High Court Kerala High Court

Sakkeer vs Mohammed on 28 January, 2009

Kerala High Court
Sakkeer vs Mohammed on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 35 of 2009()



1. SAKKEER
                      ...  Petitioner

                        Vs

1. MOHAMMED
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2009

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    R.P.F.C.No. 35 of 2009
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 28th day of January, 2009

                               O R D E R

The petitioners had suffered an ex parte order directing

them to pay maintenance at the rate of Rs.2,000/- each to their

father, the claimant, who is the respondent herein. The

petitioners filed application to set aside the ex parte order. That

application was a belated one. The same was filed along with an

application for condonation of delay of two months.

2. The learned Judge of the Family Court by the impugned

order indulgently granted the prayer to set aside the ex parte

order on condition that the entire amount due under the

impugned order was paid by 1.1.2009. The amount has been

deposited. The ex parte order now stands set aside.

3. It is submitted at the Bar that the claimant/father has

filed an application to withdraw the amount in deposit. It is at

this juncture that the petitioners have come before this Court to

challenge the impugned order under which the ex parte order was

R.P.F.C.No. 35 of 2009
2

set aside subject to conditions. The petitioners claim to be aggrieved

by the condition imposed.

4. I have rendered my anxious consideration to the contentions

raised. Basically it appears that the question is one of quantum and

whether the claimant/father is unable to maintain himself. I am not

persuaded to agree that the impugned order suffers from any such vice

as to justify or warrant the invocation of the revisional jurisdiction of

superintendence and correction. Needless to say, when the learned

Judge of the Family Court disposes of the matter afresh, the learned

Judge must make appropriate observation regarding the adjustment/

application of the amount that has already been deposited in pursuance

of the impugned order. The same shall now be released to the

claimant/father forthwith.

5. With the above observations this R.P.F.C. is dismissed.

(R. BASANT)
Judge
tm