced claim, was dismissed by the magistrate. Her age at the time of filing the application is shown to be 28 years. She has a child born out of the wedlock with the husband. Learned magistrate has also stated in his order that the evidence let in the case showed that she suffered from some illness. She is still remaining unmarried was also taken note of by the magistrate. What is awarded as reasonable and fair provision and maintenance in a proceeding under Section 3 of the Act to a 'divorced wife' is not liable to be re-fixed, even if there is Crl.M.C.No.4216 of 2011 :: 11 ::
any change of circumstance later, whatever that be, can never be ignored of when a 'divorced wife' moves for correction of the quantum of the sum canvassed in the petition. Whether she has justifiable grounds to seek such correction cannot be decided solely on the basis that she has previously shown the claim at a lesser sum. That cannot be given too much significance. Proceeding is before a magistrate and there is no provision under the Code for amending the petition cannot stand in the way of permitting correction of the amount claimed, even if that amounts to enhancement of claim, provided, adequate reasons and justifiable grounds are made out to seek such correction in the petition. Where the husband is shown to be having an income potentiality of Rs.60,000/- per month even if the wife has claimed a meagre sum as monthly maintenance for fixing and Crl.M.C.No.4216 of 2011 :: 12 ::
awarding reasonable and fair provision and maintenance, court has necessarily to consider all the diverse facts and circumstances presented in the case; claim made by the wife, that alone, cannot be the basis to limit the sum if she is otherwise found entitled to more amount. Both learned magistrate and learned Sessions Judge, before the latter a revision was filed by wife challenging among others dismissal of her application for enhancing the claim as unjustifiable, failed to take note that what is awarded under the proceedings should be reasonable and fair provision and maintenance to a 'divorced wife' from her husband, and if circumstances demand it could be on a higher side than what is calculated as monthly maintenance by the wife.
9. In the present petition filed by the husband I do not intend to re-fix the monthly Crl.M.C.No.4216 of 2011 :: 13 ::
maintenance quantified by the magistrate, and affirmed by Sessions Judge as well, though it is shown to be not proper and correct. However, taking note of the circumstances presented in the case that she is aged 28 years when the proceedings commenced by her as a 'divorced wife' and her husband then had income of Rs.60,000/- per month, I find a suitable multiplier with reference to quantum of monthly maintenance fixed has to be adopted for providing her reasonable and fair provision and maintenance. Though the period of 15 years fixed by magistrate and concurred by Sessions Judge is a little bit on the higher side, where normal period taken is only 5 years, in the given facts of the case I find, to provide the 'divorced wife' just and reasonable amount for her sustenance for the rest of her life, a multiplier of
10 years has to be adopted to fix reasonable and Crl.M.C.No.4216 of 2011 :: 14 ::
fair provision and maintenance to her. Any multiplier less than that, in the given facts of the case, would result in grave injustice.
10. Adopting a multiplier of 10years the amount due to her towards reasonable and fair provision and maintenance comes to Rs.3,60,000/-
(Rupees Three Lakh Sixty thousand only) {3000 x 12 x 10 = Rs.3,60,000/-}. Her claim awarded under the above head at Rs.5,40,000/- shall stand reduced and limited to Rs.3,60,000/-. Sums due under the rest of the claims awarded with the above sum shall be paid to her by the husband depositing the amount before the magistrate court within a period of one month. In default thereof, the wife is entitled to realise the sum taking appropriate proceedings as provided under law.
Subject to the modification in the quantum of reasonable and fair provision and maintenance Crl.M.C.No.4216 of 2011 :: 15 ::
reducing it from Rs.5,40,000/- to Rs.3,60,000/-, that alone, and upholding the rest of the claims under Annexure A2 order of Sessions Judge, the petition is disposed of.
Sd/-
(S.S.SATHEESACHANDRAN) JUDGE sk/-
//true copy//