High Court Kerala High Court

Mahesh Gopi vs Priya K.R. on 25 June, 2008

Kerala High Court
Mahesh Gopi vs Priya K.R. on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 190 of 2008()


1. MAHESH GOPI, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. PRIYA K.R., D/O MR. K.RMACHANDRAN,
                       ...       Respondent

2. MASTER GAUTHAM - MINOR,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/06/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      R.P.F.C. No.190 of 2008
                      -------------------------------------
               Dated this the 25th day of June, 2008

                                  ORDER

This revision is directed against an order passed under

Section 125 Cr.P.C making the petitioner to pay maintenance to

his wife and child @ Rs.8,000/- and Rs.5,000/- respectively.

2. Marriage is admitted. Paternity is conceded. Separate

residence is also not disputed. The wife asserted that she is living

separately on account of matrimonial cruelty. The husband in

turn made an offer to maintain the wife on condition that she lives

with him. The wife was admittedly residing earlier along with her

child in Mumbai where the petitioner is well employed and

receiving a very handsome income.

3. On the question about the sufficient cause advanced

by the wife to justify her separate residence there was only oath

against oath tendered by the 1st claimant/wife and the

petitioner/husband. The learned Judge took note of various other

relevant inputs also to come to the conclusion that the oral

evidence of PW1, the claimant/wife deserves to be preferred to

that of the petitioner/husband. The learned Judge took note of

the fact that no satisfactory reason is urged by the husband to

R.P.F.C. No.190 of 2008 2

justify separate residence. Though he alleged that friends of the

claimant/wife were prevailing upon her and prompting her to take

up such separate residence, he was not even able to name those

friends who were resorting to such improbable conduct. The

learned Judge took note of Exts.D1 and D2 letters sent by the wife

to support the case of the wife in her oral evidence that she was

residing separately for valid reasons. Those letters were written

at a time when the dispute between the parties had not arisen

and the learned Judge took note of the contents of those letters to

support her claim for separate residence. The oral evidence of

PW1 was assessed and evaluated for its intrinsic worth and also

on broad probabilities by the learned Judge of the Family Court to

conclude that the reasons advanced by the wife were true and

justified.

4. Above all, the learned Judge took note of the fact that

there is no bona fide offer to maintain the wife on condition that

she lives with him. The husband did not show the courtesy of

appearing before the counselor when attempts were made by the

court to persuade the parties to resume cohabitation. That

conduct of his was reckoned as relevant input to show the

absence of bona fide in the offer made by him to maintain the

wife on condition that she lives with him.

R.P.F.C. No.190 of 2008 3

5. Having considered all the relevant inputs available, I

am not persuaded to agree that there is any valid or justifiable

reason which can persuade this Court to invoke the revisional

jurisdiction of superintendence and correction to interfere with the

impugned order on that aspect.

6. The only other ground of challenge is about the

quantum of maintenance fixed. The wife and the child are

certainly entitled to live in the same life style in which they could

have aspired if they were living with the husband/father. The

learned Judge relied on the admitted stand taken by the petitioner

in the light of Exts.D3, D4, D5 and D6 which show that the

petitioner was getting an income ranging from Rs.5 lakhs to Rs.10

lakhs per annum. In these circumstances the direction to pay

maintenance @ Rs.8,000/- and Rs.5,000/- per mensem

respectively to the wife and the child does not also warrant

revisional interference. At any rate, revisional interference at the

instance of the petitioner is not warranted at all.

7. This R.P.F.C is, in these circumstances, dismissed.

(R.BASANT, JUDGE)
rtr/-