High Court Kerala High Court

Zakkeer vs Lijamol.P.J. on 29 June, 2009

Kerala High Court
Zakkeer vs Lijamol.P.J. on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 241 of 2009()


1. ZAKKEER, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. LIJAMOL.P.J., AGED 29 YEARS,
                       ...       Respondent

2. KICHU, S/O.LIJAMOL.P.J., AGED 2 1/2YEARS

3. BICHU, S/O.LIJAMOL.P.J., AGED 2 1/2YEARS

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/06/2009

 O R D E R
                               THOMAS P. JOSEPH, J.
                              --------------------------------------
                               R.P.(FC) No.241 of 2009
                              --------------------------------------
                       Dated this the 29th day of June, 2009.

                                           ORDER

Heard counsel for petitioner.

2. This revision is in challenge of the interim order for payment of

maintenance in favour of respondent Nos.2 and 3, children aged two and a half

years (twins). Though there was a request for interim maintenance for

respondent No.1, that request was not allowed. Considering the age of the twins

(respondent Nos.2 and 3) petitioner was directed to pay interim maintenance to

them at the rate of Rs.1,500/- per month. It is contended by the learned counsel

that petitioner is unable to pay maintenance at that rate.

2. It is not disputed that petitioner is a gulf returnee though that by

itself is not sufficient to draw any inference regarding his means. Provision for

interim maintenance is to prevent vagrancy and ameliorate distress in the

course of trial of the case. Even as per the statement of learned counsel two

other cases are also pending between the parties. Children aged two and a half

years cannot be left to starve until the case is disposed of by the learned Judge

of Family Court. The amount awarded is only at the rate of Rs.50/- per day to

each of the children who are aged two and a half years. I am not satisfied that

the amount awarded is exorbitant so as to call for interference at this stage.

RP(FC) No.241/2009

2

Petitioner can raise all his contentions including his incapacity to pay

maintenance in the trial court. There is no reason to interfere with the order

under challenge in this revision.

Revision fails. It is dismissed.

THOMAS P.JOSEPH,
Judge.

cks