High Court Kerala High Court

P.Aravind vs S.A.Kunhiraman Nambiar on 13 July, 2009

Kerala High Court
P.Aravind vs S.A.Kunhiraman Nambiar on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 525 of 2007()


1. P.ARAVIND, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. S.A.KUNHIRAMAN NAMBIAR, AGED 85 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.V.A.SATHEESH

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/07/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
                = = = = = = = = = = = = = = = = = = = = = = = =
                            CRL. R.P(FC) NO.525 of 2007
                = = = = = = = = = = = = = = = = = = = = = = = = =
                    Dated this the 13th day of July,    2009

                                   O R D E R

————–

The father at a time when he had crossed 70 years claimed

maintenance from his son alleging that he has no means to sustain

himself. Petitioner, son contended that father in the youthful days

went in search of his own pleasure leaving himself and his younger

brother to the mercy of their maternal grand father and never

cared for them. Petitioner studied in Mahatma Gandhi College,

Thiruvananthapuram but according to him, he had to discontinue his

studies since he had no money to pursue his study. It is also his case

that he had to continue his studies elsewhere with much difficulties

and after completion of his studies he got employment in the Central

Excise. He says that before he got employment, he had to go for

manual work at Bombay. He claimed that father has other children

also in his first marriage as well as second marriage, but they all have

been spared and he has been singled out for claiming maintenance.

Both sides adduced evidence. Learned Judge of the Family Court

found that petitioner is bound to maintain his father and directed him

to pay maintenance at the rate of Rs.1,200/- per month. That order is

R.P(FC) No.525 of 2007

-: 2 :-

under challenge in this revision. Learned counsel for petitioner

contended that on the facts and evidence there was no justification in

the court below directing petitioner to pay maintenance. It is also

contended that respondent, father has sufficient means to maintain

himself. Counsel for respondent supported the findings of the court

below.

2. In the wedlock between respondent and mother of

petitioner three children were born – two sons including petitioner and

a daughter. It is not very much in dispute that at a time when

petitioner was aged 10 years and had a younger brother, respondent

went to Singapore with his wife (mother of petitioner) putting

petitioner and his younger brother in the care and custody of their

maternal grand father. While so in the year, 1996 respondent

returned to his native place (mother of petitioner died while she was

at Singapore). After sometime he married another lady and a son is

born in that wedlock. That lady was divorced by respondent when he

was aged 74 years according to the respondent, as she wished that.

It is not in dispute that petitioner is working in the Central Excise and

his daughter is studying in a private Medical College at Karnataka.

3. Assuming that there was lack of love and affection on the

R.P(FC) No.525 of 2007

-: 3 :-

part of respondent towards the petitioner sometime back, that is not a

ground for petitioner to disown his liability under law to pay

maintenance to the respondent if the latter is not capable of

maintaining himself. Exhibits A1 to A6 series show that respondent is

undergoing treatment in his old age and as per Ext.A7, pass book

respondent had Rs.10,000/- in his account in the year 2004. Exhibit

R1 is the copy of the document in the name of respondent produced

by the petitioner to show that he has 12 cents of land. I find from the

evidence of respondent that Ext.R1 was not put to him but he admitted

in cross-examination that he is staying in 11.5 cents of land which

according to him belonged to his tarwad which is a trust. It is not

shown that the said property is fetching any income. Another

document now produced in this revision is Annexure A1 (this document

was not produced in the court below). That is copy of a partition deed

executed on 3.10.2006 with respondent and his daughter in the first

marriage as executants and making petitioner also a party though the

latter has not signed the document. As per that partition deed 8 cents

of land belonging to the first wife of respondent (mother of petitioner)

was partitioned between petitioner, respondent and his daughter (in

the first marriage). As per that partition eight cents and two small

R.P(FC) No.525 of 2007

-: 4 :-

houses were allotted to the share of respondent and his daughter

while one cent was allotted to the petitioner. When examined in the

court below on 1.10.2006 respondent has stated that he has no other

property in his possession. Assuming that Annexure A1 property is

with respondent it is not shown that it fetched any income so that

respondent could sustain himself by such income. It has been held

that what is relevant for consideration under Section 125(1) of the

Code of Criminal Procedure is not ownership or possession of some

land but the income that is derived therefrom. Respondent denied

that he is getting any pension and there is also no evidence in that

line. He stated that after returning from Singapore he worked in a

sugar factory as Personal Assistant to the Manager Director at

Bombay. At that time he was getting Rs.16,000/- per month but he is

not getting any pension. I may say that there is no evidence to show

that respondent is getting any pension. In these circumstances

there is no reason to interfere with the finding of the court below

particularly considering the old age of respondent and the fact that he

is undergoing treatment as evidenced by Exts.A1 to A6 series that

respondent is able to sustain himself without financial assistance from

others.

R.P(FC) No.525 of 2007

-: 5 :-

4. So far as capacity of petitioner is concerned, he has not

produced any document to show his monthly income. Concededly he

is in his 50’s and working in Central Excise. His daughter is studying in

a private Medical College . Therefore in the normal course it can be

taken that petitioner is having sufficient means.

5. What is awarded as maintenance to the respondent is only

Rs.1,200/-. Respondent in his old age has to take care of basic needs

such as food, clothing, medicines, shelter and all other necessities. I

am not inclined to think that what is awarded is excessive or beyond

the capacity of petitioner. I find no reason to interfere with the order

under challenge. Revision is without merit and is liable to be

dismissed.

Revision Petition is dismissed. Amount if any deposited by

petitioner in the court below can be withdrawn by the respondent

and adjusted towards arrears if any payable.

THOMAS P.JOSEPH, JUDGE.

vsv