High Court Kerala High Court

K. Subramanian vs Pradeep on 25 May, 2007

Kerala High Court
K. Subramanian vs Pradeep on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14258 of 2007(V)


1. K. SUBRAMANIAN, S/O. KITTUNNI,
                      ...  Petitioner

                        Vs



1. PRADEEP, S/O. VASANTHA,
                       ...       Respondent

2. PRASEETHA, D/O. VASANTHA,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/05/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                        W.P.C.No. 14258  of   2007 V

                         - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 25th  day of   May, 2007


                                    JUDGMENT

The petitioner has suffered an order under Section 125 Cr.P.C.

to pay maintenance to his children. Three petitions are pending

before the Family Court for recovery of amounts due to the

claimants/children. They are for the periods (1) 26.5.05 to 25.8.05,

(2) 26.8.05 to 25.10.05 and (3) 26.10.05 to 25.10.2006.

2. The petitioner has also filed a petition dt. 25.10.05 to cancel

the order of maintenance, allegedly on the twin grounds that the

petitioner has retired on superannuation and that his children have

attained majority. That petition has been filed under Section 127

Cr.P.C. and the same is pending now as M.C. 170 of 2006.

3. The short grievance raised by the petitioner in this Writ

Petition is that the learned Judge of the Family Court is not disposing

of M.C. 170 of 2006 and is proceeding to dispose of the execution

petitions before considering the application for cancellation.

4. Report of the learned Judge of the Family Court was

obtained. It is evident that the first two applications claiming

W.P.C.No. 14258 of 2007

2

execution of maintenance for the period 26.5.05 to 25.8.05 and 26.8.05 to

25.10.2005 can be disposed of now as the same has no relevance or bearing

to the application for cancellation/modification filed under Section 127

Cr.P.C. on 25.10.2005. I am satisfied that so far as the third petition is

concerned claiming maintenance for the period 26.10.05 to 25.10.2006, the

interests of justice demand that the same must be taken up for consideration

only after disposal of M.C. 170 of 2006. Direction to that effect can be

issued to the learned Judge of the Family Court.

5. This Writ Petition is allowed to the above extent. The

applications for execution of maintenance till 25.10.2005 can be disposed

of by the learned Judge straight away. But the application for execution of

maintenance for the period after 25.10.2005 shall be disposed of only after

M.C. 170 of 2006 filed on 25.10.2005 is disposed of by the learned Judge.

(R. BASANT)

Judge

tm