IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 453 of 2009()
1. VENU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI. BIJU MARTIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2010
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
R.P.(F.C) No. 453 of 2009
----------------------------------------------------
Dated this the 4th day of January, 2010.
ORDER
The revision petitioner who was the respondent in three
Execution Petitions filed as C.M.P (Ex.) Nos. 149 of 2007, 130 of
2008 and 665 of 2009 in M.C. No. 330 of 2004 on the file of the
Family Court, Kozhikode, challenges the orders for
imprisonment passed against them consequent on the default in
payment of the arrears of maintenance. The orders directing
him to pay maintenance to his wife and two minor children has
become final. No valid grounds were raised by him to resist the
execution. Hence, I do not find any good ground to interfere
with the orders passed by the Family Court in execution. This
revision is accordingly dismissed.
Dated this the 4th day of January, 2010.
V. RAMKUMAR, JUDGE.
rv