IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP(Family Court) No. 196 of 2006()
1. BENNY VARGHESE, S/O. VARGHESE,
... Petitioner
Vs
1. BIJI, W/O. BENNY,
... Respondent
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/09/2006
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
R.P.(F.C.).No. 196 of 2006
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of September, 2006
O R D E R
This revision petition is directed against a direction issued to
the petitioner under Section 125 Cr.P.C. to pay maintenance at the
paltry rate of Rs.250/- p.m. to the claimant, admittedly his wife.
2. That the marriage had taken place in accordance with the
customary rites is not disputed. The short contention raised is that
the claimant is mentally ill and that entitles the petitioner for a
declaration of nullity of marriage. Proceedings have been initiated.
Admittedly there is no interim or final order in that matter yet.
3. The marriage and separate residence having been admitted
and there being no offer to maintain the claimant wife on condition
that she lives with him, the learned Judge of the Family Court was,
according to me, perfectly correct in directing payment of
maintenance to the claimant. The amount ordered, as mentioned
earlier, is Rs.250/- p.m., There is absolutely no reason to interfere
R.P.(F.C.).No. 196 of 2006 2
with the impugned order.
4. This revision petition is hence dismissed. However, I make it
clear that I have not expressed any opinion on the acceptability of the
quantum fixed by the Family Court. I mean to say that the revision by the
claimant, if filed, shall be considered in accordance with law. It should not
be reckoned that I have expressed any opinion on that aspect against the
claimant. It is further observed that the dismissal of this revision petition
will not in any way fetter the rights of the petitioner to seek cancellation of
the order if and when he ultimately succeeds in the proceedings to get the
marriage declared as void.
(R. BASANT)
Judge
tm