High Court Kerala High Court

Muhammed @ Kunjan vs Fathima on 5 November, 2008

Kerala High Court
Muhammed @ Kunjan vs Fathima on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 224 of 2008()


1. MUHAMMED @ KUNJAN, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. FATHIMA, AGED 39 YEARS, D/O.HAMZA,
                       ...       Respondent

2. FATHIMATH HASANATH, AGED 5 YEARS,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :SRI.K.R.VINOD

The Hon'ble MR. Justice R.BASANT

 Dated :05/11/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                     R.P.F.C. No.224 of 2008
                      -------------------------------------
             Dated this the 5th day of November, 2008

                                   ORDER

Petitioner has come to this Court with this revision petition

to assail an order passed under Section 125 Cr.P.C obliging him

to pay maintenance @ Rs.2,000/- and Rs.1,000/- per mensem to

the claimants, admittedly his wife and minor child. Marriage is

admitted. Paternity is admitted. Separate residence is also

admitted. He earlier had a wife who later expired. It is

thereafter that he contracted the marriage with the

claimant/wife. There are indications to show that the petitioner

has remarried. That aspect is not seriously challenged.

2. The only dispute that now survives is about the

quantum of maintenance. The petitioner was employed abroad

in the Gulf States for a very long period of time. He has returned

from his place of employment. The wife asserted that he has

huge bank balance and properties. Tangible evidence about the

bank balance and properties could not be produced by the wife.

However the husband had admitted that he has properties. He

owns 2.25 acres planted with rubber. He has 92 cents of land

planted with coconut. He has plantain cultivation also. He had

taken an amount of Rs.1,00,000/- as loan repayable in 7 years for

R.P.F.C. No.224 of 2008 2

such cultivation. Towards that he had already repaid Rs.30,000/-

in 2 years, it is further indicated in evidence. The petitioner of

course raised a contention with the help of documents produced

that he is having ailments.

3. The petitioner aged 50 years is of course shown to

have some ailments. The learned Judge of the Family Court

considered all the relevant inputs. The court took note of the

fact that even if it is true that he has ailments and has suffered

an accident, the nature of his income earning activity is not

directly connected with his physical health and in these

circumstances the learned Judge did not think the alleged

ailments or the accident suffered to be crucially significant or

relevant. The wife’s evidence shows that he used to earn

Rs.15,000/- per mensem when she was residing with him.

4. The totality of circumstances placed before court had

to be appreciated. The learned Judge of the Family Court, does

appear to me, to have adverted to the relevant aspects alertly.

The difficulties of a wife living separately to prove the precise

quantum of income of the husband must be realistically taken

note of by the court. What is required is not ascertainment of

the monthly income of the husband correct to the last decimal or

R.P.F.C. No.224 of 2008 3

the last one hundred rupees. Over all impressions and

presumptions also do count. In the facts and circumstances of

this case, I am satisfied that the direction to pay an amount of

Rs.2,000/- and Rs.1,000/- per mensem to the wife and child

cannot be said to suffer from any such vice which would warrant

the invocation of the revisional jurisdiction of superintendence

and correction.

5. I must remind myself of the nature and quality of the

revisional jurisdiction. Unless findings of fact entered and the

discretion exercised by the subordinate criminal court are

grossly erroneous or perverse and such vice in turn leads to

miscarriage, no court of revision should lightly invoke its

correctional and supervisory jurisdiction.

6. So construed, I am satisfied that the impugned

fixation of the quantum of maintenance by the learned Judge of

the Family Court does not suffer from any vice which can

persuade me to interfere with the same.

7. This R.P.F.C is, in these circumstances, dismissed.

(R.BASANT, JUDGE)

rtr/-