High Court Kerala High Court

T.V.Krishnan vs T.M.Patti on 15 March, 2010

Kerala High Court
T.V.Krishnan vs T.M.Patti on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 310 of 2007()


1. T.V.KRISHNAN, AGED  YEARS,
                      ...  Petitioner

                        Vs



1. T.M.PATTI, AGED 48 YEARS,
                       ...       Respondent

2. KANAK @ SHEEBA, AGED 14 YEARS,

3. SURESHKUMAR, AGED 11 YEARS,

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :SRI.C.K.SREEJITH

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

 Dated :15/03/2010

 O R D E R
                      M.N.KRISHNAN,J.
             ======================
                 R.P.(F.C) No.310 OF 2007
             ======================
         Dated this the 15th day of March 2010.

                          O R D E R

This revision is preferred against the order of the

Family Court, Kasaragode in M.C.No.29/2005. The revision

petitioner is the husband who has been ordered to pay

maintenance at the rate of Rs.1,000/- to the second

petitioner from 18.8.1997 till she attains of the age of

majority. The court below first referred the persons for DNA

test to find out the paternity of petitioners 2 and 3. The

DNA test revealed that the revision petitioner is the

biological father of the second petitioner and negatived the

same with respect to the 3rd petitioner. Unfortunately

litigation has started as early as in 1985 and it has come up

in revision. When the court ordered maintenance at the rate

of Rs.250/- or so and thereafter in the revision the order

was set aside and the matter remitted back to the

Magistrate Court from where on establishment of the Family

R.P.(F.C) No.310 OF 2007 2

Court it has been transfered to the said court. There is

absolutely no discussion or evidence with respect to the

means of the person. The attempt of the revision petitioner

is to wriggle out of maintenance to 2nd petitioner is on the

ground that materials prove that the 1st petitioner was

leading a loose life. It cannot be accepted for the reason that

a scientific test reveals paternity of the child. The law

always seems in favour of finding the paternity and it is

not proper to bastardise the children which will create a

great havoc in the society. The DNA test has established

the factum that the revision petitioner is the biological father

of the 2nd petitioner and therefore, I do not propose to

disturb that finding.

2. So far as the quantum is concerned, materials are

lacking. The court at one point of time fixed maintenance

at Rs.250/- and, it is only in 2003, the maintenance limit of

Rs.500/- was taken away. It is submitted that he is also a

man without much resources. Therefore, taking into

consideration all these aspects, I am inclined to refix the

R.P.(F.C) No.310 OF 2007 3

quantum of maintenance from 18.8.1997 till 1.7.2003 at the

rate of Rs.500/- per mensem, and From, 2.7.2003 till the

attainment of majority by the child at Rs.700/- per month.

I make it very clear that whenever the child attains

majority she will ceased to have entitlement to get

maintenance from the father. Disposed of accordingly.

M.N.KRISHNAN,JUDGE.

mns