Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Roopaselvan vs K.Sabitha
2025 Latest Caselaw 394 Mad

Citation : 2025 Latest Caselaw 394 Mad
Judgement Date : 2 June, 2025

Madras High Court

S.Roopaselvan vs K.Sabitha on 2 June, 2025

Author: Sathi Kumar Sukumara Kurup
Bench: Sathi Kumar Sukumara Kurup
                                                                                                Crl.R.C.No.876 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 02.06.2025

                                                            CORAM :

                         THE HON'BLE MR. JUSTICE SATHI KUMAR SUKUMARA KURUP

                                         Criminal Revision Case No.876 of 2021
                                                          and
                                               Crl.M.P.No. 12384 of 2021


                  S.Roopaselvan                                                     ... Petitioner


                                                              Versus


                  1. K.Sabitha
                  2. Minor Harsha Mirthula                          ... Respondents
                     D/o.S.Roopaselvan
                     Represented by next friend natural guardian mother K.Sabitha


                            Criminal Revision Petition filed under Section 397 and 401 of Cr.P.C., to

                  set aside the fair and decreetal order dated 17.06.2020 passed in M.C.No.86 of

                  2018 on the file of the Family Court, Namakkal.


                  For Petitioner                       :         Mr.S.Thirumurugan
                                                                 for M/s. S.Senthil

                  For Respondents                      :         Mr.G.C.Nelson Britto
                                                                 for M/s.C.E.Pratap



                                                             ORDER

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

This Criminal Revision Case had been filed to set aside the fair and

decreetal order dated 17.06.2020 passed in M.C.No.86 of 2018 on the file of

the Family Court, Namakkal.

2. The brief facts, which are necessary for the disposal of this

Criminal Revision, are as follows:-

2.1. The maintenance case in M.C.No.86 of 2018 had been filed by the

wife/first Respondent herein. As per the averments in the petition for

maintenance, the marriage between the first Petitioner and the Respondent was

an arranged marriage performed by the elders of both families and the marriage

was performed on 11.09.2013 at Shri Palaniappa Kalyana Mandapam,

Ottanchathiram, Dharapuram Road at Ottanchatram. After the marriage, the

first Petitioner/wife and the Respondent/husband was residing at Bengaluru

where the Respondent/husband was employed as a Software Engineer in

McAfee Software (India) Private Ltd., Spaces Fairway, Fairway Business Park,

Survey Nos.10/1, 11/2 and 12/2B of Chalaghutta Village, Next to Embassy

Golf Links, Domlur, Bengaluru – 560 071, Karnataka.

2.2. In the course of the matrimonial life, the first Petitioner/wife

became pregnant. In the seventh month of pregnancy, as per the customary

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

practice between the spouses, the elders of both the families performed

Valaikappu Ceremony at Bengaluru. After the Valaikappu Ceremony, the first

Petitioner/wife was taken to her parental house by her parents. On 08.09.2015

she delivered a female child/second Petitioner. The child was named as Harsha

Miruthula. As per the petition averments in M.C.No.86 of 2018, the birth of

the child was informed to the Respondent/husband and in-laws by the family of

the first Petitioner/wife, however, none of them visited the child. The parents

of the first Petitioner/wife are daily wage labourers and with great difficulty,

they are maintaining their daughter and granddaughter. Whereas the

Respondent/husband is working as a Software Engineer and earning

Rs.1,25,000/- per month. The Respondent/husband is having agricultural lands

and buildings and through which, the Respondent/husband and his family earns

not less than Rs.5,00,000/- per month apart from the salary drawn by the

Respondent/husband. Still the Respondent/husband failed to maintain the

Petitioners/wife and the child. Therefore, the wife had filed M.C.No.86 of

2018 seeking Rs.30,000/- per month from the Respondent/husband .

2.3. The Respondent/husband filed counter resisting the claim. Also,

the Respondent/husband had filed H.M.O.P.No. 4058 of 2018 at Bengaluru

under Section 13(1)(ia), 13(1)(b) of Hindu Marriage Act, 1955 seeking divorce

against the first Petitioner/wife for desertion and cruelty. The contents of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

H.M.O.P.No.4058 of 2018 was reiterated as counter in M.C.No.86 of 2018

stating that after marriage, the husband took the wife on honeymoon to Kerala.

After the marriage, they had booked a flat on rent and celebrated house

warming ceremony. The Respondent/husband purchased all the household

articles including provisions. The marriage expenses was also raised by the

husband. When the Respondent/husband wanted to resign his job at Bengaluru

and join a job at Chennai, the first Petitioner/wife resisted claiming she cannot

adjust to hot weather at Chennai. The Respondent/husband was overburdened

with work at Bengaluru, still he continues the job considering the request of his

wife to continue the job at Bengaluru. Also the the first Petitioner/wife was

suffering from Thyroid and Diabetics and she was given treatment at

Bengaluru. The first Petitioner/wife is not cordial towards the family members

of the husband. She uses abusive words against the husband. When the

Respondent/husband went to meet her after the Valaikappu Ceremony in her

native place - Ottanchatram, he gave her Rs.20,000/- for medical expenses.

On subsequent visits, he gave her Rs.2,000/- which she did not accept it. She

wanted Rs.20,000 for every visit and not for every month. She used to pick up

quarrel even through mobile phone and ill-treat her husband. After delivery of

the child, when the message received by the Respondent/husband, he along

with his parents and sister eagerly went to meet the child but they were treated

badly by the first Petitioner/wife and her parents. Subsequently, the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

Respondent/husband could not meet them. The father-in-law threatened the

Respondent/husband stating that the brother of first Petitioner/wife viz., Suresh

is a rowdy and he will go to any extent of even annihilating him. Also the

brother of the first Petitioner in the maintenance case, after consuming

alcoholic drinks, picked up quarrel through the mobile phone of the

Respondent in the maintenance case. Since he was using intemperate language

the Respondent in the maintenance case switched it off. He again contacted the

mother of the Respondent and father of the Respondent. Since they knew

about his intemperate language, they did not pick up the phone. Under those

circumstances, the Respondent/husband did not visit the family of the in-laws.

Subsequently, the relatives, uncles of the Respondent/husband had peace

meetings with the parents of the first Petitioner in the maintenance case and

only after the Respondent along with his parents, uncles was able to meet the

child and the first Petitioner in the maintenance case conceded that she will

join in the matrimonial home. Subsequently, she left the matrimonial home, as

he wanted to be with her parents. Subsequently, she gave information that she

had taken up a job as Lecturer in PGP Arts and Science College, Namakkal-

Karur Main Road, Namakkal District where she is paid monthly salary of

Rs.25,000/- per month. The request of the Respondent/husband that till the

child is able to take care of herself, she can avoid joining as a Lecturer was not

headed to. The first Petitioner/wife is under the spell of the parents and her

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

brother. She never respects the words of the Respondent/husband or the

parents of the husband. Every time, she finds fault with the

Respondent/husband and parents of the husband. Therefore, on that ground,

the Respondent/husband filed H.M.O.P.No.4058 of 2018 before the learned

Judge, Family Court, Bengaluru, seeking dissolution of marriage. The

contumacious behaviour of the first Petitioner/wife was treated as grounds for

divorce. She does not have an intention to live as a dutiful wife and living in

peaceful, harmonious atmosphere. Therefore, frustrated by the conduct of the

first Petitioner/wife, the Respondent/husband was forced to file a petition for

dissolution of marriage. The contents of the petition in HMOP No.4058 of

2018 was filed as counter in the maintenance case by the Respondent/husband.

During enquiry, the first Petitioner in maintenance case examined herself as

P.W-1 and she had a marked three documents as Ex.P-1 to Ex.P-3. Ex.P-1 is

the marriage invitation card. Ex.P-2 is the marriage registration certificate.

Ex.P-3 is the birth certificate of their daughter Harsha Mirthula. The

Respondent/husband had examined himself as R.W-1 and no documents had

been marked on his side.

2.4. The Respondent/husband in the counter had stated that as the

father of the child, he is ready to pay maintenance for the child. Since the first

Petitioner/wife is employed as Lecturer/Assistant Professor in a private College

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

in Namakkal and earning Rs.25,000 per month, he is not obliged to pay

maintenance to her. Also, he had stated that he is working in Bengaluru on a

temporary basis. Therefore, he is likely to lose his job any time. Therefore, he

requested that the maintenance case be dismissed against the wife and ordered

against the minor child.

