High Court Kerala High Court

Aboobacker vs Subaida on 3 April, 2009

Kerala High Court
Aboobacker vs Subaida on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 121 of 2009()


1. ABOOBACKER, 53 YEARS,
                      ...  Petitioner

                        Vs



1. SUBAIDA, 36 YEARS,
                       ...       Respondent

2. SUBIRA, 14 YEARS, (MINOR),

                For Petitioner  :SRI.TOMY JOHN VETTATH

                For Respondent  : No Appearance

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

 Dated :03/04/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 R.P(F.C.) NO. 121 OF 2009
             = = = = = = = = = = = = = = =
         Dated this the 3rd day of April, 2009.

                          O R D E R

This revision is preferred with a prayer challenging the

grant of order of maintenance to the child at the rate of

Rs.750/- from 22.7.05 onwards. The maintenance case is of

the year 1995 and the child was aged 1= years at the time

of the filing of the application. The Court below considered

that an amount of Rs.40,000/- has been received and held

that it can be adjusted as the maintenance paid for 10 years

and therefore restricted the order of maintenance after 10

years commencing from 22.7.05 onwards. I think the

approach done by the Family Court is absolutely correct for

the reason it had properly given credit to the amount already

given as Rs.40,000/- for a period of 10 years. Now, the child

is studying in 9th standard. The necessity has become high.

In order to maintain a child when she has passed 14 years,

especially being a girl child, an amount of Rs.750/- per

month cannot by any stretch of imagination be said to be on

R.P(F.C.) NO. 121 OF 2009
-:2:-

the higher side. The girl is to become a major soon. So

taking into consideration all these aspects I do not propose

to interfere with the decision rendered by the Family Court

directing the father to pay a sum of Rs.750/- to the daughter

from 22.7.2005 onwards.

The R.P.(F.C) is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-