IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 133 of 2008()
1. ABDUL HAMEED C.K., AGED 45 YEARS,
... Petitioner
Vs
1. SARABEEGAM, AGED 40 YEARS,
... Respondent
2. RAMSEELA,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.K.P.SUDHEER
The Hon'ble MR. Justice R.BASANT
Dated :08/07/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
R.P.F.C.No. 133 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of July, 2008
O R D E R
The challenge in this revision petition is against an ex parte
order passed under Section 125 Cr.P.C. obliging the petitioner to
pay an amount of Rs.2,500/- and Rs.2,000/- p.m. respectively to
the claimants, his wife and child. As directed by the court an
amount of Rs.25,000/- has by now been deposited before the
court below and the same has already been directed to be released
to the claimants.
2. After discussions at the Bar, it is agreed that the
impugned order can be set aside and the learned Judge of the
Family Court can be directed to dispose of M.C. 414 of 2007
afresh in accordance with law.
3. Accepting the same, this R.P.F.C. is allowed. The
impugned order is set aside. The learned Judge of the Family
Court is directed to dispose of M.C. 414 of 2007 afresh in
accordance with law, as expeditiously as possible. Both parties
R.P.F.C.No. 133 of 2008
2
shall appear before the learned Judge on 4.8.2008 to continue the
proceedings.
4. It is submitted that interim order for payment for payment of
maintenance has been passed by the learned Judge. The amount
deposited so far shall be credited towards the arrears of interim
maintenance due. Appropriate steps can be taken for recovery of the
arrears of interim maintenance, if any.
(R. BASANT)
Judge
tm