High Court Kerala High Court

Mehaboob Ali vs Sajana on 16 March, 2010

Kerala High Court
Mehaboob Ali vs Sajana on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 52 of 2009()


1. MEHABOOB ALI, S/O.KASIM KHAN, 34 YEARS,
                      ...  Petitioner

                        Vs



1. SAJANA, AGED 24 YEARS,
                       ...       Respondent

2. D/O.MEHABOOB ALI, AGED   YEAR,(MINOR)

                For Petitioner  :SMT.P.K.RADHIKA

                For Respondent  :SRI.VINOD KUMAR.C

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

 Dated :16/03/2010

 O R D E R
                        M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 52         OF 2009
               = = = = = = = = = = = = = = =
          Dated this the 16th day of March, 2010.

                             O R D E R

This revision is preferred against the order of the Family

Court, Palakkad in M.C.180/07. The wife and child moved an

application for maintenance and the court below granted

maintenance at the rate of Rs.1,000/- to the wife and Rs.750/-

to the the child. It is against that decision the husband has

come up in revision.

2. Heard and perused. It is seen from the order of the

Family Court that the wife has spoken about the ill-treatment

meted out to her in the matrimonial home and the Family

Court held that it inspires confidence and therefore accepted

the evidence regarding the reason for separate living and

found accordingly. The Family Court also found that under

ordinary conditions woman may not live separately from the

husband without probable cause. I do not want to disturb that

finding as there is no illegality in the said finding.

R.P.(F.C.) NO. 52     OF 2009
                              -:2:-

     3.    Now turning to the quantum.         The wife would

contend that the husband is having much resources but the

Family Court found that version cannot be accepted and there

is nothing to show that he is running any unit regarding

manufacture and sale of electrical goods. The Family Court

accepted the version of the husband, that is, he is working as

an employee in a motor garage where scraping work is done

but it did not accept the income of Rs.600/- spoken to by the

husband. So from the materials it has to held that no

convincing materials are available to fix the income of the

person. The law envisages some amount of proof in such

cases. At the same time as held by the Family Court it may

not be correct to hold that he is only getting an income of

Rs.600/- per week under the present wage set up. The child is

aged 1= years at the time of filing of the petition. I feel in this

matter some leniency can be shown towards amount awarded

to the child and maintenance ordered to the wife can be

retained as such.

R.P.(F.C.) NO. 52 OF 2009
-:3:-

In the result R.P.(F.C.) is disposed of by retaining the

maintenance of Rs.1,000/- to the wife and reducing the

quantum of maintenance payable to the child from Rs.750/- to

Rs.500/- payable from the date of petition. The mother is

authorised to draw the amount on behalf of the children. The

amount, if any, paid or deposited be withdrawn by the wife

and child.

M.N. KRISHNAN, JUDGE.

ul/-