IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 376 of 2009()
1. KRISHNASRE D/O.USHADEVI,
... Petitioner
Vs
1. ROHIT THILAK,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.S.ARUN KUMAR
For Respondent :SRI.C.A.CHACKO
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :20/01/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
R.P.(F.C).No.376 OF 2009
&
R.P.(F.C).No.411 OF 2009
.............................................
Dated this the 20th day of January, 2010.
O R D E R
R.P.(F.C).No.376 OF 2009 is filed by the wife against
the order of maintenance claiming enhancement and R.P.
(F.C).No.411 OF 2009 is filed by the husband against the
order of maintenance with a prayer to set aside the order
on the ground that the wife does not have any right to get
maintenance. The court below after consideration of the
materials had ordered a sum of Rs.1,000/= to be paid as
maintenance from 28..3.2008. It is against that decision
both these revisions are preferred.
2. The learned counsel for the revision petitioner in
R.P.(F.C).No.411 OF 2009 would submit before me that
while the case was being proceeded with, the lawyer was
absent on a particular day and when adjournment was
sought for, it was not granted and therefore, the party
himself cross examined and on account of his inexperience,
he was not in a position to do things properly and even did
: 2 :
R.P.(F.C).No.376 OF 2009
&
R.P.(F.C).No.411 OF 2009
not mark the documents which was really necessary to be
looked into the case.
I find that the document alleged to be executed by the
parties is produced before the family court which requires
consideration to decide the case. I do not want to elaborate
further on the ground that it will prejudice one of the
parties. Since I am inclined to grant an opportunity, I also
impose a condition for getting that benefit by directing the
revision petitioner in R.P.(F.C).No.411 OF 2009 to pay a sum
of Rs.15,750/= to the wife on or before 25.2.2010 and
continue to pay at the rate of Rs.750/= per month till a
final decision is taken in the matter. If the amount is paid on
or before that date, the parties be permitted to produce
further evidence and documents in support of their respective
contentions and the matter be disposed of in accordance
with law. If the amount is not paid on or before 25..2.2010,
the benefit granted is withdrawn and the revision filed by
the husband will stand dismissed and the claim petition
for enhanced maintenance shall be tried by the family
: 3 :
R.P.(F.C).No.376 OF 2009
&
R.P.(F.C).No.411 OF 2009
court on that regard. Parties are directed to appear before
the family court on 25.2.2010. It is also made clear that if
any amount is already paid, that shall be adjusted towards
Rs.15,750/= and the balance need alone be paid.
M.N. KRISHNAN, JUDGE
cl