High Court Kerala High Court

Pallikkathodi Ummer vs Cherukapally Rafeeka on 7 February, 2008

Kerala High Court
Pallikkathodi Ummer vs Cherukapally Rafeeka on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 27 of 2008()


1. PALLIKKATHODI UMMER,
                      ...  Petitioner

                        Vs



1. CHERUKAPALLY RAFEEKA,
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/02/2008

 O R D E R
                             R. BASANT, J.

              -------------------------------------------------

                       R.P.(FC) No. 27 OF  2008

              -------------------------------------------------

           Dated this the  7th day of  February, 2008


                                 ORDER

This revision petition is directed against a direction

issued under Sec.125 of the Cr.P.C. by the Family Court to pay

maintenance at the rate of Rs.3,000/- per mensem to the

claimant – admittedly his wife.

2. Marriage is admitted. Separate residence of the

spouses is also admitted. That no children were born in the

marital tie between the petitioner and the claimant is also

admitted. That the petitioner’s brother expired and the

petitioner later married the widow of his brother, who has

three children in that wed-lock, is also admitted. The

petitioner is employed abroad for the last about two decades.

That is also admitted. That he has landed properties is also not

disputed and the impugned order shows that those properties

R.P.(FC) No. 27 OF 2008 -: 2 :-

were attached in an original petition which was also disposed of

along with the claim under Sec.125 of the Cr.P.C. by a common

order.

3. Before the learned Judge of the Family Court the

claimant/wife and two witnesses tendered evidence as P.Ws.1

to 3. Exts.A1 to A3 were marked on their side. On the side of

the petitioner herein, his mother was examined as R.W.1 and

Exts.B1 to B3 were marked. It is after considering the entire

materials that the learned Judge of the Family Court came to the

conclusion that the petitioner is liable to pay an amount of

Rs.3,000/- per mensem.

4. The petitioner claims to be aggrieved by the impugned

order. Called upon to explain the nature of the challenge which

the petitioner wants to mount against the impugned order, the

learned counsel for the petitioner only submits that the quantum

of monthly maintenance fixed is grossly excessive and perverse.

No other contentions are raised.

5. The short question is whether the quantum fixed is fair,

reasonable and just or whether it is arbitrary, perverse and

excessive. I must alertly remind myself of the nature, quality

R.P.(FC) No. 27 OF 2008 -: 3 :-

and contours of the jurisdiction which I am called upon to invoke

and exercise. The jurisdiction which is sought to be invoked is

the revisional jurisdiction of superintendence and correction. A

court of revision will not and cannot lightly invoke its revisional

jurisdiction of superintendence and correction to interfere with

the discretions exercised by the subordinate courts. Unless such

exercise of jurisdiction are shown to be grossly erroneous or

perverse and such vice, in turn, leads to miscarriage of justice,

the revisional jurisdiction shall not be invoked.

6. Having considered all the relevant inputs available in

this case, I have no hesitation to agree that the impugned order

fixing the quantum of maintenance as Rs.3,000/- per mensem

payable to the claimant – wife, does not suffer from any vice

which warrants revisional interference. All the relevant inputs

point to the correctness and justifiability of the quantum fixed.

The petitioner has not chosen to reveal to the Family Court his

monthly income. He is employed abroad and has been

continuing as such for the past more than two decades. He has

voluntarily embraced the subsequent liability to maintain

another woman with three children though such woman happens

R.P.(FC) No. 27 OF 2008 -: 4 :-

to be the widow of his brother. The petitioner has landed

property also. We have only the interested version of the wife

about his monthly income. The totality of inputs when taken

into consideration it is evident that the quantum fixed by the

court below does not, at any rate, warrant interference.

7. This revision petition is, in these circumstances,

dismissed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge