High Court Kerala High Court

Abdul Salim vs Rasiya on 12 June, 2009

Kerala High Court
Abdul Salim vs Rasiya on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 204 of 2009()


1. ABDUL SALIM,S/O.ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. RASIYA,AGED 30 YEARS,D/O.MUHAMMED,
                       ...       Respondent

2. ASHIKH,AGED 9 YEARS (MINOR),

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             R.P.(FC) No.204 of 2009
                            --------------------------------------
                     Dated this the 12th day of June, 2009.

                                         ORDER

Heard counsel for petitioner.

2. Husband, in a proceeding for payment of maintenance allowance

to his wife and son under Section 125 of the Code of Criminal Procedure (for

short, “the Code”) has come up in revision. Court below awarded a total sum of

Rs.2,750/- as maintenance allowance the split up figure being Rs.2,000/- for

wife aged 30 years and Rs.750/- for son aged 9 years. That, petitioner married

respondent No.1 on 2.7.1999 and that respondent No.2 was born in the wedlock

are not disputed. Respondent No.1 alleged matrimonial cruelty and harassment

at the hands of petitioner and pleaded that petitioner neglected and refused to

maintain respondents. She claimed that she has no means to maintain herself

while petitioner has sufficient means as he is running a grocery shop and earning

Rs.15,000/- per month and has landed property from which he is getting

Rs.5,000/- per month. Petitioner however denied that he has any such income.

Petitioner claimed that respondent No.1 has sufficient means as she is working

in an anganwadi and earning Rs.35/- per day, she has landed property and has

given a house on rent wherefrom she is getting income.

RP(FC) No.204/2009

2

3. Respondent No.1 gave evidence as PW1 and spoke to her case.

She admitted that she was working as helper in an anganwadi for fifteen days on

leave vacancy and got Rs.35/- per day. She denied that she has any landed

property. She also denied that she owned and let any house on rent.

4. Petitioner asserted his case when examined as RW1. He could

not substantiate his case as to respondent No.1 having means. He was not

able to produce any document to show that respondent No.1 has any property

or income as he asserted. On the other hand he admitted that he has a grocery

shop. He claimed that he has taken a loan of Rs.1,50,000/- from the bank with

liability to pay the amount in instalments at the rate of Rs.6,000/- per month.

Courts below found that petitioner has sufficient means to pay maintenance to

respondents. That finding is under challenge in this revision. Learned counsel

asserted that petitioner has no means but respondent No.1 has means.

Counsel submitted that petitioner is undergoing treatment as proved in the case

and hence court below was not correct in casting liability on him to pay

maintenance to his wife and son.

5. It is true that petitioner produced some documents to show that he

had been undergoing treatment at some point of time. Ext.D1 is the treatment

record of petitioner which shows that he underwent laprotamy surgery and was

RP(FC) No.204/2009

3

discharged cured on 12.12.1999. Exts.D2 to D5 are also his treatment records

during the years, 1996, 2005, 2006 and 2008. But it is seen that it is after the

treatment as per Ext.D1 that he availed loan of Rs.1,50,000/- from the bank.

He has also availed a loan of Rs.70,000/- for the purpose of business in the

year 2007. Therefore, even from his evidence it is clear that he has been

raising funds for his business and had the capacity to repay the loans. Loans

were taken for the development of his own business. Hence the contention that

he has no means or he is incapable of raising funds for payment to respondents

cannot be accepted.

6. The fact that petitioner has challenged even the order to pay

maintenance allowance at the rate of Rs.750/- per month to his son aged nine

years indicates his attitude towards the respondents. He has no case that he

was prepared to take the respondents and maintain them. Therefore, they are

entitled to separate residence and maintenance. I am satisfied that petitioner

has sufficient means to pay maintenance.

7. Coming to the question whether maintenance awarded is

excessive, I must bear in mind that the aggregate amount awarded is only

Rs.2,750/- per month to the wife aged 30 years and son aged nine years.

RP(FC) No.204/2009

4

Considering the basic needs and requirements of the respondents and the cost

of living I am not inclined to call it as luxury. In the facts and circumstances of

the case, order under challenge does not require interference.

Revision petition fails. It is dismissed.

Crl.M.A.No.5559 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks