High Court Kerala High Court

Nizarudeen vs Shyla Beevi on 30 July, 2008

Kerala High Court
Nizarudeen vs Shyla Beevi on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 243 of 2008()


1. NIZARUDEEN, S/O.MUHAMMED KASIM,
                      ...  Petitioner

                        Vs



1. SHYLA BEEVI, D/O.SAINABA BEEVI,
                       ...       Respondent

2. ANCY (MINOR), D/O.SHYLA BEEVI,

                For Petitioner  :SRI.K.M.ANEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     R.P.F.C. No.243 of 2008
                      -------------------------------------
                Dated this the 30th day of July, 2008

                                  ORDER

The petitioner in this Revision Petition challenges an order

passed under Section 125 Cr.P.C obliging him to pay maintenance

@ Rs.500/- and Rs.400/- respectively to his wife and minor child

aged 5 = years.

2. Marriage is admitted. Paternity is not disputed.

Separate residence is conceded. The husband took up a plea that

he is willing to pay maintenance to the wife on condition that she

lives with him. The wife resisted the said offer on the ground that

the petitioner was guilty of matrimonial cruelty against her. She

was assaulted and harassed. She was driven out of the

matrimonial home by her husband during her pregnancy. She

was compelled to take residence at her parental home. After she

went to her parental home and after delivery, till now the

petitioner has not chosen to visit her, pay any maintenance to her

or even to see the child. It is true that he sent a notice

demanding resumption of co-habitation. But the claimant/wife did

not venture to do the same as she apprehends physical harm.

R.P.F.C. No.243 of 2008 2

3. Parties went to trial on these contentions. No other

evidence was adduced. The statement on oath of the

claimant/wife as PW1 was there against the statement on oath of

the petitioner as CPW1. The learned Judge of the Family Court

evaluated the probabilities and came to the conclusion that the

version of the claimant/wife deserves to be preferred to that of

the petitioner. Accordingly the learned Judge proceeded to pass

the impugned order.

4. The petitioner claims to be aggrieved by the impugned

order. What is the grievance ? First of all it is contended that the

learned Judge ought to have held that the wife is not entitled for

separate maintenance as she has shown no sufficient cause to

justify her separate residence. On this aspect as stated earlier,

there was only oath against oath of the rival contestants. The

learned Judge of the Family Court appears to have realistically

evaluated and assessed the evidence on the basis of broad

probabilities. 1st claimant wife with the second claimant child

aged 51/2 years was residing separately from her husband. Both

the petitioner and the claimant/wife were in the pink of their

health and a new born baby was also there. Ordinarily and

normally it would be prudent to assume that in the absence of

R.P.F.C. No.243 of 2008 3

compelling reasons, a wife in such a situation may not take up a

separate residence. She advances physical and mental cruelty as

the reason to justify her separate residence. The petitioner was

not able to advance any reasons to explain such separate

residence. According to him, the claimant/wife had gone away on

her own without any reasons. The sequence of events have been

adverted to by the learned Judge of the Family Court. Even after

separate residence, the petitioner did not visit his wife. Even

after the child’s birth, he did not visit the child. Broad

circumstances do certainly support any to justifying the discretion

exercised by the learned Judge to prefer to accept and act upon

the evidence of the claimant/wife to that of the

petitioner/husband. I am unable to find any satisfactory reasons

which can persuade this Court to invoke the revisional jurisdiction

of superintendence and correction to interfere with that discretion

of the trial court. The trial court, it cannot be ignored or

forgotten, has the significant advantage of seeing the witnesses

performd in the witness box before it. Hence the discretions

exercised by a trial court in the matter of appreciation of evidence

will not be lightly interfered by this Court in exercise of the

revisional jurisdiction of superintendence and correction. Unless

R.P.F.C. No.243 of 2008 4

such discretions be grossly erroneous or perverse and such vice in

turn leads to failure or miscarriage of justice, the revisional

jurisdiction of superintendence and correction shall not normally

be invoked. I find no such reasons in this case justifying

invocation of the revisional jurisdiction. This petition deserves to

be dismissed.

5. This Revision Petition is accordingly dismissed and the

impugned order is upheld.

(R.BASANT, JUDGE)
rtr/-