High Court Kerala High Court

C.A. Abdul Rahiman @ Andunhi vs Rehmath. M. on 11 September, 2006

Kerala High Court
C.A. Abdul Rahiman @ Andunhi vs Rehmath. M. on 11 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 186 of 2006()


1. C.A. ABDUL RAHIMAN @ ANDUNHI,
                      ...  Petitioner

                        Vs



1. REHMATH. M., RESIDING AT MASTER HOUSE,
                       ...       Respondent

2. AZARUDHIN, RESIDING AT MASTER HOUSE,

3. ASHFANA, RESIDING AT MASTER HOUSE,

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/09/2006

 O R D E R
                                  R. BASANT, J.
                       - - - - - - - - - - - - - - - - - - - - - - -
                         R.P.(F.C).No.  186 of   2006
                       - - - - - - - -  - - - - - - - - - - - - - - -
               Dated this the 11th day of   September, 2006


                                     O R D E R

This revision petition is directed against an order directing

payment of maintenance to claimants 2 and 3 – minor children aged 6

years and 4 years of the petitioner – at the rate of Rs. 1,000/- and

Rs.750/- p.m.

2. The wife and children of the petitioner were the claimants.

The claim of the wife for maintenance was turned down by the

learned Judge of the Family Court. I am not going into the

justifiability of the rejection of that claim. The same can be

considered if and when the first claimant wife chooses to challenge

the order rejecting maintenance to her.

3. Paternity of claimants 2 and 3 is admitted. That they are

residing separately with the first claimant, their mother, is also

admitted. What then is the contention? The learned counsel for the

petitioner submits that the petitioner was willing to pay a total

R.P.(F.C).No. 186 of 2006 2

amount of Rs.1,250/- p.m. as maintenance to claimants 2 and 3. The court

below has not accepted the said offer and has instead directed

payment of maintenance of a total amount of Rs.1,750/- (Rs.1000 + 750) to

claimants 2 and 3. This is improper. This deserves interference by the

invocation of the revisional jurisdiction , it is contended.

4. About the means of the petitioner and the needs of the claimants

we have the interested testimony of the first claimant, mother/PW1 on the

one side and the petitioner/respondent on the other. We have some

indications that the petitioner had undergone treatment and he was tested

positive for HIV. But as the court below rightly observed, no acceptable

medical evidence was tendered to show that the petitioner continues to

suffer from any disease. This will have to be read along with the offer

which the petitioner made before the Family court to pay an amount of Rs.

1,250/- as maintenance.

5. In any view of the matter, considering the evidence of PW1 and

RW1 as also Exts.P1 to P5, the quantum fixed by the court below cannot

by any stretch of imagination be held to suffer from any vice warranting

R.P.(F.C).No. 186 of 2006 3

invocation of the revisional jurisdiction of supervision and correction

vested in this court. The challenge on merits must hence fail.

6. In the result, this revision petition is dismissed. I clarify again

that I have not considered the justifiability of the rejection of the claim of

the first claimant.

(R. BASANT)
Judge

tm