High Court Kerala High Court

Mohammed Kunju vs Ruksana on 25 February, 2010

Kerala High Court
Mohammed Kunju vs Ruksana on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 349 of 2007()


1. MOHAMMED KUNJU, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. RUKSANA, AGED 13 YEARS,
                       ...       Respondent

2. MOHAMMED SOUD, AGED 7 YEARS,

3. RAMLA, W/O. MUHAMMED KUNJU,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.T.K.VIPINDAS

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

 Dated :25/02/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                   R.P.(F.C).No.349 OF 2007
                  .............................................
           Dated this the 25th day of February, 2010.

                               O R D E R

This revision is preferred against the order of the

Family Court, Ernakulam in M.C.No.83/2006. The wife and

two minor children moved against the revision petitioner for

maintenance and the family court on a consideration of the

materials granted them maintenance at the rate of Rs.750/=

each. The finding on the question of entitlement of

maintenance to the wife as well the quantum awarded to

all are under challenge in this revision.

2. Heard the learned counsel appearing for both sides.

It has to be stated that the matrimonial relationship is totally

almost broken down and there are four cases pending with

respect to the matrimonial disputes. The court found that

the wife may not be able to live with such a husband and

held that she is entitled to maintenance. It is a finding on fact

which does not suffer from any serious infirmity.

3. Now the learned counsel for the revision petitioner

would submit that he had effected a divorce on the wife. If

: 2 :
R.P.(F.C).No.349 OF 2007

it is so, it is for him to move the appropriate court and it

is not the subject matter of the revision at all. It is also

submitted by the learned counsel for the wife that he had

remarried. That is also the matter which has to be

separately placed before the competent court. So the only

question that survives for determination is regarding the

quantum of maintenance. The learned counsel for the

respondents very strongly urges before me that this Court

shall not interfere with the meagre amount of maintenance

ordered by the family court. I cannot disagree with her

when the learned counsel submits that the amount ordered is

extremely reasonable. But the purport under Section 125

of Cr.P.C is to consider the capacity of the husband also in

fixing the quantum of maintenance and if it is not done, the

order for maintenance will not have the desired result.

Here the husband is a driver by profession in a Government

Department. He would contend that he is having a carry

home salary of Rs.3,350/=. The court found that the salary

after deduction taken into consideration for fixing the

maintenance is Rs.3490/=. One of the daughters is staying

: 3 :
R.P.(F.C).No.349 OF 2007

in an orphanage. The court found that no evidence is

adduced to prove that money is spent for her boarding and

lodging there. The husband would contend that he has to

look after his mother besides an unmarried sister. It is true

that there is social responsibility for the man. But that

social responsibility does not ipso facto give him the right

to abandon his wife and children. Therefore it is desirable

to take into consideration the total materials available. He

is a driver by profession in a Government department. He

has to work long trips. He may have to take food from

outside considering the nature of his avocation. He has to

pay some amount to his mother as well.

4. So taking into consideration all these facts,

reasonable order of maintenance would be Rs.700/= to the

wife and Rs.600/= each to the children. I make it clear that

if there is change of circumstance, the parties can move for

enhancement as well for cancellation.

5. Therefore the revision is disposed of by modifying

the order of maintenance payable by the husband to the wife

at Rs.700/= and Rs.600/= each to the children payable

: 4 :
R.P.(F.C).No.349 OF 2007

from the date of petition. The mother is authorized to

withdraw the amount on behalf of the minor children.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 5 :
R.P.(F.C).No.349 OF 2007