High Court Kerala High Court

Sayyid Ali T.P. vs T.K.Laila on 5 April, 2010

Kerala High Court
Sayyid Ali T.P. vs T.K.Laila on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 84 of 2010()


1. SAYYID ALI T.P.,S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. T.K.LAILA D/O. ABU,THEKKINKADAN HOUSE,
                       ...       Respondent

2. MUHAMMAD SHAMEER (MINOR)S/O. SAYYID ALI,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.A.KRISHNAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/04/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 84      OF 2010
               = = = = = = = = = = = = = = =
          Dated this the 5th day of April, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Malappuram in M.C.52/09. The wife and child moved an

application for maintenance and the husband was ordered to

be pay maintenance at the rate of Rs.2,500/- to the wife,

Rs.1,200/- to the child. It is against that decision the revision

is preferred.

2. Heard the learned counsel for both the sides. It is

the contention of the revision petitioner that he is not so

affluent as projected to pay maintenance as ordered to be paid

to the wife and child. It has come out in evidence that he is

an NRI and according to him he is working as a cook cum

supplier in a cafeteria and the Family Court has observed that

even in Kerala a cook will be entitled to Rs.400/- per day. It

appears that he had also admitted that he is having sufficient

income to maintain two wives and the children but that by

itself cannot take us anywhere to fix the income of the person

R.P.(F.C.) NO. 84 OF 2010
-:2:-

at Rs.25,000/-. It is only a wild guess of the Family Court. I

feel in the absence of specific materials some leniency can be

shown at the same time without depriving the wife and child

for an at least a reasonable living. Therefore I refix the

maintenance at Rs.2,000/- to the wife and maintaining the

order regarding the son at Rs.1,200/-.

In the result R.P.(F.C.) is disposed of by modifying the

order of maintenance refixing it at Rs.2,000/- to the wife and

maintaining the order regarding the son at Rs.1,200/- both

payable from the date of petition. The amount due to the

minor can be drawn by the mother. The amount, if any, paid

or deposited shall be given credit to.

M.N. KRISHNAN, JUDGE.

ul/-