High Court Kerala High Court

M.N. Raveendran Nair vs Indira on 4 March, 2010

Kerala High Court
M.N. Raveendran Nair vs Indira on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 272 of 2008()


1. M.N. RAVEENDRAN NAIR, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. INDIRA, AGED 67 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :SRI.JOSEPH GEORGE

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

 Dated :04/03/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 272      OF 2008
               = = = = = = = = = = = = = = =
           Dated this the 4th day of March, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Thiruvalla in M.C.337/07. The revision petitioner is the

husband who is aggrieved by the decision of the Family Court

whereby it rejected his request for varying or canceling the

maintenance ordered to the wife and allowing enhancement of

the maintenance to the wife at Rs.1,000/-.

2. I had the privilege of hearing the counsel for the

wife and I had perused the records. A perusal of the revision

petition would reveal that a contention is raised to the effect

that in an application filed for variation by the husband

enhancement cannot be granted at the request of the wife. It

is true that Family Court is exercising functions u/s 125 and

127 of Cr.P.C. as a criminal Court but it has also to be borne

in mind though it is a proceeding covered by the Criminal

Procedure Code it has got all the characteristic of a civil

litigation. It has to be remembered that when the husband

R.P.(F.C.) NO. 272 OF 2008
-:2:-

has moved an application for cancellation or variation of the

order the wife in the written statement had denied the ground

for varying and at the same time requested the Court to

enhance the maintenance. Technicality shall not prevent

justice being done and both the parties before the Court below

had understood the matter in the correct perceptive and had

adduced evidence with respect to the annulment of

maintenance as well as for enhancement of maintenance.

There is no point now in dragging one of the parties to another

proceedings again in the form of an application u/s 127 Cr.P.C.

3. In the decision reported in P.N.Manikkuttan Nair

v. K.R.Girija Amma 2000 Crl.L.J.3726 it is stated that when

an application for cancellation is made on the fact that the wife

became an earning member that itself is a change of

circumstance which can weigh with the court and it can change

the order.”

4. Similarly a learned Judge of the Madras High Court

in the decision reported in Alagappan v. Thilagam (2000

Crl.L.J.3239) held that though the order of maintenance is

R.P.(F.C.) NO. 272 OF 2008
-:3:-

passed on the basis of compromise entered into between the

parties application for enhancement of maintenance would still

be maintainable. Therefore let me first consider about the

husband’s contention. The husband would contend that both

had entered into a compromise. He was having employment

abroad and that is why when persuaded by the Court and the

counsel he agreed for a compromise by fixing the maintenance

at Rs.700/-. According to him by the conduct of the wife by

filing innumerable number of litigations he had lost his job and

as the wife is now in a better comfortable position the order

has to be cancelled. I had gone through the evidence of PW1

and RW1. The evidence of husband itself would reveal that he

has married again and he is having two children and he was in

the foreign country for a large number of years. When such is

the situation he has necessarily to look after his wife.

Secondly, admittedly they had entered into a compromise and

the wife was a retired nurse and there was no change of

circumstance thereafter. He himself has admitted that except

the factors proposed nothingelse is available to show her

R.P.(F.C.) NO. 272 OF 2008
-:4:-

income or reception of higher income so as to vary the order

u/s 127 Cr.P.C. Therefore the Family Court was right in

rejecting the prayer of the husband.

5. So far as the wife is concerned as stated by me it is

permissible in the light of the decision referred to above that

even an order of maintenance on the basis of a compromise

can be enhanced. The wife would depose before Court that

the husband is having substantial income and he has large

extent of properties. She would also depose that she had

retired and had started receiving pension only in April. Now

the escalation of price had certainly given rise to high cost of

living and a nominal increase of Rs.300/- by the Family Court

cannot be said to be on the higher side under the facts and

circumstance of the case. Therefore I do not find any ground

to interfere with the grounds alleged and therefore the revision

is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-