High Court Kerala High Court

Sherin Achamma Thomas vs Sunil P.Eliyas on 26 February, 2007

Kerala High Court
Sherin Achamma Thomas vs Sunil P.Eliyas on 26 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 226 of 2006()


1. SHERIN ACHAMMA THOMAS,
                      ...  Petitioner
2. APPU, AGED 2 YEARS, (MINOR),

                        Vs



1. SUNIL P.ELIYAS, S/O.ELIYAS MATHEW,
                       ...       Respondent

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  :SRI.C.M.TOMY

The Hon'ble MRS. Justice K.HEMA

 Dated :26/02/2007

 O R D E R
                                    K. HEMA, J.

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

                        R.P. (FC) NO. 226 OF 2006

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

            Dated this the 26th day of February, 2007.


                                     O R D E R

The first revision petitioner-wife filed an application under

Section 125 of the Code of Criminal Procedure alleging that the

respondent herein married her and a child (second petitioner) was

born in the wedlock. The matrimonial life was happy in the beginning,

but it allegedly became miserable due to the ill-treatment by

respondent. He was a drunkard, who had no love and affection

towards her and he treated her with cruelty. She was forced to leave

his house for fear of death on 17.10.2002 and thereafter, she is

residing with her parents. The respondent having sufficient means,

neglected to maintain petitioners and he is willfully evading payment of

maintenance. She claimed maintenance allowance at the rate of

Rs. 3,000/- and Rs. 1,500/- to the first and second petitioner

respectively from respondent.

2. The respondent filed a counter statement denying all the

allegations including cruelty. At present he is not having sufficient

income to pay monthly maintenance. The petitioner is a partner in a

business firm having huge income to maintain herself. In such

circumstances, he is not liable to maintain petitioner. To prove the

case, the first petitioner examined herself as PW1.

R.P. (FC)226/2006 2

3. The court below found that the revision petitioner did not

prove cruelty. It was also held that first petitioner was residing

separately for no justifiable reason and hence, not entitled for

maintenance. It was also held that the husband offered to accept

petitioner as well as child, even during trial. But, such offer was

refused by the wife. These are the main reasons for rejecting the

claim made by the wife.

4. Though arguments were raised regarding impropriety of the

finding with respect to the alleged cruelty, on going through the

records and the order under challenge, I find that the court below has

not applied its mind to any of the factors which are to be considered

before granting or rejecting monthly allowance for maintenance. A

reading of Section 125(1) of the Code would show that in an

application for maintenance under the said Section by the wife or child,

court must be satisfied that husband/father having sufficient means

has neglected or refused to maintain the wife or child, who are unable

to maintain themselves. The sufficiency of means, the neglect or

refusal to maintain and the inability of the wife or child to maintain

herself or itself are the three inevitable factors which are to be

established for getting an order of maintenance allowance under

Section 125(1) of the Code. The trial court, as the fact-finding court, is

bound to consider those factors, based on the pleadings, evidence and

R.P. (FC)226/2006 3

other materials available in court. Without entering finding whether

husband/father having sufficient means, neglected or refused to

maintain the wife or child, as the case may be, who are unable to

maintain themselves, no order shall be passed under Section 125(1) of

the Code in an application filed by wife or child.

5. But, a plain reading of the order under challenge would show

that none of the factors relevant under Section 125(1) of the Code

were considered by the trial court. The trial court is the fact-finding

court and it is bound to enter specific findings on these three relevant

aspects, before granting or refusing maintenance. Since the revisional

court cannot enter into any fact-finding for the first time in revision, it

is the duty of the trial court to enter specific findings on the three

factors which are referred above.

6. Needless to say, even in considering whether the child is

entitled for maintenance, the trial court has to enter finding that the

father having sufficient means has neglected or refused to maintain

the child, who is unable to maintain itself. Such a finding is not there

in the order of the court below.

7. The court below has not considered the rival contentions

regarding the sufficiency of means of the husband/father, the alleged

inability of wife or child to maintain herself or itself or even the alleged

neglect or refusal to maintain the wife/child. It is also curious to note

R.P. (FC)226/2006 4

that, though Section 125(1) of the Code specifically provides that the

court may pass order under the subsection only if there is proof of

neglect or refusal to maintain, there is absolutely no finding in the

order whether there was any proof of neglect or refusal to maintain.

Since the order is bereft of specific findings of fact on the three crucial

aspects, namely, i) sufficiency of means of the husband/father

ii) neglect or refusal to maintain the wife or the child and iii) the

inability of the wife or child to maintain herself or itself, the order

under challenge is clearly illegal. The order deserves to be set aside

and I do so.

8. I am not expressing any view regarding the rival contentions

raised in this revision on the question of cruelty, sufficiency of means

etc., since the case has to be remanded for fresh consideration and

disposal. The parties are at liberty to raise those contentions before

court below.

9. However, learned counsel for the revision petitioner

submitted that the order of maintenance passed in favour of the child

may not be disturbed, especially since the respondent has not

challenged the said order. In the peculiar facts and circumstances of

this case, I find that respondent shall pay Rs. 600/- as monthly

maintenance, which can be treated as an order of interim maintenance

to be passed during pendency of the proceedings before the trial court.

R.P. (FC)226/2006 5

The quantum of such maintenance however, will be subject to fresh

decision of the trial court.

10. In the result, the order under challenge is set aside, but

respondent shall pay monthly allowance to the child at the rate of

Rs. 600/- as ordered by lower court as interim maintenance during

pendency of the proceedings before the court below. The case is

remanded to court below for fresh consideration and disposal in

accordance with law.

It is made clear that the court shall enter specific findings

regarding the three crucial aspects, which are essentially to be

considered under Section 125(1) of the Code and such other matters

which may be relevant for consideration, to grant or refuse the claim

for maintenance.

Parties shall appear before the trial court on 19.03.2007. The

trial court shall dispose of the matter before 19.04.2007.

This revision petition is allowed.

K. HEMA, JUDGE

smp