High Court Kerala High Court

K.T. Nazar vs P. Aneesabi on 3 October, 2008

Kerala High Court
K.T. Nazar vs P. Aneesabi on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 56 of 2008()


1. K.T. NAZAR, S/O. MOIDEEN KOYA,
                      ...  Petitioner

                        Vs



1. P. ANEESABI,
                       ...       Respondent

2. ANAS, S/O. K.T. NAZAR,

3. STATE OF KERALA,

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice R.BASANT

 Dated :03/10/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   R.P.(FC) No. 56 of 2008
            -------------------------------------------------
          Dated this the 3rd day of October, 2008

                               ORDER

There is no representation for the petitioner/husband.

The respondent/wife/claimant is represented by counsel.

Learned counsel for the respondent submits that the matter

has been settled between the parties as per Annexure-A1

agreement entered into between them subsequent to the filing

of this RP(FC). In these circumstances, it is prayed that the

impugned order may be set aside accepting the subsequent

settlement as per Annexure-A1. It is further prayed that there

may be a direction that all amounts remaining in deposit in

this case before the Family Court, Malappuram, shall be

released to the claimants/respondents herein.

2. I accept the request of the learned counsel for the

respondent. This revision petition is, in these circumstances,

R.P.(FC) No. 56 of 2008 -: 2 :-

allowed. The impugned order in so far as it relates to the

payment of maintenance to the 1st claimant/wife is set aside.

The maintenance awarded to the 2nd claimant is modified and it

is directed that he will be entitled for maintenance at the rate of

Rs.500/- per mensem from 14/8/08. All amounts in deposit shall

be released to the claimants.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge