High Court Kerala High Court

Anilkumar vs P.C.Kuttappan on 5 November, 2009

Kerala High Court
Anilkumar vs P.C.Kuttappan on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31567 of 2009(R)


1. ANILKUMAR,AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. P.C.KUTTAPPAN,AGED 85 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

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

 Dated :05/11/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
                       ------------------------------------
                     W.P(C) No.31567 of 2009
                      -------------------------------------
             Dated this the 5th day of November, 2009

                               JUDGMENT

BASANT, J.

The petitioner has come to this Court with twin requests.

He prays that O.P.No.835 of 2009 pending before the Family

Court may be disposed of expeditiously. He prays that the same

may be referred to the Lok Adalat. He further prays that

proceedings in an execution petition against him, ie. E.P.No.80 of

2006, may be kept in abeyance until the said dispute is resolved.

2. We have heard the learned counsel. We find

absolutely no merit in the prayers. A brief narration of facts

which led to the O.P may be relevant.

3. Admittedly the mother of the claimant/minor is no

more. There was a dispute regarding custody of the minor child.

The matter was settled at the Lok Adalat. An award was passed

by the Lok Adalat. As per the terms of the award, the child was

left in the custody of its maternal grandfather, ie. the respondent

herein. The petitioner agreed to deposit an amount of Rs.5,000/-

W.P(C) No.31567 of 2009 2

which would be available to the child on attainment of majority

along with interest. He further admitted the liability to pay an

amount of Rs.300/- per mensem as maintenance for the child

who has to continue in the custody of its maternal grandfather.

4. The amount of Rs.5,000/- was not paid. The monthly

maintenance @ Rs.300/- was also not paid. This ultimately

obliged the grandfather to file E.P.No.80 of 2006 claiming the

said amount of Rs.5,000/- and the balance amount of

Rs.39,600/- due under the award of Lok Adalat. It is during the

pendency of that E.P, that the petitioner has now filed

O.P.No.835 of 2009 for custody of his minor child.

5. We have no hesitation to agree that the Family Court,

Thiruvalla must dispose of O.P.No.835 of 2009 as expeditiously

as possible. We have also no dispute that if necessary the said

dispute can be referred to the Lok Adalat in accordance with law.

But we are unable to understand the prayer to keep the E.P

pending. Whether the O.P now filed is allowed or not, under the

terms of the award of the Lok Adalat dated 30.01.1999, the

petitioner herein is liable to pay the amount of Rs.5,000/- as also

W.P(C) No.31567 of 2009 3

monthly maintenance @ Rs.300/- per mensem until the custody

of the child is taken away from the child’s maternal grandfather,

the respondent herein.

6. It is not difficult to read between the lines and realise

that this Writ Petition is a transparent and shameless attempt to

stall the proceedings in the E.P. We are not persuaded to agree

that the jurisdiction under Article 227 of the Constitution of India

can or need be invoked in the given circumstances.

7. In the result:

a) This Writ Petition is dismissed;

b) We make it clear that the petitioner’s option to seek

expeditious disposal of O.P.No.835 of 2009 pending before the

Family Court, Thiruvalla by reference to a Mediator, if necessary,

shall remain unfettered. But at any rate, the E.P will have to be

disposed of without taking note of the pendency of O.P.No.835 of

2009 immediately by the court below.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/-