High Court Kerala High Court

P.Abdulla vs Sahira on 10 March, 2010

Kerala High Court
P.Abdulla vs Sahira on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 370 of 2007()


1. P.ABDULLA, S/O. PAREDANMUHAMMED,
                      ...  Petitioner

                        Vs



1. SAHIRA, D/O. ABBAS, W/O. ABDULLA,
                       ...       Respondent

2. SHAS, AGED 12 YEARS (MINOR),

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

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

 Dated :10/03/2010

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = = =
                R.P.(F.C.) NO. 370      OF 2007
              = = = = = = = = = = = = = = =
         Dated this the 10th day of March, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Malappuram in M.C.675/06. The wife and two children

moved an application for maintenance and the Family Court

ordered maintenance at the rate of Rs.1,200/- to the wife and

Rs.800/- to the first child and Rs.500/- to the 2nd child. It is

against that decision the husband has come up in revision.

2. Heard. Admittedly the husband is a person who

has married twice and both the matrimonial relationships are

in subsistence. It is the legal and moral responsibility of a

husband to maintain both wives properly. Therefore the

question that may have to be considered is regarding the

quantum.

3. The learned counsel for the revision petitioner

strongly contends before me that after his return from the gulf

country he has not been keeping good health and has

produced documents from Malabar Institute of Medical

R.P.(F.C.) NO. 370 OF 2007
-:2:-

Sciences and also documents to prove his Tuberculosis. The

Court below found that though these documents are pressed

into service it is not proved and therefore the Court below

negatived the contention that he is incapable of earning. A

perusal of the order would reveal that he was a man in the

gulf country for very long years. He is having a house of his

own and it is also extracted in paragraph 11 that on

production of the Bank extracts of his N.R.I. Account he

admitted that recently he had a balance of Rs.2 lakhs in that

account. The Court below also found that the husband was

residing in Madras doing business. When he is a person who

had married twice, without resources he would not have

ventured and therefore he is a person who is capable to

making some income. When in this back ground the

maintenance awarded is considered it can be seen that the

wife is only granted a maintenance of Rs.1,200/- and the

children together Rs.1,300/-. It cannot be held that the said

amount is arbitrary or excess specially the Court has to take

into consideration the present day escalation of price and the

R.P.(F.C.) NO. 370 OF 2007
-:3:-

cost of living and in that back drop I cannot hold that the

quantum requires interference. Therefore the revision lacks

merit and the same is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-