IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28194 of 2005(F)
1. DEVADAS, S/O.KUTTIKRISHNAN,
... Petitioner
Vs
1. V.K.JESSY, D/O.KUPPANKUTTY,
... Respondent
For Petitioner :SRI.K.MOHANA KANNAN
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 28194 OF 2005
-----------------------------------
Dated this the 18th day of June, 2007
JUDGMENT
Heard Smt.Zohra, learned counsel for the petitioner and
Sri.V.Chitambaresh, learned counsel for the respondent. Smt.Zohra
would submit that the impugned order directing payment of Rs.1,000/- to
the wife and Rs.500/- to the child is contrary to the pleadings raised by
the petitioner. The allegation that the petitioner has a Milma booth has
been stiffly denied in Ext.P4 counter and Ext.P5 order has been passed
merely on presumptions. Mr.Chitambaresh submits that there is no
warrant at all to interfere with the impugned order which is an order
under Section 24 of the Hindu Marriage Act and it is neither wholly
unreasonable or is one which can be branded as perverse. Smt.Zohra
would further submits that subsequent to the filing of the Writ Petition
the respondent filed MC No.15 of 2005 before the Magistrates Court and
that Court has ordered maintenance to the wife and child at the rate of
Rs.1,500/-. Mr.Chitambaresh would submit that the order of the
Magistrates Court is passed merely on the basis of the interim order
passed by this Court on 04.10.05. Mr.Chitambaresh would place
reliance on the judgment of this Court.
Having considered the rival submissions addressed at the Bar, I
WPC No.28194 of 2005
2
am of the view that it cannot be said that the impugned order is vitiated
to the extent of warranting correction under Article 227.
Sri.Chitambaresh’s submission that the order was justified on the
pleadings of the parties has some force. Considering the totality of the
circumstances attending on this case, I dispose of the writ petition
reducing the amounts presently ordered under the impugned order,
payable to the wife as Rs.750/- and retaining the amount ordered for the
child as Rs.500/-. The court will not be influenced in any manner while
taking final decision in this matter by this reduction. The petitioner is
directed to clear the entire arrears at the rate of Rs.750 + Rs.500/- (total
Rs.1,250/-) within two months from today.
PIUS C. KURIAKOSE, JUDGE
btt
WPC No.28194 of 2005
3