IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 362 of 2008()
1. SHAJIMON P.S., S/O. SUMATHI,
... Petitioner
Vs
1. LALY DAS,
... Respondent
2. ASWIN LAL (MINOR),
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :SRI.S.VIDYASAGAR
The Hon'ble MR. Justice R.BASANT
Dated :03/12/2008
O R D E R
R.BASANT, J
------------------------------------
R.P.F.C. No.362 of 2008
-------------------------------------
Dated this the 3rd day of December, 2008
ORDER
Petitioner has suffered an exparte order obliging him to pay
maintenance @ Rs.600/- each to the claimants, allegedly his wife
and minor child. The petitioner has not filed any application to
set aside the exparte order. But has instead come before this
Court to invoke the revisional jurisdiction to set aside the
impugned order. The respondent has entered appearance. As
condition for condonation of delay, there was a direction to
deposit the entire amounts payable under the impugned order
and it is submitted that such amounts have already been
deposited before the Family Court.
2. After discussions at the Bar, I am satisfied that the
impugned exparte order can now be set aside subject to
appropriate conditions which shall ensure and safeguard the
interests of the claimants. As there is agreement on the course
to be followed between counsel, it is not necessary to delve
deeper into th facts of the case.
3. In the result:
i) This Revision Petition is allowed;
ii) The learned Judge of the Family Court shall dispose of
M.C.No.143 of 2007 afresh in accordance with law after giving
the contestants opportunity to plead and substantiate their case
in accordance with law;
iii) The impugned order shall be reckoned as an interim
direction to pay maintenance from the date of the petition. Such
directions shall continue to remain in force until M.C.No.143 of
2007 is disposed of afresh by the learned Judge;
iv) There shall be a direction that all amounts in deposit
and to be deposited before the Family Court shall be released to
the claimants straightaway;
v) The parties shall appear before the Family Court on
19.12.08. The learned Judge shall make every endeavour to
dispose of the case as expeditiously as possible.
(R.BASANT, JUDGE)
rtr/-
//True Copy//
PA to JudgeR.BASANT, J
————————————
Crl.M.Appl.No.4370 of 2008 in
unnumbered R.P.F.C
————————————-
Dated this the 3rd day of December, 2008
ORDER
The entire amount has been deposited, it is submitted. A
certificate dated 25.11.08 is produced to confirm that the
amount payable till 05.11.08 has already been paid and
deposited. This petition is accordingly allowed. Delay condoned.
2. Number the R.P.F.C.
(R.BASANT, JUDGE)
rtr/-