High Court Kerala High Court

Abdul Latheef vs Muhammed Abdhil on 19 March, 2009

Kerala High Court
Abdul Latheef vs Muhammed Abdhil on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 148 of 2004()


1. ABDUL LATHEEF, S/O.KOYAKUTTY, AGED 42
                      ...  Petitioner

                        Vs



1. MUHAMMED ABDHIL, AGED 3.5. YEARS,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :19/03/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 R.P(F.C.) NO. 148 OF 2004
             = = = = = = = = = = = = = = =
        Dated this the 19th day of March, 2009.

                           O R D E R

This revision is preferred against the order of the Family

Court, Kozhikode in M.C.270/03. The petitioner therein is a

minor child of the respondent and the matrimonial

relationship between the mother of the child and her

husband had been put to an end. It is submitted that the

child is suffering from serious ailments and there is no

capacity for the wife to look after the son. It is submitted by

the wife that the husband is having two acres of land with

rubber plantation and large bank deposits. On the contra the

husband would contend that he is jobless and he is not

having any money to pay the maintenance. After going

through the entire materials it has to be stated that there are

no concrete materials to establish regarding the possession

of property or bank deposit by the husband. It has also

come out in evidence that the child is suffering from serious

ailments and undergoing treatment in the Medical College

R.P(F.C.) NO. 148 OF 2004
-:2:-

Hospital. Taking into consideration these aspects the matter

has to be viewed. At any rate the husband is a 36 year old

man with good physique who had remarried and is having a

child in that remarriage. Such a husband or father cannot

afford to say that he is not able to maintain his child

especially when the child is unwell. Since there is no

concrete evidence to establish what is the income derived

and taking into consideration all the aspects I am inclined to

reduce the maintenance from Rs.1,500/- to Rs.1,250/-.

In the result the R.P.(F.C) is partly allowed and the

maintenance is reduced from Rs.1,500/- to Rs.1,250/- and it

has to be paid from the date of petition.

M.N. KRISHNAN, JUDGE.

ul/-