High Court Kerala High Court

Raju T.K. vs Rajimol C.D. on 17 February, 2010

Kerala High Court
Raju T.K. vs Rajimol C.D. on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 362 of 2009()


1. RAJU T.K., S/O.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. RAJIMOL C.D., W/O.RAJU T.K.,
                       ...       Respondent

2. NANDAGOPAN, AGED 6 YEARS (MINOR),

3. STATE OF KERALA,

                For Petitioner  :SRI.K.S.ARUN KUMAR

                For Respondent  :SRI.SUNU P.JOHN

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

 Dated :17/02/2010

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                R.P.(F.C.) NO. 362      OF 2009
               = = = = = = = = = = = = = = =
        Dated this the 17th day of February, 2010.

                           O R D E R

This revision is preferred against the order of the Family

Court, Ernakulam in M.C.99/07. The wife and minor child

aged 6 years had claimed maintenance against respondent

therein and the Family Court awarded a maintenance of

Rs.1,000/- to the wife and Rs.900/- to the child payable from

29.3.07. It is challenging the same the husband has come up

in revision.

2. Heard the learned counsel. The revision

memorandum would reveal that the challenge is regarding (1)

the reason to live separately and (2) regarding the quantum.

The unfortunate couple got married in the year 1999 and when

the ordinary wear and tear of the matrimonial life became very

serious the wife left the matrimonial home and had claimed

maintenance. The wife would contend that the husband is a

drunkard and he comes fully drunk and assaults her habitually.

R.P.(F.C.) NO. 362 OF 2009
-:2:-

It made her life miserable. On one such occasion she went

away and subsequent to the intervention of mediators she

came back and started living in a shed along with her husband

which is adjacent to the house of the husband. Within four

months again the difference of opinion widened and according

to the wife she was mercilessly beaten and send out of the

house in 2002.

3. On the other hand the husband would contend that

he has got his parents and the wife does not want to live in a

remote area wherein his house is situated and further she

never wanted to look after the parents of the husband. PW2 is

the brother of wife’s father and PW3 is her aunt. Both of them

had deposed before court that the husband used to drink and

ill-treat the wife and on account of that she was forced to

leave the matrimonial home and she is not being looked after.

They had also stated there is no income for the wife and the

child is sick as well. So the evidence on an analysis would

reveal that little more of corroboration is there on the version

of the wife rather than that of the husband. It is also to be

stated that normally ladies do not go to a court of law

R.P.(F.C.) NO. 362 OF 2009
-:3:-

immediately after separation for the reason they may hope

that wisdom will prevail and the matrimonial tie will again will

be strengthened. Just because the wife has not filed an

application for maintenance earlier one cannot hold that there

is no reason to live separately, especially in our society

tolerance of ladies is high and it is a special character of this

great nation. Therefore I find that the wife is living separately

from the husband only on account of valid reasons and

therefore she is entitled to claim maintenance.

4. The next question is regarding the quantum of

maintenance. The wife would contend that the husband is

running a workshop and derives a substantial income whereas

the husband would depose that he is only a coolie having a

daily income of Rs.100/-. He would also contend in evidence

that the wife is now working in a computer institution and

derives a sum of Rs.3,000/-. When the question of income

comes to him he wants to project as if he has nothing but the

at the same time he wants to make the court believe that the

wife is having better income. PWs.2 and 3 had spoken about

the fact that the wife is not having any income at all. But it

R.P.(F.C.) NO. 362 OF 2009
-:4:-

has to be stated there is nothing on record to prove that the

husband is running a workshop. So there is no data worth

available to fix the quantum of the husband’s income. But the

husband is an young and healthy man and is capable of doing

work. So taking into consideration those aspects I feel that a

little reduction in the quantum of maintenance has to be

granted in the absence of positive evidence to prove at least

the average income of the husband. I modify the order of

maintenance by reducing the quantum of maintenance to the

wife to Rs.900/- and that of the child to Rs.700/-.

In the result R.P.(F.C.) is disposed of modifying the order

of maintenance by fixing the maintenance of the wife at

Rs.900/- and that of the child at Rs.700/- and both payable

from 29.3.07. The mother is entitled to draw the maintenance

on behalf of the child.

M.N. KRISHNAN, JUDGE.

ul/-