2.5. On appreciation of evidence, the learned Judge, Family Court,

Namakkal, had in the discussion of evidence stated that both parties had not

filed any document as proof of salary either their own salary or the salary of

other party. Therefore, based on presumption, the learned Judge had arrived at

a conclusion that the first Petitioner/wife claimed that she is on a temporary job

as a college Lecturer/Assistant Professor and she was earning not Rs.25,000/-

as claimed by the Respondent/husband but was earning only Rs.10,000/- and

the child had been admitted in a School and she has to pay Rs.60,000/- for the

School fees which was disputed by the Respondent/husband when he had

adduced evidence as R.W-1. In the course of the cross-examination, he

claimed that Rs.60,000/- is high and he undertook to pay reasonable amount for

the maintenance of the minor child. The learned Judge in the course of

discussion of evidence presumed that the Respondent/husband having not

furnished any document as proof of the claim of salary or disputing the claim

of salary by the wife that he is drawing Rs.1,20,000/- as Software Engineer and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

Rs.5,00,000/- income from the agricultural properties and residential

properties. The learned Judge had considered the cross examination of the first

Petitioner/wife on behalf of the Respondent/husband that Respondent/husband

had availed loan for which he had to pay Rs.20,000/- per month towards

repayment of loan. Therefore, Rs.1,20,000/- is not the carry home salary. At

the same time, in the counter the Respondent/husband had claimed that “the

Respondent is having sufficient income to give his child a comfortable coupled

with good education as he has the ferver to give the same as dutiful father”.

That undertaking was taken by the learned Judge to grant Rs.15,000/- to the

minor child and Rs.5,000/- to the wife as she claimed that she is receiving only

Rs.10,000/- as salary. She had admitted that the Respondent/husband is

employed temporary in Bengaluru. Considering the fact that both are in

temporary jobs, the learned Judge had ordered Rs.5,000/- per month, for the

first Petitioner/wife and Rs.15,000/- per month, for the minor child, totally

Rs.20,000/- per month.

2.6. Aggrieved by the grant of Rs.5,000/- to the first Petitioner/wife as

maintenance, the Respondent/husband as Revision Petitioner had filed this

Revision Case seeking to set aside the order of grant of maintenance to the first

Petitioner/wife.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

3. The learned Counsel for the Revision Petitioner submitted that the

Revision Petitioner who is the Respondent in M.C.No.86 of 2018. It is the

contention of the learned Counsel for the Revision Petitioner that the marriage

between the Revision Petitioner and the first Respondent took place on

11.09.2013. It was an arranged marriage. The Revision Petitioner is employed

at Bengaluru as a Software Engineer. While so, in the course of their

matrimonial life, the first Respondent/wife became pregnant. Following the

ritual of Valaigappu, she was taken back by the parents of the first Respondent

to their house for delivery. After going to her parents house, she did not return

and there was no communication from the first Respondent/wife. The attempt

of the husband to reach out the first Respondent/wife was also resisted by the

first Respondent/wife. After the delivery of the child, there was no

communication between the Revision Petitioner and the first Respondent. The

attempt of the Revision Petitioner/husband to meet his wife and the child had

failed.

4. It is the submission of the learned Counsel for the Revision

Petitioner/Husband that the only attempt of the first Respondent/wife is to use

the money from the Revision Petitioner/husband for her luxurious life and she

is not interested in the matrimonial life.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

5. The learned Counsel for the Revision Petitioner invited the

attention of this Court to Section 125(4) of the Cr.P.C wherein it is stated that if

the wife, without any reason, is separately living from the matrimonial home,

she is not entitled to maintenance. Section 125 (4) of Cr.P.C. is extracted as

under:

“125. Order for maintenance of wives, children and parents -

(4) No wife shall be entitled to receive an (allowance for the maintenance or the interim maintenance and expenses of proceeding, as the case may be) from her husband under this Section if she is living in adultery or if, without any sufficient reason, she refuses to live with her husband, or if they are living separately by mutual consent.”

In the light of the fact that the husband had preferred H.M.O.P.No.4058 of

2018 before the learned Judge, Family Court at Bengaluru which was

subsequently transferred to the file of the Family Court, Erode, without

sufficient cause the wife had withdrawn from the family of the husband which

is ground for filing of petition for dissolution of marriage on the ground of

desertion and cruelty. Under those circumstances, she is not entitled to

maintenance. The learned Judge failed to consider those aspects and had

granted Rs.5,000/- to the wife.

6. It is the further submission of the learned Counsel for the Revision

Petitioner that the wife is a qualified person working as Professor in PGP Arts

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

and Science College in Namakkal. Also the learned Counsel for the Revision

Petitioner submitted that the first Respondent/wife had in her evidence

admitted that she is employed as Professor. The claim of the Respondent in

Maintenance case/Revision Petitioner that the first Respondent/wife is drawing

a salary of Rs.25,000/- was disputed by the wife claiming that she is drawing

only Rs.10,000/- as Professor in PGP Arts and Science College. Therefore, it is

the submission of the learned Counsel for the Revision Petitioner that the order

passed by the learned Judge, Family Court, Namakkal granting Rs.5,000/-

towards maintenance to the wife and Rs.15,000/- for the child is exorbitant. It

is the contention of the Revision Petitioner/husband that the first

Respondent/wife is not entitled to claim maintenance. Therefore, the order of

maintenance is to be set aside. The Husband as Respondent in Maintenance

case is willing to take back the child under his custody and provide her the

necessities of life including Education and other maintenance.

7. Further, the learned Counsel for the Revision Petitioner submitted

that the Petition for divorce was filed by the Husband in Bengaluru in the year

2018 which was subsequently withdrawn and transferred to the Family Court,

Erode and re-numbered as O.P.No.215 of 2023. It is still pending. Therefore, it

is the submission of the learned Counsel for the Revision Petitioner that the

order passed by the learned Judge, Family Court, Namakkal, in M.C.No.86 of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

2018, dated 17.06.2020 is to be set aside.

8. The learned Counsel for the Respondents vehemently objected to

the line of arguments made by the learned Counsel for the Revision Petitioner

and invited attention of this Court to the averments in the maintenance case by

the first Respondent/wife wherein she had stated that she was ill-treated for not

bringing dowry. Even though the parents of the first Respondent/wife had

informed the birth of the child to the Revision Petitioner/husband and the

parents of the Revision Petitioner/husband, they did not come to meet the child

at the earliest point of time. In the course of evidence, the Revision

Petitioner/husband as R.W-1 admitted that he had met the child only after three

months. In the course of cross-examination, he claimed ignorance of the death

of his father-in-law.

9. The learned Counsel for the Respondents invited the attention of

this Court to the cross-examination of R.W-1 before the learned Judge, Family

Court wherein he had claimed ignorance of the fact that the birth of the child

under the hospital in which the wife delivered the child. Subsequently, he

claimed that he had seen the child four or five months after the birth of the

child during the Temple Kumbhabishekam of Punniyagoundanvalasu Temple.

That shows there was strained relationship between the parties.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

10. The Revision Petitioner had in the maintenance case filed a

counter claiming that the parents of the first Respondent/wife are poor daily

wage earners whereas in the evidence he disputes such claim. Therefore, the

order of the learned Judge, Family Court, even though there is evidence that

the wife is employed as a Professor on temporary basis, on assumption that she

is drawing Rs.10,000/- had granted Rs.5,000/- as a responsible husband has to

pay his wife. He had in the cross-examination stated that the wife is better

qualified, she can get a better job. Therefore, he concedes that she is qualified

to get a job. When he claims that he is in temporary job, he shall not prevent

her from joining in any job and that cannot be taken as a weapon to refuse

maintenance for the wife. Therefore, the learned Counsel for the Respondent

sought to dismiss this Revision.

Point for consideration:

Whether this Revision Case is to be allowed and the order dated 17.06.2020 passed by the learned Judge, Family Court, Namakkal, in M.C.No.86 of 2018 is to be set aside regarding the grant of Rs.5,000/- per month to the wife of this Revision Petitioner?

11. Heard the learned Counsel for the Revision Petitioner

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

Mr.S.Thirumurugan and the learned Counsel for the Respondents

Mr.G.C.Nelson Britto for Mr.C.E.Pratap.

12. Perused the typed set furnished by the Revision Petitioner

containing the deposition of first Respondent/wife and the deposition of the

Revision Petitioner/husband, the order passed by the learned Judge, Family

Court in M.C.No.86 of 2018, dated 17.06.2020.

13. On perusal of the evidence and the order passed by the learned

Judge, Family Court, Namakkal, the observation of the learned Judge while

appreciating the evidence stating that both the parties had not furnished pay

slip or pay particulars as document either their own or on the other side.

