High Court Kerala High Court

Abdul Nazar vs Suhra on 2 June, 2008

Kerala High Court
Abdul Nazar vs Suhra on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 21 of 2003()


1. ABDUL NAZAR, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. SUHRA D/O.IBRAHIM
                       ...       Respondent

2. NAJIYA NAZRIN, 4 YEARS (MINOR)

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   R.P.(FC) No. 21 of 2003
            -------------------------------------------------
            Dated this the 2nd day of June, 2008

                               ORDER

This revision petition is directed against an order passed

under Sec.125 of the Cr.P.C. obliging the petitioner to pay an

amount of Rs.1,000/- and Rs.750/- respectively to the claimants

– his wife and child.

2. Marriage, paternity and separate residence are all

admitted. It is also admitted now before me that during the

pendency of this revision, the 1st claimant – wife, has been

divorced by the petitioner. The claim for maintenance was

resisted on the ground that the wife is residing separately

without sufficient cause. On this aspect, the claimant – wife,

and the petitioner tendered evidence as P.W.1 and R.W.1. The

learned Judge of the Family Court on the evidence placed

before court preferred to accept and act upon the evidence of

R.P.F.C.No. 21 of 2003 -: 2 :-

P.W.1 which rhymed with probabilities better. The version of

the petitioner as R.W.1 was not accepted by the learned Judge of

the Family Court.

2. Though specific evidence about the actual income of the

petitioner was not placed before the learned Judge, the learned

Judge took note of all the probabilities and the evidence of P.W.1

and R.W.1 and came to the conclusion that even as an able

bodied person the petitioner is liable to pay maintenance to his

wife and child. The quantum was fixed at Rs.1,000/- and

Rs.750/- respectively.

3. The learned counsel for the petitioner submits that the

petitioner is aggrieved by the impugned order. What is the

reason? Two grounds are urged. Firstly, it is contended that

the court below erred in taking the view that the claim of the

wife for separate maintenance is justified. The question is now

relevant only from the date of the petition to the date of divorce.

Even the fact that the petitioner is admittedly divorced pending

the proceedings adds to the probabilities of the case in favour of

P.W.1. In any view of the matter, I am of opinion that the court

below has committed no error in choosing to prefer the evidence

of P.W.1 to that of R.W.1. On probabilities the version of P.W.1

definitely rhymes better and commends itself for acceptance.

R.P.F.C.No. 21 of 2003 -: 3 :-

4. The only other question that remains is about the

quantum of monthly maintenance. The petitioner is a young

man aged about 28 years. There were assertions and counter

assertions about the nature of his employment and the income

earned therefrom. Even accepting that the petitioner was only

an able bodied person who is in law obliged to work, earn his

livelihood and support his wife and child, I am satisfied that the

quantum of maintenance awarded cannot be said to be so grossly

excessive or inconsistent with the materials available as to justify

the invocation of the revisional jurisdiction of superintendence

and correction.

5. This petition, in these circumstances, deserves to be and

is hereby dismissed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge