High Court Kerala High Court

Baby vs Athira on 14 January, 2010

Kerala High Court
Baby vs Athira on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 137 of 2007()


1. BABY, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. ATHIRA, AGED 7 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.P.V.BIJUMON

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

 Dated :14/01/2010

 O R D E R
                          M.N.KRISHNAN,J.
                     =====================
                       R.P.(F.C) No.137 OF 2007
                     =====================
                Dated this the 14th day of January 2010.

                             JUDGMENT

This revision is preferred against the order of the Family

Court, Ernakulam in M.C. No.110/05.The minor girl aged 6 years had

claimed maintenance from the father and the Court had ordered for

payment of Rs.900/- as maintenance. It can be seen from the order

that the father was prepared to even deny the paternity of the child .

He moved the application for DNA test later withdrew it and would

contend that he has filed a consolidated proceeding for declaration

of paternity of the child by way of O.P and it is pending before the

Court. Since paternity of the child is a subject matter in a fulfledged

proceeding. I do not want to make any observations in this case.

Now the only remaining question is the quantum of maintenance.

The father is a driver admittedly. According to him he is only having

an income of above Rs.3,375/- but the Family Court made an

assessment of itself fixing the income as Rs.300/- per day. I do not

find any mistake committed by the Family Court for the reason that

the pay structure, the daily allowances and collection Batta are

components of a driver’s emoluments and Rs.6,000/- can be safely

R.P.(F.C) No.137 OF 2007 2

stated to be reasonable income. It is true that he has to maintain

one of his child as well as his mother. The petitioner is a girl who

had started going to school and she has to be educated and

therefore a maintenance of Rs.900/- per month to such child by any

stretch of imagination cannot be said to be on the higher side.

Therefore, I decline to interfere, the revision lacks merits and hence

dismissed.

M.N.KRISHNAN,JUDGE.

mns