High Court Kerala High Court

Santhosh vs Pushpa on 24 June, 2009

Kerala High Court
Santhosh vs Pushpa on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 27 of 2009()


1. SANTHOSH, S/O.VELLAN,
                      ...  Petitioner

                        Vs



1. PUSHPA, AGED 30 YEARS, D/O.MADHAVAN,
                       ...       Respondent

2. MANASA, AGED 4 YEARS (MINOR)

                For Petitioner  :SRI.KRISHNA KUMAR R CHERTHALA (SB)

                For Respondent  :SMT.V.SREEJA

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/06/2009

 O R D E R
                          THOMAS P JOSEPH, J
                      ----------------------------------------
                              R.P(F.C).27 of 2009
                        ---------------------------------------
                       Dated this 24th day of June 2009

                                     ORDER

Heard counsel on both sides.

2. This revision is in challenge of separate orders passed by

learned Judge of Family Court, Kozhikode in Crl.M.P.Nos.1150/03, 918/04,

896/05, 825/06 and 1035/07. These petitions are filed by respondents-wife

and daughter seeking enforcement of the order of maintenance passed in

their favour in M.C No.325/02.

3. Learned counsel for petitioner after going through the records

of the courts below has submitted that before ordering imprisonment

distress warrant was issued for realization of the amount but it was not

fruitful. There is no contention that the petitions claiming maintenance are

for a period beyond 12 months preceding the filing of the petitions. Hence

question of limitation does not arise. So far as respondent No.2 is

concerned, she is a minor (represented by respondent No.1, her mother) and

hence the plea of limitation is not available against her. It is also seen that

it was when Crl.M.P.No.1150/03 was pending that subsequent petitions for

enforcement of the order were filed. Hence also question of limitation does

not arise.

R.P(F.C).No.27/09 2

4. Contention raised in the memorandum of revision concerning

liability of petitioner to pay maintenance to the respondents do not arise for

consideration at this stage. Petitioner states that he is undergoing

imprisonment since long. Learned counsel requested that leniency may be

shown to the petitioner.

5. As per Sec.125(3) of the Code of Criminal Procedure (for short,

“the Code”) imprisonment that may be awarded for non-payment may

extend to one month. The Code does not prescribe any minimum

imprisonment for default. As per the impugned orders petitioner has to

undergo imprisonment for a total period of five years. Considering the facts

and circumstances of the case, I am satisfied that imprisonment for a period

of six months each on each petition, to run consecutively, is sufficient in the

ends of justice.

6. Resultantly, this revision is allowed to the extent that

imprisonment awarded to the petitioner is modified as six months each on

each of the petitions, to run consecutively. Court below shall issue

modified warrant to the Superintendent of Central Prison, Kannur

immediately.

THOMAS P JOSEPH, JUDGE
Sbna/

R.P(F.C).No.27/09 3