High Court Kerala High Court

Thengilath Jaifar vs Pulingancheri Lisiya on 28 June, 2010

Kerala High Court
Thengilath Jaifar vs Pulingancheri Lisiya on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 182 of 2008()


1. THENGILATH JAIFAR, S/O.MUHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. PULINGANCHERI LISIYA, D/O.AVARANKUTTY,
                       ...       Respondent

2. FATHIMA HIDA, 3YEARS [MINOR]

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :SRI.K.M.SATHYANATHA MENON

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :28/06/2010

 O R D E R
                 R.BASANT & M.C. HARI RANI,JJ

           ==============================

             C.M. APPLICATION NO. 549 OF 2008 &

                  MAT APPEAL NO. 182 OF 2008

            ============================

            DATED THIS THE 28TH DAY OF JUNE 2010

                       ORDER/JUDGMENT

Basant,J.


     It is reported that the conditions imposed vide order dated

14/12/2009, which must have been complied with by 14/1/2010

have not been complied with so far. It is evident that the appellant

is not interested in taking advantage of the said order dated

14/12/2009.

     2. The petition for condonation of delay shall hence stand

dismissed for non-compliance with the conditions imposed. The

Mat appeal shall consequently stand rejected as          barred by

limitation.



                                      R. BASANT, JUDGE



ks.                                 M.C. HARI RANI,JUDGE

C.M. APPLN. IN MAT APPEAL NO. 182/2008
                                 -2-




ks.




                  R.BASANT & M.C. HARI RANI,JJ

           ==============================

              C.M. APPLICATION NO. 549 OF 2008 &

                   MAT APPEAL NO. 182 OF 2008

             ============================

        DATED THIS THE 14TH DAY OF DECEMBER 2009

                              ORDER

Basant,J.

This petition is to condone the delay of 34 days in filing an

appeal. The appeal in turn is directed against a direction to pay past

maintenance at the rate of Rs.2500/- per mensem to the wife and

Rs.1,000/- per mensem to the child. There was a further direction to

pay an amount of Rs.15,000/- for the treatment expenses of the wife.

This application is opposed. But notwithstanding the opposition, we

C.M. APPLN. IN MAT APPEAL NO. 182/2008
-3-

are satisfied that a lenient view can be taken and the delay can be

condoned subject to appropriate terms and conditions. We are

satisfied that the appellant who is said to be a person employed

abroad can be directed to deposit the entire amount due under the

impugned order as condition for condonation of delay.

2. In the result:

a) This petition is allowed subject to conditions.

b)The delay shall stand condoned and this petition shall stand

allowed on condition that the appellant deposits the entire amount due

under the impugned order before the Family Court within a period of

thirty days from this date.

3. Call after thirty days or earlier, if deposit is made and voucher

is produced.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.

C.M. APPLN. IN MAT APPEAL NO. 182/2008
-4-