Therefore, based on presumption, the learned Judge, Family Court, Namakkal,

had come to the conclusion that even on the lower side Rs.1,25,000/- is the

salary of the person employed as Software Engineer in Bengaluru. Out of

which, he had to pay Rs.20,000/- towards repayment of loan. Therefore, the

Revision Petitioner/husband had claimed in the counter that with his resources

he is able to safeguard the interest of the minor child to provide her

maintenance and education in a better, comfortable manner and taking

advantage of that averment, he had ordered Rs.15,000/- as monthly

maintenance for the minor child and ordered Rs.5,000/- to the wife/first

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

Respondent herein since there was no documentary proof regarding claim by

the Revision Petitioner/husband that the first Respondent/wife is employed as

Professor and drawing salary of Rs.25,000/-. The wife/first Respondent had

not marked document as proof of salary. She denied the suggestion of the

learned Counsel for the husband/Revision Petitioner that she is drawing not

less than Rs.25,000/- per month as salary and claimed that she was paid only

Rs.10,000/- per month. Considering the plight of the Professors in private

colleges, the claim made by the husband/Revision Petitioner that the wife/first

Respondent is paid Rs.25,000/- is denied by the wife, has to be accepted.

Since the wife/first Respondent herself had claimed that she is employed as

Professor in a private college, she is not entitled to maintenance. The Court has

to draw adverse inference regarding the salary of the wife. The claim that she

is paid Rs.10,000/- cannot at all be accepted. That is too low considering the

status of temporary Professors in a college are paid Rs.25,000/- invariably

across the State. Therefore, the suggestion by the husband/Revision Petitioner

even though denied by the wife/first Respondent has to be accepted even

otherwise she is capable of earning. As per the counter and as per the copy of

the HMOP filed along with the type set, the husband/Revision Petitioner had

claimed that the wife had been not in mental state to co-habitat with her

husband. As an educated woman, she can seek employment wherever she lives

with the husband. As a Software Engineer, he will be employed only in towns

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

an cities where there are Information Technology Parks in Tire-II cities

minimum other than Metropolitan cities. Therefore, the employment

opportunities are available for the wife also. Still, she is not willing to live with

the husband forcing him to file a petition seeking dissolution of marriage on

the ground of desertion and cruelty. Therefore, as pointed out by the learned

Counsel for the Revision Petitioner/husband, Section 125 (4) of Cr.P.C. applies

to the facts of this case which was lost sight by the learned Judge, Family

Court, Namakkal, while appreciating evidence. On sympathy, the learned

Judge had granted Rs.5,000/- to the wife. Therefore, this is fact of the case

which squarely applies to Section 125 (4) of Cr.P.C., the evidence of the

husband cannot be faulted. While appreciating evidence, the learned Judge

found that the husband/Revision Petitioner had fairly conceded as a responsible

father he is ready to pay the necessary expenses for a comfortable life for his

minor daughter. Therefore, he has not agitated or aggrieved for grant of

maintenance to the minor child. He had come by way of revision to set aside

the judgment regarding grant of Rs.5,000/- per month in favour of the wife,

ignoring the averments in the counter and ignoring the evidence of the

husband.

14. In the light of the above discussion, the point for consideration is

answered in favour of the Revision Petitioner and as against the first

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

Respondent/wife. The order dated 17.06.2020 passed by the learned Judge,

Family Court, Namakkal, in M.C.No.86 of 2018 regarding the grant of

Rs.5,000/- per month to the first Petitioner/wife of this Revision Petitioner is to

be set aside as perverse.

In the result, this Criminal Revision is allowed. The order dated

17.06.2020 passed by the learned Judge, Family Court, Namakkal, in M.C.

No.86 of 2018 regarding the grant of Rs.5,000/- per month to the first

Petitioner/wife of this Revision Petitioner is set aside. The maintenance

amount of Rs.15,000/- per month to the minor child by the learned Judge,

Family Court, Namakkal, in M.C. No.86 of 2018, dated 17.06.2020 is

confirmed. Consequently, connected miscellaneous petition is closed.

02.06.2025 srm Index: Yes/No Internet:Yes/No Speaking Order/Non-speaking Order

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

To

1. The Family Court, Namakkal.

2. The Section Officer, Criminal Section, High Court Madras.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

SATHI KUMAR SUKUMARA KURUP, J.

srm

Order made in Criminal Revision Case No.876 of 2021

02.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 11:48:17 am )

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter