High Court Kerala High Court

K.V.Sajeev vs Manomani on 31 March, 2008

Kerala High Court
K.V.Sajeev vs Manomani on 31 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 88 of 2008()


1. K.V.SAJEEV, S/O.VELAYUDHAN, KOLAKKATTIL
                      ...  Petitioner

                        Vs



1. MANOMANI, AGED 29 YEARS, D/O.ANDAVAN,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :31/03/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   R.P.(FC) No. 88 of 2008
            -------------------------------------------------
          Dated this the 31st day of March, 2008

                               ORDER

This revision petition is directed against an order passed

under Sec.125 of the Cr.P.C. obliging the petitioner herein to

pay an amount of Rs.1,000/- per mensem as maintenance to the

claimant – his wife.

2. Marriage is admitted. Separate residence is also

conceded. The wife contended that she is forced to reside

separately because of the matrimonial cruelty inflicted on her.

The husband took up a contention that he is willing to maintain

his wife on condition that she lives with him.

3. Parties went to trial on these contentions. The

claimant examined herself as P.W.1 The petitioner examined

himself as R.W.1. No other evidence whatsoever was adduced.

4. The learned Judge of the Family Court, on an anxious

R.P.(FC) No. 88 of 2008 -: 2 :-

consideration of all the relevant inputs, came to the conclusion

that the claimant was justified in residing separately. All the

relevant circumstances were adverted to in detail by the learned

Judge to come to the conclusion that the claimant is entitled to

insist on separate residence. The learned Judge, in particular,

entered the specific finding that “the offer made was not bona

fide and it did not come from the heart of the respondent.” It is

accordingly that the learned Judge proceeded to pass the

impugned order with the direction to pay an amount of

Rs.1,000/- per mensem as maintenance to the claimant.

5. The petitioner claims to be aggrieved by the impugned

order. What is the grievance? The petitioner raises a contention

that the learned Judge had erred grossly in coming to the

conclusion that the wife is entitled for separate residence.

6. I have considered this petition in detail. I must alertly

remind myself the nature, quality and contours of the jurisdiction

of this Court sitting as a court of revision exercising correctional

and supervisory jurisdiction. Unless the findings of fact entered

into by the court below are grossly erroneous or perverse and

R.P.(FC) No. 88 of 2008 -: 3 :-

such vice, in turn, leads to miscarriage of justice, this Court shall

not ordinarily invoke its revisional jurisdiction of

superintendence and correction. An alert trial court has a

significant advantage in the matter of appreciation of evidence

as it sees for itself the witnesses tendering evidence before it.

7. Having considered the entire materials available, the

court below had entered a specific finding that the offer was not

bona fide and it did not come from the heart of the respondent.

The totality of circumstances clearly, clinchingly and

convincingly point to the correctness and acceptability of this

contention. I find no reason to concur.

8. In fact, the learned Judge has taken specific note of the

fact that the offer to take her to his house and her conduct of not

accepting the offer was not pointedly made the subject matter of

cross-examination. The learned Judge observed that such offer

was not put to P.W.1 in cross-examination, “perhaps to avoid the

risk”. The conclusion appears to me to be absolutely correct.

In any view of the matter, I find no reason to interfere with the

impugned direction under Sec.125 of the Cr.P.C. to pay

R.P.(FC) No. 88 of 2008 -: 4 :-

maintenance at the rate of Rs.1,000/- per mensem. The

quantum fixed is also absolutely reasonable considering the

totality of circumstances.

9. This revision petition is, in these circumstances,

dismissed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge