High Court Kerala High Court

Santhosh vs Bindu on 7 January, 2010

Kerala High Court
Santhosh vs Bindu on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 35 of 2006()


1. SANTHOSH, S/O.BHASKARAN,
                      ...  Petitioner

                        Vs



1. BINDU, D/O.DIVAKARAN,
                       ...       Respondent

2. DHRISYA (MINOR), REPRESENTED BY GUARDIAN

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.MANJERI SUNDERRAJ

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

 Dated :07/01/2010

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 35      OF 2006
                = = = = = = = = = = = = = = =
         Dated this the 7th day of January, 2010.

                         J U D G M E N T

This revision is preferred against the order of the Family

Court, Kozhikode in M.C.95/04. It is an application filed for

maintenance by the wife and daughter of the revision

petitioner. The couple got married in 1999 and a child has

been born in the wedlock. It is the case of the wife that the

husband and the members of the family used to ill-treat her

demanding dowry and ultimately she was sent away from the

matrimonial home and thereafter the husband had not chosen

to take any care to look after them. On the contra the

husband would contend that the wife is of a quarreling nature

and she wanted to live separately and therefore she used to

pick up quarrels. The revision petitioner is looking after his

mentally ill sister as well as the ailing mother and therefore

she always wanted to be away from the matrimonial home. It

is also contended that the wife is having a part time job of a

R.P.(F.C.) NO. 35 OF 2006
-:2:-

servant maid in two houses and she is getting about

Rs.1,500/-. The learned Family Court Judge on an analysis

arrived at a decision that there are reasonable grounds for the

wife to live separately and awarded Rs.1,250/- to the wife and

Rs.800/- to the daughter. It is against that decision the

revision is preferred.

2. Heard. I had also gone through the pleadings and

evidence available in the matter. The contentions of the wife

are that she had been ill-treated which had forced her to be

away from the matrimonial home. When at an young age that

too with a child of 4 years no wife would like to leave the

company of the husband unless there are compelling

circumstances. She has no resources also to lead an

independent life as well. Therefore her version appears to be

more probable and just because the mother is unwell or the

sister is mentally ill one cannot jump to the conclusion that

she has created an atmosphere to go away from the house.

Therefore the said findings does not call for any interference.

R.P.(F.C.) NO. 35 OF 2006
-:3:-

3. The next question is regarding the quantum. The

evidence is only oath against oath. It is the case of the wife

that the husband is doing work of stitching beds and also

profits from the immovable property. Nothing is brought out

regarding the immovable property but the admission is only

with respect to the existence of two coconut trees in the

house. According to the husband he is only a bed stitcher and

his income is only Rs.100/- per day and that too he may not

get work on all days. Materials available would show that the

ailing mother and mentally ill sister are residing with him and

the brother of the revision petitioner is living in another house.

So there is real necessity for the revision petitioner to look

after his mother as well as the ailing sister. One cannot hold

that every day this person will have work and that he can get

Rs.6,000/- as income as found by the Family Court. So it has

also to be understood that one may not be having work for all

the 30 days and even if there is work only for 22 or 23 days.

The income will be certainly in between Rs.4,000/- and

Rs.4,500/-. The husband has to look after himself, his

R.P.(F.C.) NO. 35 OF 2006
-:4:-

mentally ill sister and ailing mother. They have also to be fed

as well as medicines have to be purchased for their welfare.

So taking care of the entire situation I feel this is a fit case

where the maintenance awarded has to be reduced to

Rs.1,000/- to the wife and Rs.600/- to the daughter.

4. Therefore the revision petition is disposed of by

reducing the maintenance of the wife to Rs.1,000/- and that of

the daughter to Rs.600/- and it shall have effect from

24.3.2004 onwards.

R.P.(F.C.) is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-