IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 56 of 2009()
1. G.SANKARAN NAIR, AGED 75,
... Petitioner
Vs
1. SOURINGAL SUKUMARI, VIYYAKURISI AMSOM,
... Respondent
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
R.P(F.C)No. 56 OF 2009
---------------------------------
Dated this the 13th day of February, 2009
O R D E R
This revision is preferred against the order of the Family
Court, Malappuram in M.C. 331/2008. It was an application filed
under Section 127 of the Crl.P.C for enhancement of
maintenance. The old couple who got separated long back in
1974 continues fighting and ultimately the present petition is for
enhancement of the maintenance from Rs. 250/- to Rs. 2,000/-
per month. The court considered the matters before it and the
opposition of the husband is that the wife is having property. The
very production of documents in the form of judgment of the civil
court would reveal that all is not well and litigation is going on.
Now the husband admittedly is having a monthly pension of
Rs. 6,800/-. He had admitted from the box that he has got his
own house and 1 = acres of paddy field. The court below had
directed the husband to pay 10% of his pension namely Rs. 680/-
per month as maintenance. In the year 2009 when cost of living
R.P.(F.C) No. 56/2009
-2-
has gone up to the maximum it cannot be said to be on the
higher side. Therefore the order does not suffer from any
illegality or irregularity which requires interference.
Therefore the R.P(F.C) is dismissed.
M.N. KRISHNAN,JUDGE
vkm