High Court Kerala High Court

Venugopalan vs Abhijitha Venugopalan (Minor) on 17 February, 2009

Kerala High Court
Venugopalan vs Abhijitha Venugopalan (Minor) on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 46 of 2004()


1. VENUGOPALAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. ABHIJITHA VENUGOPALAN (MINOR),
                       ...       Respondent

2. AMBIKA VENUGOPALAN, AGED 36 YEARS,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :17/02/2009

 O R D E R
                               P.R. RAMAN &
                     T.R. RAMACHANDRAN NAIR, JJ.
                   = = = = = = = = = = = = = = = = = = = =
                       MAT. APPEAL NO. 46 OF 2004
                 = = = = = = = = = = = = = = = = = = = = = =

            DATED THIS, THE 7TH DAY OF OCTOBER, 2008.

                                  O R D E R

Raman, J.

Based on the settlement between the parties, an amount of Rs.

30,000/- (Rupees thirty thousand only) was paid by the appellant in full and

final satisfaction of the claim towards maintenance by the respondent. This

is recorded. The claim, if any, regarding the future maintenance for the wife

and children will, however, be decided by the court below in accordance

with law. We make it clear that the settlement between the parties as above

will not affect such right and defence of either parties. In case any interim

application is made, pending final adjudication, the Family court can

consider the same and pass orders in accordance with law.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-