High Court Kerala High Court

P.Moosa vs Rasia on 8 March, 2010

Kerala High Court
P.Moosa vs Rasia on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 42 of 2005()


1. P.MOOSA, S/O. ALI,
                      ...  Petitioner

                        Vs



1. RASIA, D/O. NJARAKKODAN MOIDEEN,
                       ...       Respondent

2. SALMAN, S/O. P.MOOSA,

3. JAMSHEER, S/O. P.MOOSA,

4. STATE OF KERALA,

                For Petitioner  :SRI.A.ANTONY

                For Respondent  :SRI.P.R.SREEJITH

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

 Dated :08/03/2010

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                  R.P.(F.C.) NO. 42      OF 2005
                = = = = = = = = = = = = = = =
           Dated this the 8th day of March, 2010.

                             O R D E R

This revision is preferred against the order of the Family

Court, Kozhikode in CMP 864/03 in M.C.421/00. The Family

Court enhanced maintenance to the children from Rs.200/- to

Rs.1,000/- each and it is against that decision the husband

has come up in revision.

2. Heard the learned counsel for the revision

petitioner. The original order was passed on the basis of an

endorsement made by the parties, i.e. Rs.400/- to the wife

and Rs.200/- each to the children. It was passed on

16.7.2001. Now the present M.C. is filed within a period of 22

months claiming enhanced maintenance at the rate of

Rs.1,500/-. It has to be remembered that change of

circumstances is certainly a ground for variation of the order

of maintenance. The maintenance as per the agreement

between the parties was fixed at Rs.200/- just 22 months prior

to the filing of the petition. The first child was aged about 5

R.P.(F.C.) NO. 42 OF 2005
-:2:-

years and the 2nd child was aged about 2 years at the time of

the filing of the application. Now the first child is seven years

and the second child is 4 years. The learned Family Court

judge without looking into the various aspects had increased

the maintenance to Rs.1,000/- each. There were documents

evidencing transfer of the property as well as ownership of the

property. Exts.A1 to A2(d) would reveal that all those

transactions had taken place prior to 16.7.01 ie., prior to the

passing of the first order in the M.C. Only there was one

transaction which had taken place on 27.7.2001, i.e.

immediately after the agreement between the parties. Now

the attempt of the Family Court to ignore those transactions

in order to defeat the interest of the minors in granting

maintenance cannot be said to be correct in the light of the

fact those transactions had taken place prior to the agreement

between the parties whereby Rs.200/- is agreed to be paid as

maintenance to the children. The Family Court should not

have enhanced the maintenance so much without reason.

Now even if 100% increase is granted per year the maximum

R.P.(F.C.) NO. 42 OF 2005
-:3:-

entitlement would be 200% when it reaches July 2003. But

the application is filed on 27.5.03. Therefore taking into

consideration the most liberal view I feel the maximum

increase at this stage the Court can order was Rs.400/- and

not Rs.1,000/-. Therefore I modify the order of the Family

Court and fix the maintenance at Rs.600/- per month and it

shall take effect from 24th September, 2004.

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

M.N. KRISHNAN, JUDGE.

ul/-