High Court Kerala High Court

Pattarumadathil Haneefa vs Kadeeja on 23 October, 2007

Kerala High Court
Pattarumadathil Haneefa vs Kadeeja on 23 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 129 of 2003()


1. PATTARUMADATHIL HANEEFA,
                      ...  Petitioner

                        Vs



1. KADEEJA, AGED 24 YEARS,
                       ...       Respondent

2. ARSHAD, MINOR 8 YEARS,

3. HASEENA, MINOR 5 YEARS,

4. MUHAMMED NASEEBA, MINOR 4 YEARS,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :23/10/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   ---------------------------------------------
                         R.P.(C).No.129 of 2003
                    ---------------------------------------------
                 Dated this the 23rd day of October, 2007



                                 O R D E R

The revision petitioner is the respondent/husband in

M.C.No.156/02 the proceedings initiated by the first petitioner/

wife under Section 125 Crl.P.C.

2. The court below ordered the respondent/revision

petitioner to pay maintenance at the rate of Rs.400/- per month

to the first petitioner wife and at the rate of Rs.350/- per month

to the petitioners 2 to 4.

3. The case of the petitioner is that after marriage in

November 1993 they were living together and subsequently the

respondent misappropriated gold ornaments belonging to her

and when she demanded the same back he started to ill treat her

and on the particular day she severely ill treated her and sent

her to her house along with petitioners 2 and 3, the minor

children. At the time she was carrying 4th petitioner. According

to her, the respondent did not pay any maintenance to the

petitioners. It is submitted that the respondent is a stone cutter

RPFC129/2003 2

by profession and he earns Rs.7,500/- per month and also gets

Rs.7,000/- from his properties. She had claimed maintenance at

the rate of Rs.500/- per month. On the other hand, the

respondent had contended that she had dissolved the marriage

on 24.4.2001 in the presence of witnesses. According to him, at

present he is not engaged in the profession of stone cutting and

he is working as a domestic aid and his monthly earnings is only

Rs.900/- and with this amount he has to protect his present wife,

two children, aged father and sister. It is also alleged that the

first petitioner is financially well of.

4. The evidence adduced in the matter consisted of the

testimony of PW1, the petitioner, RWs’ 1 to 3 who are the

respondent and two witnesses.

5. The trial court has found that the evidence of RWs’ 2

and 3 are not reliable as their version contained contradictions.

Moreover, nothing more than oral version of RWs’ 1 to 3 is

before the court below to prove the case of the pronouncement

of the thalak which is denied by the petitioner. In the absence of

any objective evidence produced in this regard, I find that on the

RPFC129/2003 3

above point decided by the court below no interference is called

for.

5. I find that the amount ordered to be paid as monthly

maintenance is only at the rate of Rs.400/- to the first petitioner

and Rs.350/- to the three minor children.

6. I find that the amount ordered is quite reasonable if

not on the lower side. No interference is called for.

The revision petition is dismissed.

K.R.UDAYABHANU,
JUDGE

csl