High Court Kerala High Court

Ibrayi vs Ayisha on 18 June, 2008

Kerala High Court
Ibrayi vs Ayisha on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 175 of 2008()


1. IBRAYI, AGED 78, UKKADEN VEEDU,
                      ...  Petitioner

                        Vs



1. AYISHA, AGED 70, W/O. IBRAYI,
                       ...       Respondent

2. KHADEEJA, AGED 38, D/O. IBRAYI,

                For Petitioner  :SMT.SHERLY M.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/06/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      R.P.F.C. No.175 of 2008
                      -------------------------------------
               Dated this the 18th day of June, 2008

                                  ORDER

This revision petition is directed against an order passed

under Section 125 Cr.P.C directing the petitioner, who is shown in

the petition as a person aged about 75 years, to pay maintenance

@ Rs.250/- and Rs.500/- respectively to his wife aged 70 years

and physically disabled daughter aged 38 years.

2. Marriage is admitted. The spouses have been living

separately for about 32 years. This is also not disputed. That the

2nd claimant is physically disabled is also not disputed.

3. The wife contended that the petitioner is having

sufficient income from his properties. He had married again. In

such marriage, he has 10 children. In the marriage with the

petitioner also he has 4 children, of which the 2nd petitioner is a

disabled person. She remains unmarried.

4. The claim for maintenance is resisted on the ground

that the petitioner is not having sufficient means. It was further

contended that the 1st petitioner could depend upon her children

for maintenance.

R.P.F.C. No.175 of 2008

5. Parties went to trial on these contentions. The 1st

claimant/wife examined herself as PW1. The petitioner did not

adduce any evidence.

6. The learned Judge of the Family Court on an anxious

consideration of all the relevant inputs came to the conclusion

that the petitioner has sufficient means, the assertion that he is

having landed properties and income from them having not been

specifically controverted. It is, in these circumstances, that the

learned Judge of the Family Court proceeded to pass the

impugned order.

7. The petitioner claims to be aggrieved by the impugned

order. What is the grievance ? The short grievance raised is that

the finding that the petitioner has means is grossly incorrect. The

quantum of maintenance which is directed to be paid is also

excessive and perversely disproportionate to the means of the

petitioner. In these circumstances, it is prayed that the impugned

order may be set aside.

8. I have considered all the relevant inputs. I have been

taken through the oral evidence of PW1, ie. the claimant-wife as

also the impugned order. In para.5, the Family Court has

considered and answered this contention in the following words:

R.P.F.C. No.175 of 2008

“The petitioner deposed that the counter

petitioner is having landed properties and is getting

income there from. That is not seen denied by the

counter petitioner. His case is that he assigned 12

cents of land to one daughter and 4 cents of land to a

son. This is an admission that he is having properties.

So it is to be presumed that he is getting income

there from. There is a specific case for the petitioner

is that she was having one acres of land at the time

marriage. For this land the counter petitioner

obtained pattayam in his name. This allegation is not

specifically denied by the counter petitioner. In

addition to that it is seen that the counter petitioner is

having 10 children in his second marriage and he is

maintaining them. It is therefore very evident that

the counter petitioner is capable to provide

maintenance to the petitioner. He is wilfully refusing

and neglecting to pay maintenance to the petitioner.

Considering the totality of the evidence I find

petitioners are entitled to get maintenance from the

counter petitioner and the counter petitioner is liable

to pay maintenance to the petitioners.”

9. An idea about the degree of affluence of the petitioner

can be gathered from the fact that he has the asset of 14 children

and 2 wives. The claimant/wife had asserted that the petitioner

was having landed properties measuring 1 = acres. She had also

R.P.F.C. No.175 of 2008

asserted that he has a shop run by him. These assertions remain

uncontroverted by any counter evidence tendered by the

petitioner herein. No reason whatsoever can be deciphered as to

why such evidence in rebuttal was not produced. The learned

counsel for the petitioner prays that further opportunity may be

granted to the petitioner to adduce evidence. No satisfactory

reasons having been shown for offering the luxury of a further

opportunity to the petitioner to adduce evidence, I am not

accepting the request of the petitioner.

10. The learned Judge had occasion to see the parties and

evaluate the evidence tendered on oath. I am unable to agree

that the impugned order suffers from any such vice which can

justify invocation of the revisional jurisdiction of superintendence

and correction. In the nature of the material placed before court

and on broad probabilities the conclusion of the learned Judge of

the Family Court does appear to me to be absolutely cogent,

reasonable, fair and just. The same does not warrant any

interference.

11. This R.P.F.C is, in these circumstances, dismissed.

(R.BASANT, JUDGE)
rtr/-

R.P.F.C. No.175 of 2008