IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 80 of 2010()
1. UDA, D/O. PONNAMMA,
... Petitioner
2. PONNAMMA, W/O. LATE DAMODARAN,]
Vs
1. SHINE, S/O. DAMODARAN, KOCHU BUNGLOW
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :24/05/2010
O R D E R
A.K. BASHEER & P.Q. BARKATH ALI, JJ.
------------------------------------------------------
M.F.A. 80 of 2010
------------------------------------------------------
Dated: MAY 24, 2010
JUDGMENT
Basheer, J.
This appeal is directed against the order passed by the court
below on an interlocutory application. By the impugned order the
court below has directed that a sum of Rs.7500/- alone shall be
expended for maintenance of appellant No.2 and that appellant
No.1 shall deposit the balance amount out of the monthly pension that
is being received by appellant No.2 before the court. Appellant No.1
has been further directed to produce accounts of the amount that is
being spent on appellant No.2.
2. After arguing the case for some time learned counsel
submits that the appellants will be satisfied if a direction is issued to
the court below to dispose of the Original Petition without any further
delay.
3. Having regard to the peculiar facts and circumstances of the
case, we are satisfied that the above prayer is only just and
M.F.A. 80 of 2010
2
reasonable. Therefore while keeping the impugned order intact, we
direct the court below to dispose of the Original Petition as
expeditiously as possible, at any rate within three months from the
date of receipt of a copy of this judgment. It will be open to the
appellants to seek appropriate interim orders, if the situation so
warrants.
The M.F.A is closed.
A.K. BASHEER, JUDGE
P.Q. BARKATH ALI, JUDGE
mt/-