High Court Kerala High Court

Parayil Abdul Latheef vs Vettiyattil Asiya And Another on 2 March, 2010

Kerala High Court
Parayil Abdul Latheef vs Vettiyattil Asiya And Another on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 510 of 2007()



1. PARAYIL ABDUL LATHEEF
                      ...  Petitioner

                        Vs

1. VETTIYATTIL ASIYA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :SRI.DEVAPRASANTH.P.J.

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :02/03/2010

 O R D E R
                        M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                R.P.(F.C.) NO. 510       OF 2007
               = = = = = = = = = = = = = = =
          Dated this the 2nd day of March, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Malappuram in M.C.692/05. The said petition was for

enhancement of maintenance and it was enhanced to

Rs.1,500/-. The court also directed to pay an amount of

Rs.35,000/- as medical expenses. Now it is challenging the

same the revision is filed before this Court.

2. The learned counsel for the respondent had brought

to my notice by producing a copy of the order passed by the

Family Court, Malappuram in M.C.285/09. In the said case the

matter was settled between the parties and had made an

endorsement in the M.C. for payment of Rs.2,300/- per

month. That has been recorded and M.C. was allowed

directing the respondent to pay enhanced maintenance at the

rate of Rs.2,300/- per month from the date of filing of that

R.P.(F.C.) NO. 510 OF 2007
-:2:-

M.C. Therefore subsequent enhancement also is conceded. In

the backdrop of these developments there remains nothing for

consideration and therefore the R.P.(F.C.) is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-