Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jain Mathew vs Sony Philip
2023 Latest Caselaw 13386 Ker

Citation : 2023 Latest Caselaw 13386 Ker
Judgement Date : 21 December, 2023

Kerala High Court

Jain Mathew vs Sony Philip on 21 December, 2023

Author: C.S.Dias

Bench: C.S.Dias

            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
               THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 21ST DAY OF DECEMBER 2023 / 30TH AGRAHAYANA, 1945
                      RPFC NO. 382 OF 2023
 AGAINST THE JUDGMENT DATED 15.12.2022 IN MC 49/2018 OF FAMILY
                           COURT, PALA
REVISION PETITIONER/RESPONDENT:

          SONY PHILIP ,
          AGED 44 YEARS,
          S/O PHILLIP, PICHATTU HOUSE,
          MANNADISALA P. O, KOLLAMULA VILLAGE,
          RANNI TALUK, PATTANAMTHITTA DISTRICT,
          PIN - 686511

          BY ADVS.   KISHOR B.
                     M.M.LAIJU NISSA


RESPONDENT/PETITIONER:

          JAIN MATHEW,
          AGED 38 YEARS,
          D/O MATHEW, THAZHATHUKUNNEL HOUSE,
          EDAMATTOM. P. O, POOVARANY VILLAGE,
          MEENACHIL TALUK, 686578.

          BY ADVS.   THOMAS J ANAKKALLUNKAL .
                     ANUPA ANNA JOSE KANDOTH(K/427/2007)
                     JAYARAMAN S.(K/1244/2019)
                     MELBA MARY SANTHOSH(K/001148/2023)

      THIS REV. PETITION(FAMILY COURT) HAVING COME UP FOR
ADMISSION ON 21.12.2023, ALONG WITH RPFC.509/2023, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 R.P.(FC)Nos.382 & 509/2023

                                      -:2:-




                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
                      THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 21ST DAY OF DECEMBER 2023 / 30TH AGRAHAYANA, 1945
                       RPFC NO. 509 OF 2023
  AGAINST THE JUDGMENT DATED 15.12.2022 IN MC 49/2018 OF FAMILY
                            COURT, PALA
REVISION PETITIONER/RESPONDENT:

               JAIN MATHEW,
               AGED 34 YEARS,
               D/O. MATHEW, THAZHATHUKUNNEL HOUSE,
               EDAMATTOM PO, EDAMATTOM KARA,
               POOVARANY VILLAGE, MEENACHIL TALUK,
               KOTTAYAM, PIN - 686578

               BY ADVS.      THOMAS J.ANAKKALLUNKAL
                             JAYARAMAN S.
                             ANUPA ANNA JOSE KANDOTH


RESPONDENT/PETITIONER:

               SONY PHILIP,
               AGED 40 YEARS,
               S/O. PHILIP, PICHANATTU HOUSE,
               MANNADISALA PO, KOLLAMULA VILAGE,
               RANNI TALUK, PATHANAMTHITTA,
               PIN - 686511


      THIS REV. PETITION(FAMILY COURT) HAVING COME UP FOR
ADMISSION ON 21.12.2023, ALONG WITH RPFC.382/2023, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 R.P.(FC)Nos.382 & 509/2023

                                             -:3:-



                  Dated this the 21st day of December, 2023

                         COMMON ORDER

As these revision petitions are filed challenging

the order in M.C.No.49/2018 of the Family Court, Pala,

directing the husband to pay the wife monthly

maintenance allowance @ Rs.3,500/- from the date of

application(06.07.2018), they are being disposed of by

this common order. R.P.(FC)No.382/2023 is filed by the

husband assailing the impugned order and R.P.

(FC)No.509/2023 is filed by the wife, dissatisfied with

the quantum of maintenance ordered. For convenience,

the parties are referred to as the 'revision

petitioner/husband' and 'respondent - wife'.

2. The respondent/wife had filed the application

under Section 125 of the Code of Criminal

Procedure,1973 ('Code', for the sake of brevity),

against the revision petitioner/husband, seeking

monthly maintenance allowance @ Rs.20,000/-. It was R.P.(FC)Nos.382 & 509/2023

her case that, she was married to the revision

petitioner on 16.05.2013. They are issueless. The

revision petitioner treated her with matrimonial

cruelty. She has no means to maintain herself. The

revision petitioner is a construction contractor and has

five acres of agricultural land, and he is earning a

monthly income of Rs.80,000/-. The respondent has a

right to live in the same status and standard of living

as that of the revision petitioner. Hence, the

application.

3. The revision petitioner had filed a written

objection refuting the allegations in the application.

He denied the allegation that he was working as a

construction contractor. He contended that he was

doing some private work and earning Rs.20,000/- per

month. He was living in a rental premises by paying

Rs.8,000/- per month as rent. The revision petitioner

is ready to resume cohabitation with the respondent. R.P.(FC)Nos.382 & 509/2023

Hence, the application may be dismissed.

