High Court Kerala High Court

Yoosuf vs Jameela.V.K. on 11 November, 2008

Kerala High Court
Yoosuf vs Jameela.V.K. on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 337 of 2008()


1. YOOSUF, S/O.KUNHEETHUTTY, PUTHUKIDI
                      ...  Petitioner

                        Vs



1. JAMEELA.V.K., AGED 21 YEARS,
                       ...       Respondent

2. MUHAMED LUBAB, AGED 2 YEARS,

3. AJEER, AGED 6 MONTHS, S/O.YOOSUF(MINOR)

4. NAJEER, AGED 6 MONTHS,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/11/2008

 O R D E R
                            R.BASANT, J
                         ----------------------
                     R.P.F.C.No.337 of 2008
                   ----------------------------------------
            Dated this the 11th day of November 2008


                              O R D E R

The petitioner has come to this court with this R.P.F.C to

assail an order directing him to pay maintenance at the rate of

Rs.1,000/- to his wife and Rs.500/-, Rs.300/- and Rs.300/- to his

three children per mensum. Marriage, paternity and separate

residence are all admitted. There is an offer to maintain the wife

on condition that she lives with him. The wife spurned that offer

on the ground that the husband is guilty of physical and mental

cruelty against her. On this crucial aspect there is only the

evidence of the claimant/wife against the evidence of the

petitioner on oath. The learned Judge of the Family Court

evaluated the evidence and assessed the evidence for its intrinsic

worth as also on broad probabilities. The court came to the

conclusion that the young wife aged 22 years is residing

separately from her husband aged 28 years showing specific

grounds for such separate residence. On broad probabilities, the

learned Judge felt that it is unlikely that the wife with three

infant children would reside separately from her husband without

R.P.F.C./Tr.P.C.No. 2

valid reasons. She offered a specific reason whereas the

husband was not able to offer a specific reason. Prosecution

under Section 498A I.P.C also was pending against the

petitioner. On broad probabilities the learned Judge preferred

to accept the evidence of the claimant/wife as RW1 to that of the

petitioner as PW1. The learned Judge, in these circumstances,

proceeded to hold that the wife is entitled to separate

maintenance and she has just ground and sufficient reasons to

insist a separate residence.

2. Conscious of the nature, quality and contours of the

jurisdiction of this court, I find absolutely no reason to invoke the

revisional jurisdiction of superintendence and correction to

interfere with the preference shown by the learned Judge to

accept and act upon the oral evidence of the claimant/wife in

preference to that of the petitioner/husband.

3. Finally a contention is strenuously urged that the

quantum of maintenance awarded is excessive. Less said about

this contention the better. Amounts awarded as indicated earlier

is Rs.1,000/-, Rs.500/-, Rs.300/- and Rs.300/- respectively for the

maintenance of four souls. A total amount of Rs,2,100/- alone is

R.P.F.C./Tr.P.C.No. 3

awarded. The petitioner, on his admission, is a concrete c

(construction) worker. The learned Judge took the view that in

any view of the matter the petitioner must be getting an income

of Rs.200/- per day.

4. Adopt the most lenient standards, I am satisfied that

the quantum fixed by the court below does not at all warrant

interference. Going by the materials available about the needs

of the claimants or the means of the petitioner, the quantum

fixed does not warrant revisional interference.

5. This R.P.F.C. is in these circumstances dismissed.

(R.BASANT, JUDGE)

jsr

R.P.F.C./Tr.P.C.No. 4

R.P.F.C./Tr.P.C.No. 5

R.BASANT, J

R.P.F.C.No.

ORDER

11/02/2008