High Court Kerala High Court

M.P.Akash Radhakrishnan vs G.Simitha on 18 May, 2010

Kerala High Court
M.P.Akash Radhakrishnan vs G.Simitha on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15160 of 2010(R)



1. M.P.AKASH RADHAKRISHNAN
                      ...  Petitioner

                        Vs

1. G.SIMITHA
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :18/05/2010

 O R D E R
              R.BASANT & M.C. HARI RANI,JJ

        ==============================


               W.P.(CIVIL)NO. 15160 OF 2010

          ============================

        DATED THIS THE 18TH DAY OF MAY 2010

                          JUDGMENT

Basant,J.

The petitioner is the husband of the first respondent and

father of respondent No.2. Respondent No.2 is the minor child.

The wife has filed an application for divorce. That matter is

pending before the Family Court from 2008. The wife filed an

application for litigation expenses and maintenance pendente

lite. She claimed that she is impecunious and has no income of

her own. Her husband, the petitioner is employed abroad and

earns an income of Rs.50,000/- per mensem, she asserted. The

application was resisted. Husband denied the allegations about

his means and the want of means on the part of the claimant-

wife. No evidence was produced before the court below. On the

materials available in the case, the court below proceeded to

pass the impugned interim order directing payment of an

amount of Rs.7500/- as litigation expenses and an amount of

w.p.(c)no. 15160/2010 2

Rs.6,000/- per mensem as maintenance.

2. The petitioner claims to be aggrieved by the impugned

order. He prays that the extra ordinary constitutional

jurisdiction of this Court may be invoked to interfere with the

impugned order.

3. What is his grievance? According to him, the amount of

Rs.6,000/- awarded as monthly maintenance is excessive and

beyond his means. That he was employed abroad is admitted. He

has, of course, a case that he left his employment abroad and

has come to India. Not a scintilla of material placed before the

court below to substantiate this assertion. The wife is admittedly

in India. She asserted that she has no employment. Husband

asserted that she has employment and income.

4. Absolutely no materials were placed before court in

support of the assertions of the petitioner. The order passed by

the court below, in these circumstances, according to us, is

absolutely reasonable and at any rate does not warrant

interference invoking the extra ordinary constitutional

jurisdiction under Article 227 of the Constitution of India. This,

we are satisfied, is not a fit case where this Court should invoke

its jurisdiction under Article 227 of the Constitution of India to

w.p.(c)no. 15160/2010 3

interfere with the impugned order. The challenge raised,

therefore fails. This writ petition deserves to be dismissed in

limine.

5. The learned counsel for the petitioner prays that there

may be a direction for expeditious disposal of the O.P.filed in

2008. We need only mention that the learned Judge of the Family

Court must make every endeavour to dispose of

O.P.NO.415/2008 as expeditiously as possible.

6. In the circumstances of the case, this writ petition is

dismissed with the above directions.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.

w.p.(c)no. 15160/2010    4