High Court Kerala High Court

Sudheer vs Valsala on 30 July, 2008

Kerala High Court
Sudheer vs Valsala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 143 of 2008()


1. SUDHEER, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. VALSALA, AGED 31 YEARS,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  :SRI.M.V.BOSE

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   R.P.F.C.No. 143 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 30th day of July, 2008

                               O R D E R

The petitioner has suffered an ex parte order directing him

to pay maintenance at the rate of Rs.1,500/- p.m. to the claimant,

admittedly his wife.

2. Marriage and separate residence are admitted. There is

no specific offer to maintain the wife on condition that she lives

with him. The petitioner was set ex parte and it was accordingly

that the impugned direction was issued to pay maintenance at the

rate of Rs.1,500/- p.m. He filed an application to set aside the ex

parte order. That was dismissed by the learned Judge of the

Family Court by the impugned order. The petitioner claims to be

aggrieved by the impugned order. He prays that the impugned

order may be set aside and he may be given an opportunity to

substantiate his contentions.

2. The respondent has entered appearance. An amount of

Rs.49,000/- has already been deposited and the same has been

R.P.F.C.No. 143 of 2008
2

released to the wife. I am satisfied that the impugned order can be set

aside as agreed after stipulating appropriate conditions.

3. In the result:

(a) This revision petition is allowed.

(b) The impugned order shall stand set aside and the learned

Judge of the Family Court shall dispose of M.C. 536 of 2006 afresh, on

condition that the petitioner deposits a further amount of Rs.24,500/-

on or before 1.9.2008.

) The parties shall appear before the Family Court on

2.9.2008. If the amount is deposited, the learned Judge shall forthwith

release the same to the claimant/wife and shall proceed to dispose of

the M.C. Afresh. If payment is not made, the learned Judge shall

make note of that fact on 2.9.2008 and thereupon the impugned order

shall continue to remain in force and shall be enforcible.

(R. BASANT)
Judge
tm

R.P.F.C.No. 143 of 2008
3