High Court Kerala High Court

Reghuvaran vs Savithri on 17 March, 2010

Kerala High Court
Reghuvaran vs Savithri on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 121 of 2005()


1. REGHUVARAN, S.K.BUILDING,
                      ...  Petitioner

                        Vs



1. SAVITHRI, POOCHADIVILA PUTHEN VEEDU,
                       ...       Respondent

2. REENA, D/O.SAVITHRI OF DO. DO.

3. UNNY, S/O. SAVITHRI OF DO.  DO.

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/03/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                    R.P.(F.C).No.121 OF 2005
                  .............................................
            Dated this the 17th day of March, 2010.

                               O R D E R

This revision is preferred against the order of the

Family Court, Kottarakkara in CMP.No.9/2005. By the said

order, the court directed the revision petitioner to be

arrested and detained in jail for one month. It is challenging

that order, the revision petitioner has come up before this

Court.

2. The contention raised by the learned counsel for

the revision petitioner is that he has moved a suit for

declaration that the lady is not his wife and the children are

not his. It was turned down by the trial court and the

matter is pending consideration before this Court in appeal.

Secondly it is contended that without re coursing to the

remedies available under Section 421 of Cr.P.C, it may not be

correct to arrest and send him to jail. The family court has

not considered these points. If appeal is pending and

execution of the order is stayed by the appellate court,

nothing could be done at this stage for executing the same.

: 2 :
R.P.(F.C).No.121 OF 2005

If there is no stay order, certainly the petitioners in the MC

are entitled to relief. But even in such cases, a contention

is raised to the effect that unless methods known to law under

Section 421 of Cr.P.C is taken to recover it by proceeding

against the property, it may not be proper to arrest and

send him to jail. It is also a contention which is worth

consideration.

3. Therefore the order under challenge is set aside and

the matter is remitted back to the family court with a

direction to permit the revision petitioner to appear before

that court and raise his objections. The court can decide

the same after hearing both sides and then proceed in

accordance with law. Parties are directed to appear before

the family court on 19.4.2010. If the wife does not appear

on that day, let a notice be issued to her for appearance and

till a final decision is taken in the matter, let the revision

petitioner be not arrested and send to jail.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
R.P.(F.C).No.121 OF 2005

: 4 :
R.P.(F.C).No.121 OF 2005