High Court Kerala High Court

Abdul Rahman C.A. vs Zuhra on 6 November, 2008

Kerala High Court
Abdul Rahman C.A. vs Zuhra on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 256 of 2007()


1. ABDUL RAHMAN C.A., S/O. AHAMMAD,
                      ...  Petitioner

                        Vs



1. ZUHRA, AGED 35 YEARS,
                       ...       Respondent

2. SAFARIYA, D/O. ZUHRA,

3. SAINUL ABID, AGED 15 YEARS,

4. MOHAMMED HANEEFA, AGED 13 YEARS,

5. STATE OF KERALA,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :SRI.K.V.SOHAN

The Hon'ble MR. Justice R.BASANT

 Dated :06/11/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  R.P.F.C.No. 256 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 6th day of November, 2008

                               O R D E R

This revision petition really raises the vexing problem of

the helpless and hapless children on the one hand and their

father, a person who is tested HIV positive on the other.

Paternity is admitted. There are three minor children/claimants.

The mother of the minor children had also claimed maintenance.

Her claims stand rejected. There is no challenge against that part

of the order.

2. The claimants were granted maintenance at the rate of

Rs.1,000/- p.m. from the date of the order. When the matter

came up before this Court, as per order dt. 22.6.2007 interim

directions were issued obliging the petitioner to pay a total

amount of Rs.1,000/- p.m.

3. It is contended that the petitioner/father is unable to do

any work and that is the reason why he is not able to maintain his

children. He does not have sufficient means. He is a tested HIV

R.P.F.C.No. 256 of 2007
2

positive and it is asserted that he is not able to engage himself in any

income earning activity because of his disease.

4. The claimants contend that it is not a case where he is not

having sufficient means. Though tested HIV positive, he is in a

position to work and earn his livelihood. There is also a suggestion

that he is a very affluent person as can be seen from the fact that while

the marriage with the mother of the claimants was in force, he had

married twice again and had begotten children in such marriage. No

tangible evidence of any income from property for the petitioner is

produced. Similarly the petitioner has not produced any tangible data

having a bearing on the question whether he is at present able to or

unable to work and earn his livelihood. I am, in these circumstances,

satisfied that the parties must be given a further opportunity to adduce

all such further evidence that they want to adduce. The claimants can

certainly attempt to introduce evidence to show that the petitioner has

properties. The petitioner, in turn, can adduce evidence, that he has

any such ailments which now affect his capacity to work. Direction

shall be issued to the Family Court to dispose of the matter afresh

R.P.F.C.No. 256 of 2007
3

expeditiously. The Family Court can of course make a note of the

impression gathered by the Court about the physical condition of the

petitioner.

5. Until the matter is finally disposed of, as directed at the time

of admission on 22.6.2007, an amount at the rate of Rs.1,000/- p.m.

shall be paid towards the interim maintenance of the claimants. I make

it clear that when the matter is disposed of afresh, appropriate orders

shall be passed by the Family Court on the basis of the evidence,

including further evidence that is placed before court.

6. In the result:

a) This R.P.F.C. is allowed in part.

b) The impugned order is set aside.

c) The learned Judge of the Family Court is directed to dispose

of the matter afresh after giving both sides opportunity to adduce all

further evidence which they want to adduce in support of their

contentions.

d) The parties shall appear before the learned Judge of the

Family Court on 1.12.2008. The learned Judge shall dispose of the

R.P.F.C.No. 256 of 2007
4

matter again as expeditiously as possible, at any rate, within a period of

45 days from 1.12.2008.

e) Any amount in deposit shall forthwith be released to the

claimants, who shall be entitled to enforce the claim for all amounts as

per order dt. 22.6.2007, which shall continue as interim direction for

payment of maintenance till disposal of the revision petition.

(R. BASANT)
Judge
tm