High Court Kerala High Court

Sajid vs Sulfat on 16 March, 2010

Kerala High Court
Sajid vs Sulfat on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 287 of 2009()


1. SAJID, AGED 27 YEARS, S/O.KUNHABDULLA,
                      ...  Petitioner

                        Vs



1. SULFAT, AGED 21 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/03/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 287      OF 2009
               = = = = = = = = = = = = = = =
          Dated this the 16th day of March, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Kozhikode in M.C.282/07. The main dispute is only

regarding the quantum. The respondent is working abroad

and on that basis the Family Court has awarded Rs.2,000/- as

maintenance. The learned counsel for the revision petitioner

would contend before me that he is only a manual worker

therein and his income is only sufficient for his existence

there. I am not prepared to accept that contention as such.

But there are cases where people work in difficult conditions in

gulf countries as well. Taking into consideration those aspects

I am inclined to show a slight leniency by decreasing the

maintenance amount by Rs.200/-. Therefore the R.P.(F.C.) is

disposed of by modifying the order of maintenance from

Rs.2,000/- to Rs.1,800/- per month payable from the date of

petition. The amount, if any, paid or deposited shall be taken

credit to.

M.N. KRISHNAN, JUDGE.

ul/-