IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 56 of 2008()
1. K.T. NAZAR, S/O. MOIDEEN KOYA,
... Petitioner
Vs
1. P. ANEESABI,
... Respondent
2. ANAS, S/O. K.T. NAZAR,
3. STATE OF KERALA,
For Petitioner :SRI.ALAN PAPALI
For Respondent :SRI.K.P.SUDHEER
The Hon'ble MR. Justice R.BASANT
Dated :03/10/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
R.P.(FC) No. 56 of 2008
-------------------------------------------------
Dated this the 3rd day of October, 2008
ORDER
There is no representation for the petitioner/husband.
The respondent/wife/claimant is represented by counsel.
Learned counsel for the respondent submits that the matter
has been settled between the parties as per Annexure-A1
agreement entered into between them subsequent to the filing
of this RP(FC). In these circumstances, it is prayed that the
impugned order may be set aside accepting the subsequent
settlement as per Annexure-A1. It is further prayed that there
may be a direction that all amounts remaining in deposit in
this case before the Family Court, Malappuram, shall be
released to the claimants/respondents herein.
2. I accept the request of the learned counsel for the
respondent. This revision petition is, in these circumstances,
R.P.(FC) No. 56 of 2008 -: 2 :-
allowed. The impugned order in so far as it relates to the
payment of maintenance to the 1st claimant/wife is set aside.
The maintenance awarded to the 2nd claimant is modified and it
is directed that he will be entitled for maintenance at the rate of
Rs.500/- per mensem from 14/8/08. All amounts in deposit shall
be released to the claimants.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge