High Court Kerala High Court

Asifa (Minor) vs Jawahira Bhanu on 17 January, 2007

Kerala High Court
Asifa (Minor) vs Jawahira Bhanu on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2027 of 2007(S)


1. ASIFA (MINOR), AGED 3 YEARS,
                      ...  Petitioner
2. ANWER SADATH, AGED 34 YEARS,

                        Vs



1. JAWAHIRA BHANU, D/O.KHALID KUTTY,
                       ...       Respondent

2. KHALID KUTTY, RESIDING AT "KODIYIL

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :17/01/2007

 O R D E R


                     KURIAN JOSEPH & A.K. BASHEER, JJ.

                   - - - - - - - - - - - - - - - - - -

                              W.P.(C)NO.2027 OF 2007-S

                   - - - - - - - - - - - - - - - - - -

            DATED THIS THE  17TH DAY OF JANUARY, 2007.



                                             JUDGMENT

Kurian Joseph, J.

This writ petition is filed for the following relief:

“To issue a writ of mandamus or any appropriate writ or order or

direction in the nature of mandamus commanding the respondent by

declaration that the 1st petitioner is eligible to be protected by

safeguarding the life of the 1st petitioner by overcoming and meeting all

medical expenses and to fulfill the duty as a father and more lovable

affectionate than anyone else.”

Though we spent quite some time, we are unable to comprehend what exactly is

the grievance of the petitioners. Learned counsel for the petitioners submits that

there is an oral direction by the Family Court to pay maintenance at the rate of

Rs.500/- to respondent No.1. It is submitted that the invalid child is being looked

after by the second petitioner and hence there is no point in granting any

maintenance to the first respondent for maintaining the first petitioner. These are

matters for the petitioners to bring to the notice of the Family Court. We are sure

that if the case of the petitioners is properly pleaded and presented before the

Family Court, the court will pass appropriate orders and if still they are aggrieved

W.P.(C) 2027/2007 2

by the orders thus passed by the Family Court, it will be open to the petitioners to

pursue their remedies in appropriate proceedings.

Without prejudice to the above right, this writ petition is dismissed.

(Kurian Joseph, Judge.)

(A.K. Basheer, Judge.)

kav/