High Court Kerala High Court

Babu vs Kamala on 22 September, 2008

Kerala High Court
Babu vs Kamala on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 273 of 2008()


1. BABU, AGED 24, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. KAMALA, 21 YEARS, D/O.BODY CHETTIYAR,
                       ...       Respondent

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/09/2008

 O R D E R
                             R.BASANT, J
                          ----------------------
                      R.P.F.C.No.273 of 2008
                    ----------------------------------------
           Dated this the 22nd day of September 2008

                               O R D E R

The petitioner in this R.P.F.C assails an order passed under

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

at the rate of Rs.1,500/- per mensum .

2. Marriage is admitted. Separate residence is admitted.

The petitioner is not willing to maintain the wife on condition

that she lives with him. He instead staked a claim for divorce on

the assertion that she is insane. The petition for divorce stands

dismissed.

3. In any view of the matter, the liability to pay

maintenance cannot be accepted at all. As stated earlier,

marriage and separate residence are admitted and there is no

offer to main the wife on condition that she lives with him. In fact

the specific assertion is that the petitioner is not willing to live

with his wife. What remains is only the quantum. An amount of

Rs.1,500/- has been awarded. The petitioner is not shown to

have any specific or stable employment. It is said that he is a

coolie. The wife asserted that he gets an income of Rs.250/- per

day. According to him, he gets an income of Rs.150/- per day.

There is also dispute as to the number of days on which he can

R.P.F.C.No.273/08 2

secure employment. The court took note of the fact on broad

probabilities and came to the reasonable conclusion that the

petitioner must be getting an amount of about Rs.4,000/- per

mensum as monthly income from his employment. The court

directed that he should share an amount of Rs.1,500/- to his wife.

The crux of the contention is that the quantum of maintenance

awarded is excessive.

4. I must alertly remind myself of the nature, quality and

contours of the revisional jurisdiction of superintendence and

correction. Unless findings of fact recorded and discretions

exercised by subordinate criminal courts are so grossly

erroneous or perverse and such vice in turn leads to failure or

miscarriage of justice, such correctional and supervisory

jurisdiction shall not be lightly invoked by courts of revision. I

am not satisfied that the quantum fixed by the court below –

going by the evidence available about the means of the petitioner

and the needs of the claimant, suffers from any vice which would

justify the invocation of the revisional jurisdiction.

5. This petition is accordingly dismissed.

(R.BASANT, JUDGE)

jsr

R.P.F.C.No.273/08 3

R.P.F.C.No.273/08 4

R.BASANT, J

R.P.F.C.No.

ORDER

11/02/2008