IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2027 of 2007(S)
1. ASIFA (MINOR), AGED 3 YEARS,
... Petitioner
2. ANWER SADATH, AGED 34 YEARS,
Vs
1. JAWAHIRA BHANU, D/O.KHALID KUTTY,
... Respondent
2. KHALID KUTTY, RESIDING AT "KODIYIL
For Petitioner :SRI.P.V.VENUGOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER
Dated :17/01/2007
O R D E R
KURIAN JOSEPH & A.K. BASHEER, JJ.
- - - - - - - - - - - - - - - - - -
W.P.(C)NO.2027 OF 2007-S
- - - - - - - - - - - - - - - - - -
DATED THIS THE 17TH DAY OF JANUARY, 2007.
JUDGMENT
Kurian Joseph, J.
This writ petition is filed for the following relief:
“To issue a writ of mandamus or any appropriate writ or order or
direction in the nature of mandamus commanding the respondent by
declaration that the 1st petitioner is eligible to be protected by
safeguarding the life of the 1st petitioner by overcoming and meeting all
medical expenses and to fulfill the duty as a father and more lovable
affectionate than anyone else.”
Though we spent quite some time, we are unable to comprehend what exactly is
the grievance of the petitioners. Learned counsel for the petitioners submits that
there is an oral direction by the Family Court to pay maintenance at the rate of
Rs.500/- to respondent No.1. It is submitted that the invalid child is being looked
after by the second petitioner and hence there is no point in granting any
maintenance to the first respondent for maintaining the first petitioner. These are
matters for the petitioners to bring to the notice of the Family Court. We are sure
that if the case of the petitioners is properly pleaded and presented before the
Family Court, the court will pass appropriate orders and if still they are aggrieved
W.P.(C) 2027/2007 2
by the orders thus passed by the Family Court, it will be open to the petitioners to
pursue their remedies in appropriate proceedings.
Without prejudice to the above right, this writ petition is dismissed.
(Kurian Joseph, Judge.)
(A.K. Basheer, Judge.)
kav/