High Court Kerala High Court

P.S.Suresh vs Sujatha on 25 March, 2010

Kerala High Court
P.S.Suresh vs Sujatha on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 416 of 2009()


1. P.S.SURESH, S/O.SAHADEVAN, AGED 30
                      ...  Petitioner

                        Vs



1. SUJATHA, D/O.VASU, AGED 26 YEARS,
                       ...       Respondent

2. SNEHA (MINOR), D/O.SURESH, AGED 2 YEARS,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  :SRI.K.P.BALAGOPAL

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

 Dated :25/03/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  R.P.(F.C).No.416 OF 2009
                 .............................................
            Dated this the 25th day of March, 2010.


                              O R D E R

This revision is preferred against the order of the

Family Court, Palakkad in M.C.No.731/2006. The family

court awarded Rs.1,500/= to the wife and Rs.1,000/= to the

child per month. It is against that decision, the husband has

come up before this Court.

2. Heard the learned counsel for both sides. The family

court had found that there was reasonable cause for the wife

to live separately which is a finding on fact without any

mistake and therefore I am not inclined to interfere with the

said finding.

3. The only question to be determined is regarding the

quantum. Revision petitioner is a technically qualified man

and he has been working in Nelliampathi, Bangalore and

Thachanpara dealing with tissue culture. The last place is in

Thachanpara. His argument is to the effect that while he was

working in Bangalore, he met with an accident and on

account of which he sustained head injury and therefore it

: 2 :
R.P.(F.C).No.416 OF 2009

has affected his concentration. It is not a job of continuity

but it is seen that he is working with different private

institutions.

4. Taking into consideration all these facts, I am

inclined to show little leniency by reducing the

maintenance to the wife to Rs.1,200/= and that of the child

to Rs.800/=.

5. In the result, the revision petition is disposed of by

refixing the quantum of maintenance to the wife at

Rs.1,200/= and the child at Rs.800/= per month both payable

from the date of petition and the husband is directed to pay

the same. If any amount is in deposit or paid, that shall be

given credit to.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
R.P.(F.C).No.416 OF 2009