IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 178 of 2005()
1. K.C.KOUSALLIA, W/O.GOPINATHAN NAIR,
... Petitioner
Vs
1. S.GOPINATHAN NAIR, BADGE NO. 4256,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SIVARAJAN
For Respondent :SRI.SREELAL N.WARRIER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :24/02/2010
O R D E R
M.N. KRISHNAN, J.
-------------------------------
R.P.F.C.No.178 OF 2005
---------------------------------------
Dated this the 24th day of February, 2010
O R D E R
This revision is preferred against the order of the Family
court, Ernakulam in M.C.356/01. The family court rejected the
request for maintenance by the petitioner on the ground that the
marriage is not proved and the maintenance petitioner had failed
to prove that she is the wife of the respondent therein. It is
against that decision the revision is preferred by the wife. I feel
a reference to the maintenance petition itself will go against the
case. It is specifically avered that there was a marriage between
the revision petitioner and the respondent on 27.5.1973 as per
Hindu custom and practice. It is also specifically avered that
there was a marriage Udampady between the two on the
previous day of the marriage. Again in para 5 it is avered that
after a week of the marriage, the respondent left the residence of
the petitioner without any reason. So in order to sustain the
case it is become incumbent upon the revision petitioner to
prove the marriage. The document that is proved in this case at
the most is the marriage Udampady alleged to be executed on
26.5.1973. It has to be remembered that revision petitioner
claims the status of the wife not on the basis of the Udampady
but on the basis of the marriage alleged to have been taken
place on 27.5.1973. Absolutely no acceptable evidence is
tendered before the court to prove the same. A photograph
without proving the same cannot be looked into as evidence and
the decree of the court rejecting the prayer of the respondent to
declare the marriage Udampady as invalid also will not help the
petitioner to prove that she is the wife of the respondent. If a
man or woman lives for so long number of years under the
same roof then law recognises them as husband and wife. In this
case before us it is specifically pleaded in the petition itself, the
so called husband left the house immediately after the marriage.
So it has to be stated that there is no evidence regarding the
marriage. There is no evidence regarding the cohabitation and
when it is so, the court would not interfere with the order of the
family court holding that the revision petitioner had not
succeeded in proving the marriage. Therefore, the revision lacks
merits and hence dismissed.
M.N. KRISHNAN, JUDGE
sou.