High Court Kerala High Court

P.R.Babu vs Chakkalasseril Sajni on 20 January, 2010

Kerala High Court
P.R.Babu vs Chakkalasseril Sajni on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 392 of 2009()


1. P.R.BABU, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. CHAKKALASSERIL SAJNI, AGED 27 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/01/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  R.P.(F.C).No.392 OF 2009
                 .............................................
           Dated this the 20th day of January, 2010.

                               O R D E R

This revision is preferred against the order of the

Family Court, Malappuram in M.C.No.194/2008. The wife

moved an application for maintenance and the court had

ordered maintenance at the rate of Rs.1,000/= from the date

of filing of the petition. It is to be stated that the revision

petitioner is a native of Goodalloor in Tamil Nadu and he

has married the petitioner in the MC on 11.4.2003. The

matrimonial life did not last long and it is contended that he

has abandoned her and therefore the case. The husband

would contend that the attitude was recalcitrant on the

part of the wife. There was an agreement between them

and by virtue of that agreement, she has relinquished her

right to get maintenance. Though a mention is made about

the date of the said agreement in the counter petition, it has

not been produced. The revision petitioner also did not mount

the box and give any evidence. So, the court below held it

in favour of the wife. The learned counsel for the revision

petitioner prays for an opportunity to prove the agreement

: 2 :
R.P.(F.C).No.392 OF 2009

as well as his case.

I feel an opportunity can be given provided he also

satisfies certain conditions imposed by this Court. The

petition is filed in March 2008 and almost 22 months are

over. This Court feels that an opportunity can be given to

the revision petitioner, if he pays an amount of Rs.15,000/=

on or before 25.2.2010 and continues to pay at the rate of

Rs.750/= per month till a final decision is taken in the

matter. If the amount is not paid on or before 25.2.2010 as

directed by this Court, the right to get an opportunity is

lost and the order of the court below shall stand confirmed.

The parties are directed to appear before the court on

25.2.2010. Let there be an expeditious disposal of the

matter within three months from the date of first

appearance of the parties. The amount if any already paid,

shall be given credit to.

M.N. KRISHNAN, JUDGE

cl

: 3 :
R.P.(F.C).No.392 OF 2009