High Court Kerala High Court

M. Kunhibeevi vs P.P. Saidalavi on 23 September, 2008

Kerala High Court
M. Kunhibeevi vs P.P. Saidalavi on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 75 of 2007()


1. M. KUNHIBEEVI, D/O.MAMMYKUTTY,
                      ...  Petitioner

                        Vs



1. P.P. SAIDALAVI, S/O.MUHAMMEDKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/09/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            Crl.R.P. NO.75     OF 2007
            ===========================

     Dated this the 23rd day of September,2008

                       ORDER

Petitioner is the divorced wife of the

respondent. She filed a petition under section 3

(1) of the Muslim Women (Protection of Rights on

Divorce) Act contending that respondent married her

on 3.5.1992 and two children were born in that

wedlock and after three years of the marriage

respondent went abroad and on 16.8.2002, he sent a

letter pronouncing thalakk and respondent did not

pay the maintenance during the Iddat period or made

any reasonable provision for future maintenance of

the wife and therefore she is entitled to get

Rs.40,000/- towards maintenance during the Iddat

period and Rs.1,50,000/- towards fair and

reasonable provision towards future maintenance.

She has also claimed Rs.2,00,000/- towards the

value of gold ornaments allegedly taken by

respondent. Respondent resisted the petition

CRRP 75/2007 2

contending that there was mediation and as per the

mediation an agreement was entered into fixing the

fair and reasonable provision at Rs.30,000/- and

respondent is not liable to pay any amount.

2. Learned Magistrate on the evidence of Pws. 1

to 3, RW1 and RW2 and Exts.P1 to P3 found that

there is no evidence to prove that gold ornaments

of the petitioner was taken and utilised by the

respondent and therefore she is not entitled to any

amount under that head. Rejecting the case of the

respondent that he had paid the amount as agreed to

under a mediation, it was found that fair and

reasonable provision for the maintenance was not

paid. Learned Magistrate fixing maintenance at

the rate of Rs.600/- per month, directed the first

respondent to pay Rs.1800/- as maintenance during

the iddat period and also directed to pay

Rs.36,000/- assessed as the maintenance for a

period of 5 years at the rate of Rs.600/- per

month. That order is challenged in this petition.

3. Learned counsel appearing for petitioner

CRRP 75/2007 3

was heard.

4. The order passed by the learned Magistrate

is challenged not on the ground that maintenance

fixed by the court is not a fair and reasonable

provision for the future maintenance of the

petitioner or a proper maintenance for the Iddat

period, but on the ground that maintenance

awarded is insufficient to maintain the two

children and respondent has sufficient source of

income to pay maintenance for the children. In a

petition filed under section 3(1) of the Act, the

claim of maintenance of the children is not to be

decided. Inspite of the provisions under the

Muslim Women (P.R.D.) Act, children are entitled to

claim maintenance as provided under section 125 of

Code of Criminal Procedure. Hence there is no

reason to interfere with the order passed by the

learned Magistrate under section 3(1) of the Muslim

Women (P.R.D) Act on the ground that the amount

awarded is insufficient for the maintenance of the

children.

CRRP 75/2007 4

5. Though it is contended that fair and

reasonable provision is too low, on going through

the judgment, I do not find any reason to interfere

with the quantum as it is reasonable and proper.

Criminal Revision Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006