High Court Kerala High Court

P.D. Chacko @ Saji Sebastian vs Jessy Chacko on 1 March, 2010

Kerala High Court
P.D. Chacko @ Saji Sebastian vs Jessy Chacko on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 128 of 2005()


1. P.D. CHACKO @ SAJI SEBASTIAN,
                      ...  Petitioner

                        Vs



1. JESSY CHACKO, D/O. CHACKO
                       ...       Respondent

2. SON FRANKLIN P.J., (MINOR) 5 YEARS.

3. DAUGHTER KOROLIN P.J., (MINOR)

4. DAUGHTER KARMALIN P.J. (MINOR)

                For Petitioner  :SRI.JOHN VARGHESE

                For Respondent  :SRI.JACOB ABRAHAM

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

 Dated :01/03/2010

 O R D E R
                    M.N.KRISHNAN,J.
            ======================
                R.P.(F.C) No.128 OF 2005
            ======================
         Dated this the 1st day of March 2010.

                        JUDGMENT

This revision is preferred against the order of

maintenance passed by the Family Court Kozhikode in

M.C.No.216/2004. The Family Court directed the husband to

pay Rs.1,000/- each per mensum as maintenance to three

children aged 5 years, 1 and half years and 5 months

respectively. The wife is a teacher and the husband is a

clerk in the School. The wife is working in Thamarassery

with three children and husband is residing at Kottayam.

What is the real cause for misunderstanding is still a misery.

The Family Court found that though the wife is a teacher

she has to engage maid servant for looking after the

children and also has to pay rent to reside in the house.

Even then the Family Court did not grant maintenance to

the wife but granted only maintenance to the children. The

husband is a clerk and his income is stated to be Rs.4,857/-,

R.P.(F.C) No.128 OF 2005 2

whereas the wife would depose that it is more than

Rs.10,000/-. The court blamed the husband for not

producing the salary certificate and as an adverse inference

granted a monthly maintenance of Rs.1,000/- per month, it

may not be really proper to award maintenance amounts

by adverse inference. The purport of the legislation is to

avoid destitution and it has also to be remembered that

paying capacity of the husband is a main criteria in fixing

the quantum. The contention that as a clerk, the person is

getting more than Rs.10,000/- may not be correct

considering the age of the person, for the reason that is not

a very senior hand. Since the wife is living for with all the

difficulties, including the appointment of a maid servant

to look after the children her income may not be sufficient

to look after the children properly and when the children are

in the growing process the expenses incurred will be more.

So, taking note of the entire situation I feel that considering

the employment status of the husband and his salary, the

amount of maintenance at the rate of Rs.800/- will be

R.P.(F.C) No.128 OF 2005 3

justified for the reasons stated with liberty to move under

Section 127 Cr.P.C, when there is variations for

circumstances.

In the result RPFC is disposed of by directing the

modification of maintenance awarded to the children from

Rs.1,000/- to Rs. 800/- payable from the date of the petition

and the mother is entitled to withdraw amount on behalf of

the children, if any amount paid shall be given credit.

M.N.KRISHNAN,JUDGE.

mns