High Court Kerala High Court

Valappil Abdul Khader vs Mariyambi C.M. Aged 20 Years on 5 January, 2009

Kerala High Court
Valappil Abdul Khader vs Mariyambi C.M. Aged 20 Years on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 4 of 2009()


1. VALAPPIL ABDUL KHADER, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. MARIYAMBI C.M. AGED 20 YEARS, KOTTAMMAL
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/01/2009

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                    R.P.(FC) No. 4 of 2009
            -------------------------------------------------
          Dated this the 5th day of January, 2009

                               ORDER

The petitioner has suffered an ex parte order directing

payment of maintenance at the rate of Rs.2,000/- per mensem.

He filed an application to get the ex parte order set aside. The

learned Judge of the Family Court indulgently allowed that

prayer subject to the condition that maintenance payable for a

period of 5 months at the stipulated rate of Rs.2,000/- must be

paid. The petitioner claims to be aggrieved by that order.

2. What is the grievance? The petitioner admittedly

was not available in India and the contention which he wants to

raise is that the wife has no justifiable reason to insist on

separate maintenance. The other contention is only about the

quantum of maintenance payable. According to the petitioner,

though he was abroad, he was not working and he was in

R.P.(FC) No. 4 of 2009 -: 2 :-

search of a job.

3. Having considered all the relevant circumstances, I am

not at all persuaded to agree that the revisional jurisdiction of

superintendence and correction deserves to be invoked against

the impugned order. The learned Judge of the Family Court has

indulgently granted the prayer to set aside the ex parte order.

The time stipulated for payment is already over, it is submitted.

I am, however, satisfied that the petitioner can be granted time

till 19/1/09 to pay/deposit the amount and claim the advantage of

the impugned order. If deposited, the amount shall forthwith

be released to the claimant.

4. With the above observations, this RP(FC) is dismissed.

5. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

R.P.(FC) No. 4 of 2009 -: 3 :-