High Court Kerala High Court

Moidutty vs Rahmath on 25 March, 2010

Kerala High Court
Moidutty vs Rahmath on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 424 of 2009()


1. MOIDUTTY, S/O.MOIDEEN,
                      ...  Petitioner

                        Vs



1. RAHMATH, D/O.ALAVI,
                       ...       Respondent

2. SHAMEER ALI, 13 YEARS (MINOR)

3. SHABEER, 8 YEARS (MINOR)

                For Petitioner  :SRI.C.DILIP

                For Respondent  :SRI.P.CHANDRASEKHAR

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

 Dated :25/03/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  R.P.(F.C).No.424 OF 2009
                 .............................................
            Dated this the 25th day of March, 2010.

                              O R D E R

This revision is preferred against the dismissal of

M.C.No.308/2009 of Family Court, Malappuram. It was a

petition moved for variation of the order of maintenance

passed under Section 125 of Cr.P.C. As per the original

order, the family court directed Rs.2,000/= to be paid to the

wife and Rs.1,000/= each to the children. The husband now

seeks to cancel the order on the ground of change of

circumstance.

2. The learned counsel for the revision petitioner would

submit that the revision petitioner is undergoing treatment

under a psychiatrist and that has affected his working

capacity so adversely. He will not be able to earn the same

and make the payment. A perusal of the order of the family

court also would reveal that on previous instance the

capacity of him was taken into consideration only as a taxi

driver. If a person is having psychiatric problem, it may

affect his work. Depending upon the nature of disorder, it

: 2 :
R.P.(F.C).No.424 OF 2009

has to be established by medical evidence. It is true that the

petitioner did not produce any document. But considering

the details given in the petition itself, I feel that an

opportunity has to be given.

3. Therefore I set aside the order of the family court

and remit the case back to the family court for fresh

consideration after affording opportunities to the petitioner

as well as the respondents herein to produce documentary

as well as oral evidence in support of their respective

contentions and then dispose of the matter in accordance

with law. It is made clear that till a final decision is taken in

the matter, the husband namely the revision petitioner would

be bound by the earlier order of maintenance. Parties are

directed to appear before the family court on 27.4.2010.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
R.P.(F.C).No.424 OF 2009