High Court Kerala High Court

Sureshkumar .K vs Manjusha K on 14 July, 2010

Kerala High Court
Sureshkumar .K vs Manjusha K on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21928 of 2010(M)


1. SURESHKUMAR .K
                      ...  Petitioner

                        Vs



1. MANJUSHA K
                       ...       Respondent

2. THE DISTRICT LEGAL SERVICES AUTHORITY

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/07/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No.21928 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 14th day of July, 2010

                        J U D G M E N T

A dispute between the petitioner and his wife in

respect of maintainability of their younger son, who is a

minor, was taken up before the Lok Adalath under the

Thiruvananthapuram District Legal Services Authority and

Ext.P1 settlement was signed by the petitioner agreeing to

pay Rs.5,000/- per month to his younger son. He is

challenging Ext.P1 on the ground that he was coerced to

sign the same and he cannot afford to pay Rs.5,000/- since

his monthly income is only Rs.9,851/- especially since he has

to incur heavy expenses for treatment and medicine and

bystander charges for his 80 year old mother. According to

him he can afford only Rs.2,500/-, for which only he has

agreed. I cannot countenance the contention that a judicial

officer has coerced the petitioner to sign a settlement. The

Statute prohibits challenging orders of settlement arrived at

W.P.(C)No.21928 of 2010
-2-

by the Lok Adalath particularly when the party has signed

this settlement. That being so, the petitioner cannot

challenge Ext.P1 settlement. Therefore this writ petition is

dismissed.

S. SIRI JAGAN
JUDGE

shg/