IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 443 of 2007()
1. ANANTHALAL, AGED 32 YEARS,
... Petitioner
Vs
1. VILASINI, AGED 28 YEARS,
... Respondent
2. GAYATHRI(MINOR), AGED 2 YEARS,
For Petitioner :SRI.JESWIN P.VARGHESE
For Respondent :SRI.P.K.RAMKUMAR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/03/2010
O R D E R
M.N.KRISHNAN,J.
======================
R.P.(F.C) No.443 OF 2007
======================
Dated this the 15th day of March 2010.
O R D E R
This revision is preferred against the order of
maintenance passed by the Family Court, Kalpetta in
M.C.No. 25/2006. The revision petitioner is the husband and
he has challenged the maintenance ordered at the rate of
Rs.750/- each to the wife and child. The learned counsel for
the revision petitioner contends before me that he is only a
driver of a taxi getting monthly income of Rs.2,000/- and
therefore he cannot be saddled with so much of liability. It
is not easy to accept the contention that now a days taxi
driver’s income is only Rs.2,000/- per month. Even a manual
labourer get more than Rs.3,000/- to Rs.4,000/- per month.
Therefore, a reasonable amount has been awarded as
maintenance. It is true that the child is aged 2 years and
therefore some leniency can be seen in the order of
maintenance for the time being. I feel the order of
R.P.(F.C) No.443 OF 2007 2
maintenance of Rs.750/- to the wife can be retained and
child can be reduced to Rs.500/-, both payable from the
date of petition.
In the result, R.P(FC) disposed by retaining
maintenance of wife at Rs.750/- and that of child be
reduced to Rs.500/- both payable from the date of petition
and mother is authorised to receive the maintenance on
behalf of child. If any amount is paid or deposited that shall
be given credit to.
Disposed of accordingly.
M.N.KRISHNAN,JUDGE.
mns