Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Suresh Kumar vs Sovan
2021 Latest Caselaw 23059 Mad

Citation : 2021 Latest Caselaw 23059 Mad
Judgement Date : 25 November, 2021

Madras High Court
R.Suresh Kumar vs Sovan on 25 November, 2021
                                                                                       CMA No.2278 of 2021

                                      IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 25.11.2021

                                                             CORAM

                                THE HONOURABLE MR.JUSTICE T.RAJA
                                              and
                       THE HONOURABLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY

                                   C.M.A.No.2278 of 2021 and CMP.No.12671 of 2021



                     R.Suresh Kumar                                               ... Appellant

                                                                  -vs-

                     Sovan                                                        ... Respondent




                                  Civil Miscellaneous Appeal filed under Section 19 of the Family

                     Court         Act,   1984,   against   the   Fair    and   decreetal   order   dated

                     02.02.2021 passed in I.A.No.1/2019 in HMOP.No.584/2018 by the

                     learned Additional Principal Family Court Judge, Coimbatore.



                                             For Appellant        : Mr.V.Pavel

                                             For Respondent       : ...




                     1/6
https://www.mhc.tn.gov.in/judis
                                                                                CMA No.2278 of 2021

                                                        JUDGMENT

(Judgment of the Court was pronounced by T.RAJA, J.)

This Civil Miscellaneous Appeal has been preferred against the

fair and decreetal order dated 02.02.2021 passed in I.A.No.1/2019 in

HMOP.No.584/2018 by the learned Additional Principal Family Court

Judge, Coimbatore.

2. Learned Counsel appearing for the appellant challenging

the correctness of the order impugned in this appeal pleaded that

when the appellant got married with the respondent on 23.02.2002

after the demise of his first wife who died due to illness, there was a

promise made by her that she would take care of the son of the

appellant from the 1st wife and also his sickly mother. But later on,

she has failed to keep up the promise made to him. When she

started showing step motherly attitude towards the child and his

mother, her behaviour and conduct had caused immense untold

cruelty. Therefore, the appellant filed HMOP.No.584/2018 under

Section 13(1)(i-a) of the Hindu Marriage Act, 1955, before the

Additional Principal Family Court, Coimbatore, seeking dissolution of

the marriage on the ground of cruelty. During the pendency of the

said Original Petition, the respondent wife has moved I.A.No.1/2019

for monthly maintenance making false averments that the appellant

https://www.mhc.tn.gov.in/judis CMA No.2278 of 2021

has been running an electrical shop and earning a huge income of

Rs.5,00,000/- per month, that was not even substantiated. Again,

she made yet another false allegation that the appellant has been

receiving rental income from his properties. The learned Family

Court Judge, without receiving any oral and documentary evidence

ordered the appellant to pay a sum of Rs.15,000/- which is higher

and unacceptable as the appellant is a physically challenged and left

with any source of income.

3. We are unable to find any merits on the submissions of

the learned Counsel for the appellant. The reason being that when

the respondent has moved I.A.No.1/2019 before the Family Court

below, she has pleaded therein that the appellant is running an

electrical shop by which he is receiving a sum of Rs.5,00,000/- per

month. More over she also pleaded that the appellant is deriving a

rental income of Rs.5,00,000/- from his immovable properties. In

support thereof, Ex.P.1 a series of two printouts of photographs

showing his shop with Name Board M.S.Electricals was produced.

Again Ex.P.2 a Visiting Card of the appellant showing his name as

R.Suresh Kumar with Phone Numbers was also produced before the

Family Court. But curiously enough, the appellant in his counter

affidavit has not specifically denied about the closure of electrical

https://www.mhc.tn.gov.in/judis CMA No.2278 of 2021

shop with sufficient evidence and also about the denial of rental

income although he has made some general denial. Therefore, there

is no any specific denial of the said averments made by the

respondent-wife by producing enough evidence to show that his shop

has been shut down or wound up. Besides, the respondent has

produced Ex.R.1 a print out showing alleged Trading, Profit and Loss

Account of M.S.Electricals, for the year ending 31st March 2019

whereas the appellant has not produced any contra evidence. Hence,

the learned Family Court, accepting her case that the appellant is

running an Electrical Shop and earning substantial sum and also

getting rental income from his immovable properties based on Ex.P.1

and Ex.P.2, ordered only a meagre sum of Rs.15,000/- per month

towards interim maintenance. Therefore, when a sum of Rs.15,000/-

has been ordered in spite of the fact that there was an allegation that

the appellant has been receiving Rs.10,00,000/- per month, we are

unable to find any merit in the present Appeal.

4. In the result, the Writ Appeal fails and the same is

accordingly dismissed. No costs. Consequently, connected

Miscellaneous Petition is closed.

                                                                   (T.R.J.,)      (D.B.C.J.,)


https://www.mhc.tn.gov.in/judis
                                                                       CMA No.2278 of 2021

                     tsi                                           15.11.2021




                     To

The Additional Principal Judge, Additional Principal Family Court,

Coimbatore.

https://www.mhc.tn.gov.in/judis CMA No.2278 of 2021

T.RAJA, J.

and D.BHARATHA CHAKRAVARTHY, J.

tsi

C.M.A.No.2278/2021

25.11.2021

https://www.mhc.tn.gov.in/judis CMA No.2278 of 2021

https://www.mhc.tn.gov.in/judis

 
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