IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 442 of 2007()
1. T.MUBARAK AHAMMED, S/O.MOIDEEN KUNHI,
... Petitioner
Vs
1. THOTTATHIL NASEERA BEEGUM,
... Respondent
2. SAMEER AHAMMED, AGED 18 YEARS,
3. THANVEER AHAMMED, AGED 18 YEARS,
For Petitioner :SRI.V.RAMKUMAR NAMBIAR
For Respondent :SRI.V.RAJAGOPAL
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/03/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
R.P.(F.C.) NO. 442 OF 2007
= = = = = = = = = = = = = = =
Dated this the 10th day of March, 2010.
O R D E R
This revision is preferred against the order of the Family
Court, Kannur in M.C.295/04 whereby the Court awarded a
maintenance at the rate of Rs.1,000/- each to two children of
the revision petitioner. It is against that decision the husband
has come up in revision.
2. Heard. So far as the maintenance to the wife is
concerned it has not been found in her favour and the revision
is only filed against the maintenance awarded to the minor
children. The children are also almost in the process of
attaining majority. By this time they would have attained
majority. They were aged 17 and 16 as per the age shown in
the petition. The Tribunal has only awarded a nominal amount
of Rs.1,000/- each as maintenance to the two children. The
Tribunal has taken into consideration the fact that just
because the children are studying in expensive school the
entire burden shall not be borne by the husband. By any
R.P.(F.C.) NO. 442 OF 2007
-:2:-
stretch of imagination the order of maintenance for them
cannot be said to be excessive and both the children are
entitled to get the sum till they attain majority. As per the
orders of the Court some amount has been deposited and if it
is not withdrawn or lying in deposit that shall be given credit
to and given to the children, if any balance is there, it can be
recovered.
R.P.(F.C.) is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-