IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 174 of 2004()
1. V.PAVITHRAN,
... Petitioner
Vs
1. ASHALATHA, AGED 34 YEARS,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent :SRI.P.S.SREEDHARAN PILLAI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/03/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------
R.P.(FC).NO.174 OF 2004 ()
-----------------------------------
Dated this the 19th day of March, 2009
O R D E R
This revision is preferred against the order of the Family
Court, Kozhikode in M.C.No.386/2002. It was an application
filed by the wife for enhancement of maintenance from
Rs.400/- to Rs.1,500/-. The court below granted an amount of
Rs.1,000/-. It is against that decision, the husband has come
up in revision. Heard the learned counsel for the appellant
and perused the records. The husband has got a contention
that the wife is employed and is getting a sum of Rs.750/-, and
therefore, she is not entitled to claim for maintenance. In
support of the same, he produced one document Ext.X1. The
authority of the temple was examined and he had deposed
before the court that it is one Yesoda who is working and not
the wife of the revision petitioner. Therefore, there is no
evidence to prove that she is working.
R.P.(FC).174/04 2
Next question is regarding the quantum. Admittedly,
husband is a fisherman by profession. He has got a contention
that on account of the Marad incident, the boat in which he
was working was destroyed by fire and there is no income for
him now, and therefore, he is not in a position to pay
enhanced maintenance. Though the wife would contend that
the husband is the shared owner of a boat, it is not
established by any documents. The husband is aged 44 years
and the wife is aged 38 years. There is no concrete evidence
to establish that he has got considerable income from the
fishing profession. Therefore, it is only just and reasonable to
enhance the quantum by 100% and not more than that.
Therefore, I modify the order of the Family Court and fix the
maintenance at the rate of Rs.800/- from 25.2.2004. This R.P.
is accordingly partly allowed.
M.N.KRISHNAN
JUDGE
prp
R.P.(FC).174/04 3
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008