High Court Kerala High Court

Ullasan vs Ambili on 21 January, 2010

Kerala High Court
Ullasan vs Ambili on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 400 of 2009()


1. ULLASAN,
                      ...  Petitioner

                        Vs



1. AMBILI, AGED 43 YEARS
                       ...       Respondent

2. ABHINANTH, AGED 12 YEARS, MINOR

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  :SRI.V.VENUGOPALAN NAIR

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

 Dated :21/01/2010

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 400     OF 2009
                = = = = = = = = = = = = = = =
         Dated this the 21st day of January, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Kollam in C.M.P.634/07 in M.C.464/03. The wife and

child were awarded maintenance of Rs.750/- and 500

respectively as per order dated 11.2.2005 and just after a

period of two years they have moved the court for

enhancement of the amount fabulously. The Family Court

without properly analyzing enhanced it to Rs.2,000/- and

Rs.1,500/- from 31.3.2009 and it is against that decision the

husband has come up in revision.

2. I had perused the order passed by the Family Court

and considered the argument advanced by the learned counsel

for the parties. What is the real change of circumstance is not

clear from the order written by the Family Court. But there is

one change of circumstance known to everybody is the

escalation of cost of living now. The attempt of the husband

was to prove that 31 cents of land has been purchased by the

wife and there are rubber plantations and it is submitted that

R.P.(F.C.) NO. 400 OF 2009
-:2:-

rubber trees are cut and removed. Actually there is no pin

pointed evidence on that regard. The evidence available is that

the husband is working abroad as a store keeper or so.

3. But, on the other hand it is submitted by the

husband’s side that he is only a casual labourer getting an

income of Rs.7,000/- Indian currency from the gulf country. It

is seen that he is employed in a foreign country for quiet a

number of years and the need of the wife and children has

gone up also. The order is directed to take effect from

31.3.09. Therefore at the rate of 20% per year an

enhancement of 80% of the award amount can be granted

which if worked out would come to Rs.1,350/- for the wife and

Rs.900/- for the child. Therefore I modify the order passed by

the Family Court and fix the rate of maintenance to the wife at

Rs.3,500/- and to the child at the rate of Rs.900/- with effect

from 31.3.2009. If any amount is paid that has to be given

credit to.

R.P.(F.C.) is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-