High Court Kerala High Court

K.V.Sumeera vs T.V.Ramachandran on 31 October, 2006

Kerala High Court
K.V.Sumeera vs T.V.Ramachandran on 31 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28165 of 2006(S)


1. K.V.SUMEERA, AGED 27 YEARS, D/O. SANTHA,
                      ...  Petitioner
2. AMRITHA (MINOR), AGED 9 YEARS,
3. ATHIRA (MINOR),

                        Vs



1. T.V.RAMACHANDRAN, S/O. SANKUNNI VARIYAR,
                       ...       Respondent

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :31/10/2006

 O R D E R
                (M.RAMACHANDRAN & K.T.SANKARAN, JJ)
            ----------------------------------------------------------------

                        W.P.(C).No. 28165 of 2006-S

            -----------------------------------------------------------------
               Dated this the 31st day of October, 2006

                                   JUDGMENT

Ramachandran, J:

An order dated 18-10-2006 in E.A.No.21/06 in

E.P.No.75 of 2005, filed in O.P.No.502 of 2004 before the

Family Court, Malappuram, is subjected to challenge at the

instance of the wife and children of the respondent herein,

on a plea that the Family Court had overlooked certain

relevant material aspects and there is a prima facie error in

the order.

2. The wife and children (Petitioners herein) had

been directed to be paid maintenance, at the rate of

Rs.750/-, 650/- and 600/- (a total amount of Rs.2000/-), as

coming from the respondent. There was default in

payments. The petitioners herein had also come to notice

that there were hectic attempts to alienate certain

properties at the instance of the respondent, which would

have landed them in trouble. So much so an attachment had

been brought at their instance.

[WPC No.28165 of 2006] -2-

3. Thereupon, respondent had filed a petition before

the Family Court pointing out that substantial amounts were

liable to be blocked and the order has to be appropriately

varied. An order had been passed earlier. Feeling aggrieved

thereby, the petitioners herein had filed W.P.(C).No.22055 of

2006 and the matter was remitted back to the Family Court

for a fresh consideration, by judgment dated 31-08-2006. The

present orders had been passed thereafter.

4. Mr.K.Ramachandran, appearing for the petitioners,

submits that the court had overlooked certain vital aspects,

viz., that what is payable because of the order passed is

Rs.1000/- per month, which comes as interest from a deposit

of Rs.2,00,000/- in a Nationalised Bank. He points out that

when the maintenance amount came to Rs.2000/-, the

principal amount was inadequate and the direction for

payment of Rs.1000/- every month operates against the earlier

orders.

5. Mr.Chandrasekhar, appearing for the respondent,

submits that there is, of course, an oversight, but that is no

reason to vary the order, in any substantial manner. He

[WPC No.28165 of 2006] -3-

further submits that he had instructions to submit that

another amount of Rs.1,20,000/- also will be deposited along

with the deposit of Rs.2 lakhs. He submits that thereby the

wife and children will be able to get Rs.2000/- per mensem.

6. Mr.Ramachandran points out that there is every

possibility for obtaining an enhancement in the maintenance

amount in future, at least as far as the children are concerned,

and sufficient amounts are liable to be deposited, so that it

may be possible for the petitioners to claim enhancement

without unduly troubling the respondent/husband, and there is

an element of security if such a course is followed.

7. Although the suggestion is opposed by

Mr.Chandrasekhar, we feel that as the respondent/ husband

has been gracious enough to offer a deposit Rs.3.2 lakhs, it

may be more appropriate that he deposits Rs.3.5 lakhs in total

so that the petitioners will be able to draw Rs.2000/- per

month from the interest that accrues. Of course there will be

a slight surplus, but that is not sufficient to cause an

unreasonable burden, and may help the cause of the parties in

the long run.

[WPC No.28165 of 2006] -4-

8. In the aforesaid circumstances, we modify the

order dated 18-10-2006 and the respondent is to make a total

amount of Rs.3.5 lakhs in deposit. Respondent submits that

up to date arrears have been already paid. Petitioners will be

entitled to draw Rs.2000/- per month towards the maintenance

amount out of the interest that is to accrue on such deposit.

On such deposit, the attachment already ordered will stand

released, so that it may be possible for the respondent to deal

with the properties at his discretion. We do not think any

further directions are called for at this juncture.

9. With this modification, Ext.P3 will stand confirmed.
The writ petition is disposed of, as above.

(M.RAMACHANDRAN)
JUDGE

(K.T.SANKARAN)
JUDGE
mks/