IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34724 of 2008(S)
1. ANOOP V.V.S/O. VALAYUDHAN NAIR,
... Petitioner
Vs
1. PREETHA, P.V.D/O. PRABHAVATHY AMMA,
... Respondent
2. ANUJA D/O.ANOOP,PREVIJA, AZHIKONAM,
3. AKSHARA D/O.ANOOP PRAVIJA, AZHIKONAM
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/11/2008
O R D E R
P.R.Raman &
T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.34724 of 2008-S
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of November, 2008.
JUDGMENT
Raman, J.
This is a petition filed by the father in a matrimonial dispute
challenging the order for maintenance, Ext.P4 passed by the Family Court.
An amount of Rs.1,000/- each is awarded by way of interim maintenance to
respondents 2 and 3. Both respondents 2 and 3 are minors. They are
school going children. The court below, while passing the impugned order,
has considered all relevant aspects into consideration and we find that what
is awarded by way of interim maintenance cannot be said to be too
excessive. Further, the main matter itself is pending consideration.
Therefore, it is open to the petitioner to adduce evidence in this regard at the
final stage of the proceedings for quantification. Hence, we do not find any
good reason to interfere in the matter at this stage.
The writ petition is therefore dismissed.
( P.R.Raman, Judge.)
(T.R. Ramachandran Nair, Judge.)
kav/