High Court Kerala High Court

Dinesan.K.U vs Preethi.C.S on 16 November, 2010

Kerala High Court
Dinesan.K.U vs Preethi.C.S on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (FC).No. 731 of 2010(R)


1. DINESAN.K.U,AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. PREETHI.C.S,AGED 42 YEARS,D/O.VILASINI,
                       ...       Respondent

                For Petitioner  :SRI.M.G.DEVIPRASADAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/11/2010

 O R D E R
                            R. BASANT &
                   K. SURENDRA MOHAN, JJ.
             -------------------------------------------------
                   O.P.(FC) No. 731 of 2010-R
             -------------------------------------------------
         Dated this the 16th day of November, 2010

                             JUDGMENT

Basant,J.

The spouses are the parties. Claim for maintenance under

Sec.125 Cr.P.C. has been pending before the Family Court,

Ernakulam from 2009. An application for interim maintenance

was also filed. The same was also pending from 24/9/09.

2. Marriage is admitted. The contention raised is that on

disposal of an item of property belonging to the husband, a lump

sum amount has been paid to the wife. No documents were

produced to support that plea. There is no contention that the

wife is employed or has any independent source of income. The

wife asserted that the husband has employment and income.

The husband denied the same. In these circumstances, the

court below proceeded to issue the impugned direction to pay

O.P.(FC) No. 731 of 2010 -: 2 :-

interim maintenance at the rate of Rs.1,500/- per mensem with

effect from 24/9/09 i.e., the date of petition.

3. The petitioner claims to be aggrieved by the impugned

order. The petitioner prays that the extraordinary constitutional

jurisdiction available to this Court under Art.227 of the

Constitution may be invoked to interfere with the impugned

order.

4. We have heard the learned counsel for the petitioner.

We find absolutely no justification in the prayer to invoke the

jurisdiction under Art.227 of the Constitution. Status is

admitted. The inability of the wife to maintain herself does not

appear to be disputed. The contention that a lump sum amount

has been paid has not been substantiated. The matter has been

pending before the court below for about a year. We do not, in

these circumstances, find any merit in the prayer to grant

further time to adduce evidence in this application for interim

maintenance. The order directing payment of interim

maintenance, we are satisfied, is absolutely fair, reasonable and

just. The same does not call for interference by invoking the

jurisdiction under Art.227 of the Constitution.

5. This petition is accordingly dismissed.

6. We, however, direct the learned Judge of the Family

O.P.(FC) No. 731 of 2010 -: 3 :-

Court to dispose of M.C.No.103/09 as expeditiously as possible –

at any rate, within a period of 6 months from the date on which a

copy of this judgment is placed before the Family Court by the

learned counsel for the petitioner. Compliance shall be

reported to this Court.

7. Hand over a copy of this judgment to the learned

counsel for the petitioner.

Sd/-

R. BASANT
(Judge)

Sd/-

K. SURENDRA MOHAN
(Judge)

Nan/

//true copy//

P.S. to Judge