4. The respondent had also filed

O.P.Nos.326/2018 & 327/2018 against the revision

petitioner, for a decree for divorce and a decree for

return of money and gold ornaments, respectively.

5. The Family Court consolidated and jointly

tried the three proceedings. The respondent examined

herself and two other witnesses as PWs 1 to 3 and

marked Exts A1 to A9 in evidence. The revision

petitioner got himself examined as RW1 and marked

Exts B1 to B27 on his side.

6. The Family Court, after analysing the

pleadings and materials on record, by the impugned

order, partly allowed the application, by ordering the

revision petitioner to pay the respondent monthly

maintenance allowance @ Rs.3,500/-.

7. It is assailing the said order, these revision

petitions are filed.

R.P.(FC)Nos.382 & 509/2023

8. Heard; Sri. Kishor B, the learned counsel

appearing for the revision petitioner/husband and Sri.

Thomas J.Anakkallunkal, the learned counsel appearing

for the respondent/ wife.

9. Is there any illegality, impropriety or

irregularity in the impugned order?

10. The revision petitioner admits his marriage

with the respondent. The respondent's case in the

application was that, the revision petitioner had

treated her with matrimonial cruelty and refused to

maintain her, despite having a monthly income of

Rs.80,000/-.

11. The revision petitioner's defence was that the

respondent was living separately from him without

sufficient cause and he was only earning Rs.20,000/-

per month from his private work.

12. Even though the revision petitioner

contended that the respondent was living separately R.P.(FC)Nos.382 & 509/2023

from him without any sufficient cause, admittedly, he

had not taken any earnest effort to resume

cohabitation with the respondent. He also did not file

any petition seeking decree for restitution of conjugal

rights. Similarly, though the respondent contended

that the revision petitioner was earning Rs.80,000/- per

month, there is nothing on record to prove the said

assertion.

13. The Family Court, taking into account the fact

that the revision petitioner was only 39 years at the

time of filing the application and was an able bodied

person ordered him to pay Rs.3,500/- per month to the

respondent.

14. In the celebrated decision in Rajnesh v.

Neha and Anr. [2020 (6) KHC 1], the Hon'ble

Supreme Court has held that the Maintenance laws

have been enacted as a measure of social justice to

provide recourse to dependant wives and children for R.P.(FC)Nos.382 & 509/2023

their financial support, so as to prevent them from

falling into destitution and vagrancy.

15. In Captain Ramesh Chander Kaushal v.

Veena Kaushal & Ors. [(1978) 4 SCC 70], the Hon'ble

Supreme Court has declared that the provision of

maintenance is a measure of social justice and

specially enacted to protect women and children, who

fall within the constitutional sweep of Article 15(3) and

reinforced by Article 39.

16. In Bhuwan Mohan Singh v. Meena & Ors.

[(2015) 6 SCC 353], the Hon'ble Supreme Court has

observed that Section 125 of the Code was conceived

to ameliorate the agony, anguish, financial suffering of

a woman who left her matrimonial home, so that some

suitable arrangements could be made to enable her to

sustain herself and the children, since it is the

sacrosanct duty of the husband to provide financial

support to the wife and minor children, and the R.P.(FC)Nos.382 & 509/2023

husband is required to earn money even by physical

labour, if he is able bodied and could not avoid his

obligation, except on any legally permissible ground

mentioned in the statute.

17. It is well settled that the Courts are

permitted to do some guesswork in arriving at the

notional income of the husband/father and fixing the

quantum of maintenance.

18. As already observed, the revision petitioner

was aged 39 years at the time of filing of the

application. There is nothing on record to prove that

the revision petitioner was suffering from any bodily

ailment or disability. Therefore, I am of the definite

view that the revision petitioner is an able bodied

person. An able bodied person in the year 2017, by any

stretch of imagination, would have earned nothing less

than Rs.800/- per day for at least 25 days in a month.

Therefore, I fix the notional income of the revision R.P.(FC)Nos.382 & 509/2023

petitioner @ Rs.20,000/- per month. Taking into

account the notional income of the revision petitioner

at Rs.20,000/- per month, I find the amount of

Rs.3,500/- ordered by the Family Court to be

reasonable and justifiable. I do not find any error or

impropriety in the quantum of maintenance fixed by

the Family Court.

19. On an overall consideration of the pleadings

and materials on record, I do not find any illegality or

irregularity in the impugned order warranting

interference by this Court under Section 19(4) of the

Family Courts Act, 1984. The revision petitions are

meritless and are only liable to be dismissed.

Resultantly, the revision petitions are dismissed.

The revision petitioner is directed to pay the entire

arrears of maintenance due to the respondent as per

the impugned order in three equated and successive

monthly instalments commencing from 21.01.2024. If R.P.(FC)Nos.382 & 509/2023

the revision petitioner fails to pay one of the

instalments, the respondent would be at liberty to

execute the impugned order in accordance with law.

Sd/-


                                               C.S.DIAS,JUDGE
DST/21.12.23                                                      //True copy//

                                                                  P.A. To Judge
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter