High Court Kerala High Court

Koya vs Ramla on 2 April, 2009

Kerala High Court
Koya vs Ramla on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3022 of 2005()


1. KOYA, MANNARKKATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. RAMLA, D/O. SAIDALI,
                       ...       Respondent

2. KERALA STATE REPRESENTED BY THE

                For Petitioner  :SRI.V.K.VEERAVUNNY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :02/04/2009

 O R D E R
                        M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No.3022 OF 2005
      -----------------------------------------------------
      DATED THIS THE 2nd DAY OF APRIL, 2009

                             O R D E R

The petitioner herein is the respondent in M.C.No.13/98

filed by the first respondent herein as the petitioner before the

Court of Judicial First Class Magistrate’s Court-I, Aluva, under

Section 3 of the Muslim Women (Protection of Rights on Divorce)

Act. As per order dated 21.4.2001, the learned Magistrate

directed the petitioner herein to pay Rs.50,000/- as fair and

reasonable provision for future maintenance and Rs.3,000/-

towards maintenance for the iddat period. The respondent herein

filed Crl.R.P.No.74/2001 before the Additional Sessions Court,

N.Paravur. As per order dated 24.10.2001, the learned

Additional Sessions Judge enhanced the amount from

Rs.53,000/- to Rs.72,000/-. Pending revision before the

Additional Sessions Court, the respondent herein filed Execution

Petition as M.P.No.817/2001 before the Magistrate’s Court, to

realise the amount of Rs.53,000/- as ordered in M.C.No.13/98.

The petitioner herein appeared and paid a total amount of

CRL.M.C.No.3022/05 -2-

Rs.6,000/-. Since he has not discharged the entire liability, the

petitioner was arrested and produced before the Magistrate’s Court on

20.1.2004 and sentenced him to undergo imprisonment for nine

months. Thereafter, the petitioner has undergone the imprisonment

till 30.7.2004 in the Central Prison, Viyyur as revealed from Annexure

I. Thereafter, on 16.8.2004, the respondent herein filed

Crl.M.P.No.824/2004 before the Magistrate’s Court for realisation of

the enhanced amount of Rs.19,000/- as ordered in

Crl.R.P.No.74/2001, wherein, a distress warrant was issued on

3.9.2005 by the learned Magistrate, copy of which is produced as

Annexure-II. Thereafter, on 12.9.2005, the present petition is filed by

the petitioner under Section 482 of Cr.P.C. before this Court with the

prayer to quash the proceedings in Crl.M.P.No.824/2004 on the file of

Court of J.F.C.M.-I, Aluva.

2. Heard the learned counsel appearing for the petitioner and

for the first respondent. Heard the learned Public Prosecutor also.

3. It is submitted by the learned counsel appearing for the

petitioner that the petitioner has no means to discharge the liability as

revealed from the report of the Village Officer, copy of which is

produced as Annexure IV. The copy of the objection filed by the

CRL.M.C.No.3022/05 -3-

petitioner herein in the above-mentioned petition,

Crl.M.P.No.824/2004 before the Magistrate’s Court is produced as

Annexure III. It was contended that second execution application filed

by the respondent after suppressing the order of the revisional court

till the petitioner has undergone the imprisonment in the previous

execution petition is an abuse of process of the court and serious

miscarriage of justice, which cannot be allowed.

4. The prayer in this petition is opposed by the learned counsel

for the first respondent.

5. On going through the allegations in this petition, it is

evident that the original execution petition, M.P.No.817/2001 was filed

by the respondent herein for the realisation of the amount in

M.C.No.13/98, which was ordered on 21.4.2001, whereby the

petitioner was directed to pay Rs.53,000/- towards fair and reasonable

provision for future maintenance and the maintenance for the iddat

period. That has not been discharged and only an amount of

Rs.6,000/- was paid as admitted in the petition. Since the balance

amount has not been discharged by the petitioner, he was sentenced

to undergo imprisonment for nine months. The petitioner has

undergone the imprisonment and released on 30.7.2004. The second

CRL.M.C.No.3022/05 -4-

execution petition, Crl.M.P.No.824/04 was preferred by the respondent

on 16.8.2004 claiming the enhanced amount of Rs.19,000/- ordered

by the revisional court on 24.10.2001. It is true that the earlier

execution petition M.P.No.817/01 was pending on 24.10.2001 on

which date the judgment in the revision has been passed by the

learned Additional Sessions Judge, N.Paravur. While filing the earlier

execution petition, M.P.No.817/2001, that amount cannot be added as

the amount due from the petitioner herein and admittedly no such

amount has been granted by the revisional court and E.P. has been

preferred by the respondent for realisation of the amount already

ordered in the M.C. The petitioner herein has no case that he is not

liable to pay the enhanced amount as ordered by the revisional court.

The judgment has become final and nobody has challenged the finding

entered by the revisional court. Therefore, the petitioner herein is

bound to discharge that liability and for the non-payment of which

Crl.M.P.No.824/04 was preferred by the respondent herein, in which

non-bailable warrant was ordered by the learned Magistrate on

3.9.2005. I find no error or impropriety or illegality in the proceedings

against the petitioner for realisation of the amount of Rs.19.000/- as

claimed in Crl.M.P.No.824/2004.

CRL.M.C.No.3022/05 -5-

6. The power under Section 482 of Cr.P.C. can be invoked

only sparingly and with caution, to meet the ends of justice. I find no

injustice in this case and therefore no ground for interference in the

proceedings initiated in Crl.M.P.No.824/2004 by the learned

Magistrate. Hence, this petition is liable to be dismissed.

In the result, the Crl.M.C. is dismissed.

M.C.HARI RANI, JUDGE.

dsn