High Court Kerala High Court

M.Ashraf vs Hairunneesa.K.P. on 26 June, 2008

Kerala High Court
M.Ashraf vs Hairunneesa.K.P. on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 169 of 2008()


1. M.ASHRAF, S/O.T.P.MOHAMMED KOYA
                      ...  Petitioner

                        Vs



1. HAIRUNNEESA.K.P., D/O.USMAN,
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/06/2008

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                       R.P.F.C. No.169 of 2008
                       -------------------------------------
               Dated this the 26th day of June, 2008

                                    ORDER

Petitioner in this R.P.F.C challenges a direction issued to him

under Section 125 Cr.P.C to pay maintenance @ Rs.1,000/- per

mensem to the claimant, admittedly his wife. Acrimony between

the spouses has a history. In 1993, the wife and child had

claimed maintenance under Section 125 Cr.P.C. The claim of the

child was allowed, but the claim of the wife was turned down.

That order was not challenged by the wife. But admittedly parties

resumed cohabitation and lived together for a period of about 10

years. It is the case of the wife that the spouses had cohabited in

the house of the wife and they used to make occasional visits to

the house of the petitioner/husband. It is the case of the wife that

the petitioner stopped visiting her and did not maintain her

thereafter. She hence claimed maintenance under Section 125

Cr.P.C.

2. The petitioner took up a plea that the spouses were

living together at his house and it was the claimant/wife who,

without valid reason, withdrew from the house of the petitioner

and started separate residence. According to him she was not

R.P.F.C. No.169 of 2008 2

justified in withdrawing from his company and residing at her

house.

3. Parties went to trial on these contentions. The

claimant/wife examined herself as PW1. A fairly grown up child of

the spouses, the only child, was examined as PW2. Pws 1 and 2

asserted that they were always residing in the house of PW1 and

they only used to make occasional visits to the house of the

petitioner. The petitioner as RW1 asserted that they were

residing in his house contrary to the evidence of Pws 1 and 2. He

admitted that in the ration card etc. the claimants are not shown

as residing along with him at his house. No better evidence was

adduced by either side.

4. The learned Judge of the Family Court, in the facts and

circumstances, came to the conclusion that the cohabitation was

always in the house of PW1 and that it is not correct to contend

that they were residing in the house of the petitioner and that the

claimant/wife had unjustifiably withdrawn from the company of

the husband. In this view of the matter, the learned Judge took

the view that the wife is entitled for maintenance. Considering

the evidence available about the means of the petitioner, the

quantum was fixed at Rs.1,000/- per mensem.

R.P.F.C. No.169 of 2008 3

5. The learned counsel for the petitioner assails the

impugned order on the ground that separate maintenance should

not have been awarded to the claimant/wife. He asserts that it

was the wife who had unjustifiably withdrawn from the company

of the petitioner. In the nature of evidence that is available from

Pws 1 and 2 on the one hand and RW1 on the other and the

compelling circumstance that even the ration card will not show

that Pws 1 and 2 are residing along with the petitioner at his

house, I am unable to find any vice in the findings of fact

rendered by the learned Judge of the Family Court which can

persuade this Court to invoke the revisional jurisdiction of

superintendence and correction. The quantum of maintenance

awarded is modest, reasonable, fair and just. The impugned

order does not, in these circumstances, warrant interference.

6. This R.P.F.C is, in these circumstances dismissed.

(R.BASANT, JUDGE)
rtr/-