High Court Kerala High Court

Abdul Gafoor vs Rahmathunneesa on 8 April, 2008

Kerala High Court
Abdul Gafoor vs Rahmathunneesa on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30665 of 2007(S)


1. ABDUL GAFOOR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. RAHMATHUNNEESA, S/O NECHIKKADAN
                       ...       Respondent

2. ARSHIDA K.T.,MINOR, REPRESENTED BY

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SMT.K.V.RESHMI

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/04/2008

 O R D E R
              KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                         W.P.(C)NO. 30665 OF 2007
                                         &
                         R.P.(F.C.)NO.322 OF 2007
           ----------------------------------------------------------------

                    Dated this the 8th day of April, 2008

                                  JUDGMENT

Harun-Ul-Rashid, J.

The respondent in O.P. No.519 of 2007 on the file of the Family

Court, Malappuram is the petitioner herein. The Writ Petition is filed for a

declaration that the entire proceedings in O.P. No.519 of 2007 is without

jurisdiction and for a direction to terminate the said proceedings and for

other ancillary reliefs. R.P.(F.C.) No.322 of 2007 is filed challenging the

order passed by the Family Court, Malappuram dated 20.6.2007 in M.C.

No. 638 of 2006. By order dated 3.12.2007, we directed M/s. Rajiv

Gandhi Centre for Biotechnology, Thiruvananthapuram to conduct a

D.N.A. test of the parties and to forward a report to this Court. The said

institution conducted the test and has reported that the petitioner is the

father of Arshida, the second respondent.

2. When both these cases came up for final hearing, we directed the

parties to be present before this Court in order to thrash out the possibility

of a settlement. Accordingly, the parties appeared before us on 18.2.2008

and subsequently today also. The petitioner is happy with the result of the

W.P.(C)NO.30665/2007
& R.P.(F.C.)NO.322/2007 2

D.N.A. test and has submitted before us that he is prepared to accept

Arshida as his daughter. He has agreed to pay maintenance to his

daughter at the rate of Rs.1,500/- per month from April, 2008 onwards and

also an amount of Rs.56,000/- towards past maintenance within a period

of three months from today. The petitioner has also agreed that he will

meet the marriage expenses of his daughter. In case the terms of

settlement as stated above are not complied with by the petitioner/father,

the first respondent/mother is at liberty to move this Court.

3. It is submitted that the child Arshida is studying in the 10th

standard. The petitioner/father shall have custody of the child for two days

a month, from 10 a.m. on second Saturdays till 5 p.m. the next day. He

shall also have custody of the child for three days each during Onam and

Christmas holidays and for a period of two weeks during summer vacation.

In view of the compromise as above, W.P.(C) No.30665 OF 2007

and R.P.(F.C.)No.322 OF 2007 are closed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
sp/

W.P.(C)NO.30665/2007
& R.P.(F.C.)NO.322/2007 3

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

W.P.(C)NO.30665/2007
&
R.P.(F.C.)NO.322/2007

JUDGMENT

8TH APRIL, 2008