IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP(Family Court) No. 179 of 2007()
1. P.S.ALEXANDER @ JOSE, AGED 57 YEARS,
... Petitioner
Vs
1. RAHELAMMA SAMUEL, W/O. SAMUEL,
... Respondent
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :12/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
R.P.(F.C.)No.179 of 2007
---------------------------------------------
Dated this the 12th day of April, 2007
O R D E R
The revision petitioner who is the counter petitioner in
M.C.No.141/06 has sought for setting aside the order of the
court below to pay monthly maintenance at the rate of Rs.3,000/-
to the petitioner from the date of petition i.e., 16.5.2006.
2. Counsel for the revision petitioner has sought for
setting aside the order of the court below. It is submitted by the
counsel for the revision petitioner that no evidence has been
adduced in the matter and the matter was disposed on the basis
of proof affidavit of complainant. It is also submitted that the
petitioner has already deposited Rs.5,000/- towards the amount
due. In the circumstances, the order of the court below is set
aside on condition that the revision petitioner deposit a sum of
Rs.10,000/- within two months from today onwards and continue
to deposit at the rate of Rs.1,500/- per month. On deposit of
Rs.10,000/-, the court below shall permit the parties to
R.P.(FC)179/2007 Page numbers
adduce further evidence and dispose of the matter on merits.
Revision petitioner shall appear before the Family Court on
12.6.2007.
The revision petition is allowed.
K.R.UDAYABHANU,
JUDGE
csl