High Court Kerala High Court

Abbas vs Ishakutty on 13 September, 2006

Kerala High Court
Abbas vs Ishakutty on 13 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 194 of 2006()



1. ABBAS
                      ...  Petitioner

                        Vs

1. ISHAKUTTY
                       ...       Respondent

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/09/2006

 O R D E R
                                  R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                          R.P.(F.C).No.  194 of   2006
                          -  - - - -  - - - - - - - - - - - - - - -
                 Dated this the  13th day of   September, 2006


                                      O R D E R

This revision petition is directed against an order directing

payment of maintenance under Section 125 Cr.P.C. at the rate of

Rs. 400/- and Rs.200/- p.m. respectively to the claimants, admittedly

the wife, aged 33 years, and minor child, aged 3 years, of the

petitioner.

2. Marriage, paternity and separate residence are all admitted.

There is no contention that the petitioner is willing to maintain the

wife on condition that she lives with him. The only contention raised

is that the petitioner is not having sufficient means. He is a deaf and

dumb person. He is hence unable to work. The claimant wife is

having employment. She is not a person unable to maintain herself.

The quantum of maintenance claimed is at any rate excessive.

3. The parties went to trial on these contentions. The first

claimant examined herself as PW1. She examined a witness as PW2.

R.P.(F.C).No. 194 of 2006 2

The petitioner herein examined his father as DW1. Exts.A1 to A4

were marked on the side of the claimants and Exts.B1 and B2 were marked

on the side of the petitioner herein.

4. The court below, on an anxious consideration of all the relevant

inputs, came to the conclusion that notwithstanding the fact that the

petitioner is a deaf and dumb person, he is in a position to work and earn

his livelihood and support his wife and child. It is accordingly that the

court below proceeded to pass the impugned order.

5. The counsel reiterates the contention that the petitioner is ill and

disabled. It is evident that he had undertaken the responsibilities of

marriage and parentage fully conscious of his physical limitations. The

evidence of PWs. 1 and 2 as also Exts.A1 and A2 establish beyond the pale

of controversy that the petitioner is in a position to work and earn his

livelihood. Not a semblance of doubt is aroused in the mind of the court

about such competence of the petitioner to work and earn his livelihood. It

is evident from the depositions of PWs. 1 and 2 duly supported by Exts.A1

and A2 that the petitioner undertook the responsibility of marriage and

R.P.(F.C).No. 194 of 2006 3

paternity fully conscious of his physical disability. There is nothing to

show that the claimants have any means of livelihood.

6. Coming to the quantum of maintenance, the amount awarded is

only Rs.400/- and Rs.200/- p.m. respectively. The learned Judge of the

Family Court has been indulgent and lenient to a fault in fixing the

maintenance amount at that rate in the light of the evidence which is

available. At any rate, I am satisfied that no interference with the quantum

of maintenance is necessary by invoking the revisional jurisdiction at the

instance of the petitioner.

5. This revision petition is accordingly dismissed. The learned

counsel for the petitioner submits that there is a huge liability to pay arrears

from the date of the petition. The petitioner may be granted instalment

facility, it is prayed. It is for the petitioner to make such request before the

learned Judge of the Family Court and I have no reason to believe that if

the petitioner shows his bonafides by depositing substantial portion of the

amount, the learned Judge would not consider the request of the petitioner

for time to pay the balance amount.

R.P.(F.C).No. 194 of 2006 4

(R. BASANT)
Judge

tm