High Court Kerala High Court

Mini K.K vs P.P.Jayanandan on 19 March, 2009

Kerala High Court
Mini K.K vs P.P.Jayanandan on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 111 of 2007()


1. MINI K.K,AGED 35,W/O.P.P.JAYANANDAN,
                      ...  Petitioner

                        Vs



1. P.P.JAYANANDAN,AGED 37,S/O.PADMANABHAN,
                       ...       Respondent

2. STATE OF KERALA TO BE REP.BY PUBLIC

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/03/2009

 O R D E R
                    M.N.KRISHNAN, J.
                  -------------------------------
              R.P.(FC).NO.111 OF 2007 ()
                -----------------------------------
        Dated this the 19th day of March, 2009

                          O R D E R

This revision is preferred against the order of the Family

Court, Ernakulam in M.C.No.275/2002. The court below did

not entertain the case and dismissed the claim. When the

matter came up before me today, the advocates appearing for

both sides were very co-operative and we had discussions

across the bar. The learned counsel for the husband would

submit before me that he is not able to make much income and

he is suffering from chronic migraine head ache which

prevents him from doing work and it is also submitted by him

that the wife is a qualified nurse who can get employment

anywhere. As on date, the wife is not employed and so she is

liable to be maintained by a husband. So, after great

persuasion, I feel that an amount of Rs.850/- can be fixed as

maintenance in this case. Therefore, I set aside the order

passed by the court below and award a maintenance at the

R.P.(FC).111/07 2

rate of Rs.850/- per month from the date of order, namely,

20.3.2006. This R.P. Is accordingly disposed of.

M.N.KRISHNAN
JUDGE

prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008