High Court Kerala High Court

Hyderali vs Mariyam on 28 July, 2009

Kerala High Court
Hyderali vs Mariyam on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 282 of 2009()



1. HYDERALI
                      ...  Petitioner

                        Vs

1. MARIYAM
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :28/07/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
                = = = = = = = = = = = = = = = = = = = = = = = =
                           R.P(FC) No.282 of 2009
                = = = = = = = = = = = = = = = = = = = = = = = = =
                    Dated this the 28th day of July,    2009

                                   O R D E R

————–

This revision is in challenge of the order dated 9.1.2008 in M.C.

No.487 of 2007 of the Family Court, Malappuram. As per that order

petitioner was directed to pay maintenance to his wife and son at the

rate of Rs.1,500/- and Rs.800/- respectively, per month.

2. It is not disputed that petitioner married respondent No.1

on 20.1.1994 and respondent No.2 was born in that wedlock.

Respondents claimed that petitioner subjected respondent No.1 to

cruelty and harassment and neglected and refused to maintain them.

Presently petitioner is working abroad earning Rs.30,000/- per month.

He has landed properties also from which he is getting Rs.25,000/- per

month. Petitioner claimed that respondent No.1 has gone away from

him without valid reason. She filed complaint against petitioner and

others for offence punishable under Section 498A of the Indian Penal

Code. He claimed that his salary is Rs.5,500/- per month and does not

own any landed properties. He was looking after respondent No.2.

Parties adduced evidence in the court below. Learned Judge found

that respondent No.1 is entitled to have separate residence and

maintenance and directed petitioner to pay maintenance as aforesaid.

It is contended that the order is not legal or proper.

R.P(FC) No.282 of 2009
-: 2 :-

3. It is not disputed by petitioner also that he has married

another lady. That gave respondent No.1 right for separate

residence. She has also given evidence regarding cruelty and

harassment which the court below accepted and which I find no reason

to interfere. So far as respondent No.2 is concerned, he is entitled to

get maintenance from petitioner irrespective of the propriety of his

custody. He was aged only 11 years at the time of filing the

application. Therefore respondents are entitled to get maintenance.

4. It is admitted that petitioner is working abroad. In this

revision also he is appearing through his power of attorney holder.

He did not produce document to show that his salary is only Rs.5,500/-

per month as claimed by him. Petitioner ought to have produced

relevant documents to show his income. That has not been done.

Moreover, amount awarded in favour of respondent No.1 aged 32

years is only Rs.1,500/- per month and to respondent No.2 aged 11

years is only Rs.800/- per month. The said amounts are not

excessive or beyond the reach of petitioner so as to call for

interference in revision at the hands of petitioner. There is no merit in

the revision and is only to be dismissed.

Revision petition is dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

R.P(FC) No.282 of 2009
-: 3 :-

THOMAS P.JOSEPH, J.

===================
CRL. R.P. NO. OF 2000
===================

O R D E R

JUNE, 2009