High Court Kerala High Court

Ananthalal vs Vilasini on 15 March, 2010

Kerala High Court
Ananthalal vs Vilasini on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 443 of 2007()


1. ANANTHALAL, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. VILASINI, AGED 28 YEARS,
                       ...       Respondent

2. GAYATHRI(MINOR), AGED 2 YEARS,

                For Petitioner  :SRI.JESWIN P.VARGHESE

                For Respondent  :SRI.P.K.RAMKUMAR

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

 Dated :15/03/2010

 O R D E R
                     M.N.KRISHNAN,J.
             ======================
                 R.P.(F.C) No.443 OF 2007
             ======================
          Dated this the 15th day of March 2010.

                          O R D E R

This revision is preferred against the order of

maintenance passed by the Family Court, Kalpetta in

M.C.No. 25/2006. The revision petitioner is the husband and

he has challenged the maintenance ordered at the rate of

Rs.750/- each to the wife and child. The learned counsel for

the revision petitioner contends before me that he is only a

driver of a taxi getting monthly income of Rs.2,000/- and

therefore he cannot be saddled with so much of liability. It

is not easy to accept the contention that now a days taxi

driver’s income is only Rs.2,000/- per month. Even a manual

labourer get more than Rs.3,000/- to Rs.4,000/- per month.

Therefore, a reasonable amount has been awarded as

maintenance. It is true that the child is aged 2 years and

therefore some leniency can be seen in the order of

maintenance for the time being. I feel the order of

R.P.(F.C) No.443 OF 2007 2

maintenance of Rs.750/- to the wife can be retained and

child can be reduced to Rs.500/-, both payable from the

date of petition.

In the result, R.P(FC) disposed by retaining

maintenance of wife at Rs.750/- and that of child be

reduced to Rs.500/- both payable from the date of petition

and mother is authorised to receive the maintenance on

behalf of child. If any amount is paid or deposited that shall

be given credit to.

Disposed of accordingly.

M.N.KRISHNAN,JUDGE.

mns