IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP(Family Court) No. 70 of 2007()
1. MOHAMED ALI, AGED 45 YEARS,
... Petitioner
Vs
1. BEEFATHIMA, AGED 36 YEARS,
... Respondent
2. ABDUL RAUF, AGED 15 YEARS,
3. ABDUL AZIZ, AGED 12 YEARS,
4. MOHAMED ASHRAF, AGED 11 YEARS,
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :SRI.T.B.SHAJIMON
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
R.P.(F.C.)No.70 of 2007
---------------------------------------------
Dated this the 29th day of May, 2007
O R D E R
Revision petitioner is the respondent in M.C.No.
291/2005 which was decided set ex-parte.
2. It is submitted that he is employed in the Middle East
and hence he could not defend the proceedings in time. In the
circumstances, the order of the M.C. is set aside on condition
that the revision petitioner continuing to pay maintenance at the
rate of Rs.1,000/- to the wife and Rs.750/- to the children per
month. It is submitted that he had also deposited Rs.10,000/-
towards the arrears as ordered. The court below is directed to
permit the parties to adduce further evidence, if they so desire
and dispose of the case on merits. The amount in deposit is
permitted to be withdrawn by the first petitioner in the M.C. The
revision petitioner shall appear before the Family Court on
15.6.2007.
The R.P.(F.C) is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl