High Court Kerala High Court

Sandhya vs Valsalan on 3 July, 2009

Kerala High Court
Sandhya vs Valsalan on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 49 of 2009()


1. SANDHYA, AGED 34 YEARS,
                      ...  Petitioner
2. MINOR ABHIJITH, AGED 10,
3. MINOR ANUSREE, AGED 4 YEARS,

                        Vs



1. VALSALAN, AGED 41, S/O.APPUKKUTTAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/07/2009

 O R D E R
                           THOMAS P.JOSEPH, J.
                = = = = = = = = = = = = = = = = = = = = = = = =
                             R.P(FC) NO.49 of 2009
                 = = = = = = = = = = = = = = = = = = = = = = = = =
                      Dated this the 3rd day of July,   2009

                                    O R D E R

————–

Respondent No.1 though served remains absent. Heard counsel

for petitioner and Public Prosecutor.

2. This revision is in challenge of order dated 12.11.2008

passed by learned Judge of the Family Court, Thrissur in M.C.

No.255 of 2007 awarding maintenance to petitioners, wife and two

children, aged 34 years, 10 years and 4 years respectively at the rate

of R.300/- each per month. Learned counsel contends that without

conducting any proper enquiry and merely on the willingness

expressed by respondent No.1, maintenance has been awarded which

is alarmingly low and not sufficient to sustain the petitioners.

3. It is seen from the order under challenge that no enquiry

was conducted in the matter. Learned counsel concedes that

respondent had not even filed a counter. What remained is only the

petition filed by petitioners in the court below and hence it is not

necessary to call for the records of the case.

4. I have perused the copy of the petition produced by

counsel for petitioners. It is seen that petitioners claimed maintenance

at the rate of Rs.3,000/- per month for petitioner No.1 and Rs.1,500/-

R.P(FC) No.49 of 2009
-: 2 :-

each per month for petitioner Nos.2 and 3. What is awarded is only

Rs.300/- each per month based on the willingness expressed by

respondent No.1 to pay maintenance at that rate. I notice that it is

without conducting any enquiry as to the needs of petitioners that

maintenance was ordered. Therefore the order under challenge

cannot be sustained.

5. At the same time the amount offered by respondent No.1

can be treated as interim maintenance payable to the petitioners.

Therefore the amount fixed by the learned Judge, Family Court shall be

treated as interim maintenance payable to the petitioners by

respondent No.1 from the day specified by the learned Judge.

Resultantly, this revision succeeds. The order under challenge

is set aside and the case is remitted to the court below for fresh

disposal after giving opportunity to respondent No.1 to file his

counter if any and giving opportunity to both sides to adduce

evidence. Amount awarded by the learned Judge shall be treated as

interim maintenance payable to the petitioners in the manner stated

above.

Parties shall appear in the Family Court, on 10.8.2009. Learned

Judge shall expedite the trial and disposal of the case.

THOMAS P.JOSEPH, JUDGE.

vsv