High Court Kerala High Court

V.Bindu vs S. Krishnankutty on 6 November, 2008

Kerala High Court
V.Bindu vs S. Krishnankutty on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 326 of 2008()


1. V.BINDU, D/O.OMANA, BINDU BHAVAN
                      ...  Petitioner

                        Vs



1. S. KRISHNANKUTTY, S/O.SREEDHARA PANIKER
                       ...       Respondent

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  :SRI.R.T.PRADEEP

The Hon'ble MR. Justice R.BASANT

 Dated :06/11/2008

 O R D E R
                             R.BASANT, J
                     ------------------------------------
                    R.P.F.C. No.326 of 2008
                     -------------------------------------
            Dated this the 6th day of November, 2008

                                 ORDER

Petitioner, whose claim for maintenance under Section 125

Cr.P.C against her husband was rejected by the Family Court,

has come before this Court with this revision petition.

2. Marriage is admitted. Separate residence is

conceded. There is no offer to maintain the wife on condition

that she lives with him. In these circumstances the only

questions that survive for consideration are

i) Whether the husband is a person having sufficient

means and

ii) Whether the wife is unable to maintain herself.

That no amount of maintenance has been paid to the wife is

conceded.

3. There was a contention that the wife is not unable to

maintain herself. The wife on oath asserted that she is unable to

maintain herself. It is trite following the dictum in Rajathi v.

C.Ganesan (A.I.R 99 (S.C) 2374] that an assertion on oath by

the wife that she is unable to maintain herself would shift the

R.P.F.C. No.326 of 2008 2

burden to the respondent/husband to show that she is not

entitled to maintain herself. The husband contends that she is

employed as a post woman. Employment as a post woman

cannot be kept a secret by any one. There will be proper

documents to show if a person is employed as a post woman.

The claimant/wife asserted on oath that she was temporarily

employed as a post woman. She does not have that employment

now. No attempt appears to have been taken by the

respondent/husband to show that the petitioner is as a matter of

fact employed now as a post woman. The cross examination of

PW1 shows the apologetic nature of the contention about the

employment of the petitioner as a post woman.

4. The next contention that the wife runs a tailoring shop

and gets an income of Rs.8,000/- from such an income earning

activity. The wife deposed that she has no shop and that she

does not know tailoring. Not a semblance of contra evidence is

adduced to show that the wife knows tailoring; runs a tailoring

shop and derives any income therefrom.

5. The wife admitted in the course of evidence that she

has a plot of 50 cents and she resides in the building in that plot.

I have gone through the cross examination in detail. There is not

R.P.F.C. No.326 of 2008 3

even a semblance of specific suggestion that any portion of that

building is rented out and she derives any income from such

building. There is not even an assertion or suggestion that there

is any income deriving by her from that 50 cents plot and

building.

6. Except this, no other circumstances are there to show

that the claimant/wife has any source of income as to take her

out of the sweep of the expression “woman unable to maintain

herself”.

7. A very surprising and interesting argument is pressed

into service. I note that the learned Judge of the Family Court

has accepted the same also. The wife in an attempt to

substantiate her claim for a larger amount as maintenance

contended that she and children put together need an amount of

Rs.8,000/- for maintenance. From this evidence it is deduced

that she now spends Rs.8,000/- and therefore she must have

income to spend such amount of Rs.8,000/-. That argument and

contention borders on perversity. The wife asserted that she has

no employment. She asserted that she is living on the charity of

her relatives. Merely because, she asserted and made a tall

clam that, she needs an income of Rs.8,000/-, it is unreasonable ,

R.P.F.C. No.326 of 2008 4

irrational and puerile to jump to the conclusion that she has

income earning activity and gets at least such amounts from

such activity.

8. I am, in these circumstances, satisfied that the

conclusion of the court below on the question as to whether the

wife is unable to maintain herself is grossly erroneous and the

same warrants revisional interference.

9. It is contended that the husband is not having

sufficient means. Admittedly he was employed in the C.R.P.F.

He claimed that he had taken voluntary retirement because of

his illness. There is nothing to show that voluntary retirement

was taken on health grounds.

10. Admittedly he has received terminal benefits. The

wife claims that a huge amount of about Rs.4.5. lakhs has been

received by him. The husband admits that he has received such

amount. But he does not volunteer or reveal to the court the

amounts. Going by his evidence he had received “some

amounts” which he significantly does not reveal to the court.

The stand taken by the respondent in the light of the evidence

tendered by the claimant/wife must lead the Court to the natural,

reasonable and probable conclusion that the husband must have

R.P.F.C. No.326 of 2008 5

received sufficiently huge amount by way of terminal benefits

on his voluntary retirement.

11. He admittedly gets a pension exceeding Rs.2,000/- per

mensem. Though there is an assertion that he is having income

from employment as a security guard, that is denied. No better

evidence is produced. He is a 45 year old former constable of

the C.R.P.F who has taken voluntary retirement. The assertion

of the wife that he has taken up post retirement employment

does not at all appear to me to be improbable. The husband

relies on certain medical records to show that he suffers from

ailments. But that is totally insufficient to assume that the

husband has not pursued any productive employment and

utilisation of time which he has in abundance as a retired police

constable. Reasonable inferences are permissible for a prudent

mind and a Court, under Section 3 of the Evidence Act, must

certainly adopt the standards of a prudent person. I find no

merit in the contention that the respondent/husband has no

income earning activity whatsoever post retirement.

12. A strange contention is raised that the wife is able

bodied and therefore she must be assumed and presumed to be

able to maintain herself. Less said about this contention, the

R.P.F.C. No.326 of 2008 6

better. It is true that while considering the question of liability

of the husband/father to maintain his spouse/children Courts

have taken the view that being able bodied is itself to be

reckoned as a reasonable indication that the man has sufficient

means. He is expected to o at least manual work, earn his

livelihood and support his wife and children. But that logic

cannot obviously be applied in the case of a woman. The

provisions of Section 125 Cr.P.C are initiated to help and

ameliorate the grievances of the lesser fortunate half of the

Indian polity. I am unable to agree that the alleged

circumstance that the wife has an able body is by itself sufficient

to conclude that she is not unable to maintain herself.

13. I am satisfied that the finding that the wife is not

entitled for any maintenance under Section 125 Cr.P.C is totally

erroneous and does not warrant revisional interference.

14. I should remind myself of the nature, quality and

contours of the revisional jurisdiction of superintendence and

correction. It is trite that a court of revision should not choose

to lightly invoke such revisional jurisdiction of superintendence

and correction. Unless the findings are so grossly incorrect,

unreasonable, irrational and unjust, the revisional jurisdiction

R.P.F.C. No.326 of 2008 7

shall not be invoked. I am satisfied that the finding that the wife

is not unable to maintain herself suffers from the vice of

irrationality and unreasonableness. It would be abdication of

jurisdiction not to invoke the revisional powers of

superintendence and correction in the facts of this case.

15. I take the view that the wife is entitled for

maintenance from the respondent/husband. I am in these

circumstances satisfied that the maintenance deserves to be

granted @ Rs.1,000/- per mensem to her. I direct such payment

under Section 125 Cr.P.C from the date of the petition, ie. from

26.12.2002. The admitted receipt of lumsum terminal benefit

persuades me to hold that the discretion to direct payment of

maintenance must be exercised in favour of the claimant and

hence I direct payment of maintenance from the date of the

petition.

16. This Revision Petition is, in these circumstances,

allowed to the above extent.

(R.BASANT, JUDGE)
rtr/-