Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kasthuri Vikas vs Vikas K.Kumar
2025 Latest Caselaw 5941 Ker

Citation : 2025 Latest Caselaw 5941 Ker
Judgement Date : 22 August, 2025

Kerala High Court

Kasthuri Vikas vs Vikas K.Kumar on 22 August, 2025

Author: P.V. Kunhikrishnan
Bench: P.V.Kunhikrishnan
                                             2025:KER:63881
RPFC Nos.461 & 370 OF 2019

                                1




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

        THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

 FRIDAY, THE 22ND DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                    RPFC NO. 461 OF 2019

AGAINST THE JUDGMENT DATED 11.07.2019 IN MC NO.89 OF 2015

OF FAMILY COURT, MUVATTUPUZHA

REVISION PETITIONER/RESPONDENT:

         VIKAS K KUMAR
         AGED 43 YEARS
         S/O.KUMARAN, GURUPRASADAM HOUSE, EAST DESOM,
         DESOM P.O., -683102, ALUVA TALUK,
         ERNAKULAM DISTRICT.


RESPONDENTs/PETITIONERS:

    1    KASTHOORI VIKAS
         AGED 37 YEARS
         W/O.VIKAS, PONGASSERIL HOUSE, MARADI VILLAGE,
         MUVATTUPUZHA TALUK, ERNAKULAM DISTRICT, ADDRESS
         FOR SERVICE- KASTHOORI P.V., D/O.P.R.VIJAYAN,
         PONGASSERIL HOUSE, NEAR GOVERNMENT, MODEL HIGH
         SCHOOL, MUVATTUPUZHA P.O., -686661, MUVATTUPUZHA
         TALUK, ERNAKULAM DISTRICT.

    2    SANVI VIKAS,
         AGED 7 YEARS
         D/O.VIKAS, PONGASSERIL HOUSE, MARADI VILLAGE,
         MUVATTUPUZHA P.O., -686661, MUVATTUPUZHA TALUK,
         ERNAKULAM DISTRICT, REPRESENTED BY MOTHER AND
         GUARDIAN KASTHOORI P.V.
                                                     2025:KER:63881
RPFC Nos.461 & 370 OF 2019

                                 2




            BY ADVS.
            SMT.RADHIKA RAJASEKHARAN P.
            SHRI.NAVEEN T.U.
            SMT.PRIYANKA PAUL
            SRI.GEO PAUL
            SRI.C.R.PRAMOD



OTHER PRESENT:

            SRI RAJESH N


THIS   REV.PETITION(FAMILY      COURT)     HAVING   COME   UP    FOR
ADMISSION    ON   22.08.2025,   ALONG    WITH   RPFC.370/2019,   THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                              2025:KER:63881
RPFC Nos.461 & 370 OF 2019

                                3




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

        THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

 FRIDAY, THE 22ND DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                    RPFC NO. 370 OF 2019

AGAINST THE JUDGMENT DATED 11.07.2019 IN MC NO.89 OF 2015
OF FAMILY COURT, MUVATTUPUZHA

REVISION PETITIONERs/PETITIONERs:

    1    KASTHURI VIKAS,
         AGED 37 YEARS
         D/O.P.R.VIJAYAN, PONGASSERIL HOUSE, NEAR GOVT.
         MODEL HIGH SCHOOL, MUVATTUPUZHA, PIN - 686 661.

    2    SANVI VIKAS,
         AGED 7 YEARS
         D/O.VIKAS, PONGASSERIL HOUSE, NEAR GOVT. MODEL
         HIGH SCHOOL, MUVATTUPUZHA, PIN - 686661,
         REPRESENTED BY MOTHER KASTHURI VIKAS.

         BY ADVS. SRI.GEO PAUL
         SMT.RADHIKA RAJASEKHARAN P.
         SRI.C.R.PRAMOD
         SMT.V.S.SIMI


RESPONDENT/RESPONDENT:

         VIKAS K.KUMAR,
         AGED 39 YEARS
         S/O.K.KUMARAN, GURUPRASADAM HOUSE, EAST DESOM,
         ALUVA, PIN - 683 102.
                                                 2025:KER:63881
RPFC Nos.461 & 370 OF 2019

                              4



THIS REV.PETITION(FAMILY COURT) HAVING COME UP FOR ADMISSION ON
22.08.2025, ALONG WITH RPFC.461/2019, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
                                                      2025:KER:63881
RPFC Nos.461 & 370 OF 2019

                                 5




                  P.V. KUNHIKRISHNAN, J.
                   --------------------------------
              R.P.F.C. Nos.461 & 370 of 2019
            ----------------------------------------------
          Dated this the 22nd day of August, 2025


                             ORDER

These revision petitions are connected and therefore, I

am disposing these petitions by a common order.

2. Petitioners are aggrieved by the order dated

11.07.2019 in MC No.89/2015 of Family Court,

Muvattupuzha. The petitioners in RPFC No.370/2019 filed

the above petition claiming maintenance under Section 125

Cr.P.C. The petitioner in RPFC No.461/2019 is the respondent

in that case. (Hereinafter parties are mentioned according to

their status before the Family Court.)

3. The Family Court, after considering the facts and

circumstances of the case, found that the petitioners are

entitled maintenance at the rate of Rs.7,000/- and Rs.12,000/-

respectively. Aggrieved by the order of maintenance, RPFC

No.461/2019 is filed by the respondent and aggrieved by the 2025:KER:63881 RPFC Nos.461 & 370 OF 2019

quantum of maintenance, RPFC No.370/2019 is filed by the

petitioners.

4. Heard.

5. The counsel for the respondent submitted that the

1st petitioner is highly qualified and her parents are also

wealthy people. The quantum of maintenance awarded by the

Family Court is excessive. On the other hand, the counsel for

the petitioners submitted that the respondent is a Senior IT

Consultant and he is getting huge monthly income. The

counsel submitted that the maintenance awarded atleast to

the child may be enhanced.

6. This Court considered the contentions of the

petitioners and the respondent. The marriage and paternity

are not disputed. It is also found by the Family Court that the

1st petitioner is living separately for sufficient reason. It is a

finding of fact. I am of the considered opinion that this Court

need not interfere with the finding of fact invoking the

revisional jurisdiction.

7. As far as the quantum of maintenance is concerned, 2025:KER:63881 RPFC Nos.461 & 370 OF 2019

the counsel for the petitioners submitted that the respondent

is a Senior IT Consultant and getting huge amount and the 1st

petitioner has no job. The counsel for the respondent

submitted that the 1st petitioner is highly qualified and her

parents are also wealthy people. As far as the entitlement of

the petitioners to get maintenance is found by the Family

Court. The Family Court granted only an amount of

Rs.7,000/- and Rs.12,000/-. I see no reason to interfere with

the impugned order. As far as the enhancement of

maintenance is concerned, at the time of filing the claim

petition, the 2nd petitioner was aged 3 years. Probably he

might have attained the age of 13 years. There may be

increase in the educational expenses. If that is the case, the

petitioners can approach the jurisdictional Family Court with

appropriate application under Section 127 Cr.P.C./Section 146

of BNSS. As far as the impugned order is concerned, I see no

reason to interfere with the same.

There is no merit in this revision petition and hence,

dismissed. I make it clear that if there is any change of 2025:KER:63881 RPFC Nos.461 & 370 OF 2019

circumstances, the petitioners and the respondent are free to

approach the Family Court with appropriate application

under Section 127 Cr.P.C./Section 146 of BNSS.

sd/-

                                      P.V.KUNHIKRISHNAN
JV                                          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