High Court Kerala High Court

K.Saidumuhammed vs Vailisseri Safiya on 30 May, 2008

Kerala High Court
K.Saidumuhammed vs Vailisseri Safiya on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 52 of 2004()


1. K.SAIDUMUHAMMED, S/O. ABDULLAH,
                      ...  Petitioner

                        Vs



1. VAILISSERI SAFIYA
                       ...       Respondent

2. MUSAIBA (MINOR 12 YEARS)

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/05/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    R.P.F.C.No. 52 of 2004
                  - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 30th day of May, 2008

                               O R D E R

The petitioner in this revision petition assails an order

passed under Section 125 Cr.P.C. by the Family Court obliging

the petitioner to pay an amount of Rs.450/- p.m. to his child aged

about 12 years and a student of standard VIII. The mother of the

child has been divorced. Paternity is admitted. The petitioner, it

is alleged, is a Madrasa teacher and was also working as coolie.

The petitioner resisted the claim on the ground that at the time of

divorce there was an agreement to pay an amount of Rs.50/- p.m.

to the child, who is not entitled to claim anything more than the

amount so agreed, it is contended.

2. Secondly it was contended that the petitioner has only

employment as a Madrassa teacher and from such employment

he gets only an amount of Rs.900/- p.m. Out of this he has to

maintain his present wife and child as also his aged parents. In

these circumstances it is contended that he is not in a position to

R.P.F.C.No. 52 of 2004
2

pay Rs.1000/- as claimed. In the course of the proceedings he offered

to pay an amount of Rs.350/- p.m. to the child. The mother of the child

tendered evidence as PW1. The petitioner examined himself as CPW1.

The learned Judge of the Family Court, on an anxious consideration of

all the relevant inputs, came to the conclusion that the offer made by

the petitioner to pay an amount of Rs.350/- as maintenance to the child

cannot be accepted and considering the needs of the claimant and

means of the petitioner an amount of Rs.450/- p.m. can justly be

granted. Accordingly the impugned order is passed.

3. The learned counsel for the petitioner submits that the

petitioner is aggrieved by the impugned order. What is the grievance?

The only contention raised before me is that at any rate the learned

Judge should not have awarded any amount more than Rs.350/- which

he had reasonably offered.

4. The learned Judge of the Family Court appears to have

considered the question in detail. The learned Judge came to the

conclusion that the version of the petitioner about his means cannot

reasonably be accepted. That assertion of his shows the nature of the

R.P.F.C.No. 52 of 2004
3

person, it was observed. Going by the details given by the petitioner

himself, he could not survive getting an amount of Rs.900/- p.m.

There was also evidence to show that the petitioner had married thrice

and had divorced twice. The court below felt that it will not be

unreasonable to draw appropriate inferences from such conduct of the

petitioner. In any view of the matter, the learned Judge of the Family

Court realistically reckoned all the relevant circumstances and came to

the conclusion that an amount of Rs.450/- can safely be granted.

5. That there was an agreement at the time of divorce to pay

Rs.50/- p.m. is not conclusive or binding on the minor as an amount of

Rs.50/- cannot obviously discharge the responsibility of the petitioner

to pay maintenance to his 12 year old child. I am satisfied that the

impugned order does not warrant revisional interference.

6. This revision petition is accordingly dismissed.

(R. BASANT)
Judge
tm