High Court Kerala High Court

Ides vs R.Kumari on 14 March, 2007

Kerala High Court
Ides vs R.Kumari on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8487 of 2007(S)


1. IDES, AGED 42 YEARS, S/O.ENOSE,
                      ...  Petitioner

                        Vs



1. R.KUMARI,
                       ...       Respondent

                For Petitioner  :SRI.P.V.ANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/03/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                     W.P.(C) No. 8487  OF  2007

                  ...................................................................................

                                 Dated this the 14th March, 2007




                                             J U D G M E N T

Kurian Joseph, J:

Writ Petition is filed challenging the order in I.A.No. 228 of 2006 in

M.C. 208 of 2001 on the file of the Family Court , Thiruvananthapuram . By

the impugned order, the court below had imposed a condition for setting

aside the ex parte order passed against the petitioner; he was directed to

deposit 50% of the amount of maintenance already directed to be paid to

the respondent.

2. The contention of the petitioner is that he is not liable to pay

maintenance to the respondent. That is a matter to be decided in the M.C.

pending before the Family Court . It is further contended that the condition

imposed by the court below is illegal. It is seen that the said condition is

rightly imposed in the background of the conduct of the petitioner in not

paying maintenance to the child. Since the direction is to pay or deposit

W.P.(C) No. 8487 OF 2007

2

maintenance, it will be open to the petitioner to pay or deposit the amount

and seek for expeditious disposal of the main matter. Since the time

granted to pay or deposit the amount has already expired, we make it

clear that it will be open to the petitioner either to pay or deposit the amount

within a period of two weeks from today. Subject to the above clarification,

the Writ Petition is dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk