High Court Kerala High Court

T.Mubarak Ahammed vs Thottathil Naseera Beegum on 10 March, 2010

Kerala High Court
T.Mubarak Ahammed vs Thottathil Naseera Beegum on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 442 of 2007()


1. T.MUBARAK AHAMMED, S/O.MOIDEEN KUNHI,
                      ...  Petitioner

                        Vs



1. THOTTATHIL NASEERA BEEGUM,
                       ...       Respondent

2. SAMEER AHAMMED, AGED 18 YEARS,

3. THANVEER AHAMMED, AGED 18 YEARS,

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  :SRI.V.RAJAGOPAL

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

 Dated :10/03/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                R.P.(F.C.) NO. 442       OF 2007
               = = = = = = = = = = = = = = =
          Dated this the 10th day of March, 2010.

                            O R D E R

This revision is preferred against the order of the Family

Court, Kannur in M.C.295/04 whereby the Court awarded a

maintenance at the rate of Rs.1,000/- each to two children of

the revision petitioner. It is against that decision the husband

has come up in revision.

2. Heard. So far as the maintenance to the wife is

concerned it has not been found in her favour and the revision

is only filed against the maintenance awarded to the minor

children. The children are also almost in the process of

attaining majority. By this time they would have attained

majority. They were aged 17 and 16 as per the age shown in

the petition. The Tribunal has only awarded a nominal amount

of Rs.1,000/- each as maintenance to the two children. The

Tribunal has taken into consideration the fact that just

because the children are studying in expensive school the

entire burden shall not be borne by the husband. By any

R.P.(F.C.) NO. 442 OF 2007
-:2:-

stretch of imagination the order of maintenance for them

cannot be said to be excessive and both the children are

entitled to get the sum till they attain majority. As per the

orders of the Court some amount has been deposited and if it

is not withdrawn or lying in deposit that shall be given credit

to and given to the children, if any balance is there, it can be

recovered.

R.P.(F.C.) is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-