High Court Kerala High Court

Santhosh Kumar vs Smt.Sindu on 25 July, 2008

Kerala High Court
Santhosh Kumar vs Smt.Sindu on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 223 of 2008()



1. SANTHOSH KUMAR
                      ...  Petitioner

                        Vs

1. SMT.SINDU
                       ...       Respondent

                For Petitioner  :SRI.IYPE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/07/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  R.P.F.C.No. 223 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 25th day of July, 2008

                              O R D E R

In this R.P.F.C. the petitioner assails a direction issued to

him under Section 125 Cr.P.C. to pay maintenance to his wife at

the rate of Rs.500/- p.m. The claim was filed as early as in 2002.

The impugned order was passed long later on 20.2.2008. A lot

of events took place during the pendency of the petition. The

claimant wife secured an order of divorce from the Family Court

in the mean time and she ceased to be the wife from 15.5.2006.

During the pendency of the petition, she got re-married also on

10.2.2008. The learned Judge of the Family Court came to the

conclusion that the claimant wife is therefore entitled for

maintenance only from 15.5.2006 till 10.2.2008. There was

some evidence to show that the claimant wife was also having

some employment, though the evidence did not specifically and

squarely cover the period 15.5.2006 to 10.2.2008. It was in

these circumstances that the learned Judge came to the

R.P.F.C.No. 223 of 2008
2

conclusion that there can be a direction for payment of maintenance

from 15.5.2006 to 10.2.2008 at the rate of Rs.500/- p.m.

2. The learned counsel for the petitioner submits that the

petitioner is aggrieved by the impugned order. What is the grievance?

The learned counsel submits that, at any rate, during the period

15.5.2006 to 10.2.2008 it must have been held that the claimant wife

was not unable to maintain herself. She did have an employment of

her own, which was sufficient to take care of her requirement for

maintenance.

3. In the nature of the materials that were available before the

court below, I am unable to agree that the direction to pay the meager

amount of Rs.500/- as maintenance from the date of divorce to the

date of re-marriage can, in any view of the matter, be held to be

excessive or unjustified. I am not persuaded to agree that the said

direction warrants any interference.

4. The learned counsel for the petitioner submits that during the

pendency of the proceedings payments have been made towards

R.P.F.C.No. 223 of 2008
3

maintenance for the above period. If any such payment has been

made, needless to say, credit shall be given to the said amount.

5. This R.P.F.C. Is accordingly dismissed with the above

observations.

(R. BASANT)
Judge
tm