High Court Kerala High Court

Abid vs Ramlath on 2 November, 2009

Kerala High Court
Abid vs Ramlath on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 487 of 2007()


1. ABID, 26 YEARS, S/O.KUNNATH ABU,
                      ...  Petitioner
2. KUNNATH ABU, RESIDING AT KUNNATHANGADI,

                        Vs



1. RAMLATH, 24 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SMT.K.V.RESHMI

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

 Dated :02/11/2009

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

————————————
Mat.Appeal No.487 of 2007
and
R.P.F.C No.351 of 2007

————————————-
Dated this the 2nd day of November, 2009

JUDGMENT/ORDER

BASANT, J.

This Matrimonial Appeal and the Revision Petition arise

from a common order. By the impugned common order,

O.P.No.654 of 2006 filed by the respondent/wife was allowed

and the appellants were directed to pay an amount of

Rs.4,62,120/- along with interest and cost to the respondent/wife.

M.C.No.535 of 2006 was also allowed and the revision

petitioner/husband was directed to pay maintenance @

Rs.1,500/- per mensem to the wife and Rs.600/- per mensem to

the child.

2. When these matters came up for hearing, the learned

counsel for the respondent submitted that the matter has been

settled between the parties and a proper agreement has been

entered into between the parties. As per the said agreement, the

marriage has been dissolved and an amount of Rs.2,15,000/- has

been paid by the appellant/husband to the respondent/wife in full

Mat.Appeal No.487 of 2007 &
R.P.F.C No.351 of 2007 2

satisfaction of all her claims. The marriage has been dissolved

and the entire amount payable under the Muslim Women’s

(Protection of Rights on Divorce) Act has also been paid. The

amount of Rs.2,15,000/- is received in full settlement of all such

claims, submits the learned counsel for the respondent. It is

further submitted that consequent to the divorce, the wife is not

entitled for any amount as maintenance and claim for

maintenance of the wife is also settled accepting that she is not

entitled to any further amount. So far as the claim for the child

is concerned, the court below has issued a direction under

Section 125 Cr.P.C to pay an amount of Rs.600/- per mensem

from the date of the claim and that is accepted by the

respondent/husband. The learned counsel for the respondent

prays that orders may be passed accordingly. The learned

counsel for the appellants/revision petitioners was requested to

take instructions. The counsel submits that though the 1st

appellant/husband was informed of the submissions of the

counsel for the respondent, he has not chosen to give any

instructions. Today the respondent/wife is present. But the 1st

appellant/revision petitioner/husband is not present.

Mat.Appeal No.487 of 2007 &
R.P.F.C No.351 of 2007 3

3. We are, in these circumstances, satisfied that the

submissions of the learned counsel for the respondent can be

accepted and appropriate orders can be passed in this

Matrimonial Appeal. The learned counsel for the respondent has

placed before us a copy of the divorce agreement entered into

between the 1st appellant/husband and the respondent/wife.

4. In the result:

a) Matrimonial Appeal No.487 of 2007 is allowed as

agreed. The impugned order is set aside. It is recorded that the

respondent has received amounts in full satisfaction and

settlement of the claim raised in O.P.No.654 of 2006.

b) R.P.F.C No.351 of 2007 is allowed in part as agreed.

The direction to pay maintenance to the 1st respondent/wife is set

aside recording that the said claim has been satisfied. The

direction to pay maintenance to the 2nd respondent/child @

Rs.600/- (Rupees Six hundred only) from the date of the petition

is upheld.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-