High Court Kerala High Court

Sathyan vs Jayanthi on 11 February, 2010

Kerala High Court
Sathyan vs Jayanthi on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 114 of 2008()


1. SATHYAN,AGED 35 YEARS, S/O. AMBADY
                      ...  Petitioner

                        Vs



1. JAYANTHI,AGED 28 YEARS, D/O. KUNHIRAMAN
                       ...       Respondent

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :SRI.T.K.VIPINDAS

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

 Dated :11/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  R.P.(F.C).No.114 OF 2008
                 .............................................
          Dated this the 11th day of February, 2010.

                              O R D E R

This revision is preferred against the order of the

Family Court, Kasaragod in M.C.No.137/2007. The wife

moved an application for maintenance against the husband

and the court granted a maintenance of Rs.1,500/= per

month from the date of the order. It is against that decision,

the husband has come up in revision.

2. The unfortunate couple got married in 2002 and the

wife left his house two years prior to the petition. The wife

would contend that the husband was cruel to her and he

had deprived of her gold ornaments and there was also

demand for dowry. On the other hand, the husband would

contend that the wife was never attached and she wanted to

go to her house and it was on her accord she had left the

matrimonial home. The wife has expressed her desire at

the time of examination to join the husband. But the

husband is not in a mood to take back the wife. So, it is

clear that there is misunderstanding which cannot be easily

: 2 :
R.P.(F.C).No.114 OF 2008

caped. Therefore I do not want to interfere with the finding

regarding separate living.

3. Then the question is regarding the quantum. The

wife would contend that the husband is a permanent

employee of the KSRTC (Conductor) and that he is having

reasonable income and that he is also having income from

some properties. On the other hand, the husband would

contend that he is only an employee of a temporary nature

and used to get work only for 13 days. He would also

contend that the wife is having some employment in a

cashew factory having a weekly income of Rs.700/=. It

has to be stated that no valid materials are produced to

support the case of either of the parties. Even if the

husband’s argument is that he is only having 13 days’ work

in a month as a KSRTC conductor, a young man who is

capable of doing work is not expected to sit idle for the

remaining days. As he is a young man, he has to engage in

some part time employment. He cannot wash of his hands

stating that he is having some ailment. So far as back pain

is concerned except a statement of the husband, no other

: 3 :
R.P.(F.C).No.114 OF 2008

materials are forthcoming to establish that fact. In the

absence of concrete evidence regarding his correct income,

I feel that a little modification can be done with reference to

the quantum that is by reducing the maintenance amount

from Rs.1,500/= to Rs.1,200/= with effect from the date of

the order.

4. Therefore the revision petition is disposed of by

modifying the order of maintenance payable by the husband

to the wife from Rs.1,500/= to Rs.1,200/=, that too payable

from the date of the order i.e., 18.1.2008.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 4 :
R.P.(F.C).No.114 OF 2008