IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 111 of 2007()
1. MINI K.K,AGED 35,W/O.P.P.JAYANANDAN,
... Petitioner
Vs
1. P.P.JAYANANDAN,AGED 37,S/O.PADMANABHAN,
... Respondent
2. STATE OF KERALA TO BE REP.BY PUBLIC
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/03/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------
R.P.(FC).NO.111 OF 2007 ()
-----------------------------------
Dated this the 19th day of March, 2009
O R D E R
This revision is preferred against the order of the Family
Court, Ernakulam in M.C.No.275/2002. The court below did
not entertain the case and dismissed the claim. When the
matter came up before me today, the advocates appearing for
both sides were very co-operative and we had discussions
across the bar. The learned counsel for the husband would
submit before me that he is not able to make much income and
he is suffering from chronic migraine head ache which
prevents him from doing work and it is also submitted by him
that the wife is a qualified nurse who can get employment
anywhere. As on date, the wife is not employed and so she is
liable to be maintained by a husband. So, after great
persuasion, I feel that an amount of Rs.850/- can be fixed as
maintenance in this case. Therefore, I set aside the order
passed by the court below and award a maintenance at the
R.P.(FC).111/07 2
rate of Rs.850/- per month from the date of order, namely,
20.3.2006. This R.P. Is accordingly disposed of.
M.N.KRISHNAN
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008