IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3114 of 2009()
1. BIJU KURIAKOSE @ UMMACHAN,S/O.CHACKO
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. MAYA PHILIP,W/O.BIJU KURIAKOSE,
3. NEHA,AGED 8 YEARS,REPRESENTED BY HER
4. ABEL,AGED 7 YEARS,REPRESENTED BY HER
5. PHILIP,AGED 4 YEARS,REPRESENTED BY HER
For Petitioner :SRI.VIJAI MATHEWS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :30/09/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3114 of 2009
--------------------------
ORDER
As per order in M.C.No.249/2006, petitioner was
directed to pay a maintenance of Rs.500/- each to
respondents 2 to 5 from 22.12.2006, less the
interim maintenance already paid, apart from a cost
of Rs.500/-. When petitioner failed to pay the
maintenance amount, second respondent filed C.M.P.
No.563/2009 before Family Court, Ettumanoor, under
Section 128 of Code of Criminal Procedure. Annexure
-II notice was issued to the petitioner to pay
Rs.14,000/-, which is the arrears of maintenance.
This petition is filed under Section 482 of Code of
Criminal Procedure to stay the warrant issued
against the petitioner for realisation of arrears
of maintenance.
2. Learned counsel appearing for the petitioner
was heard.
CRMC 3114/09 2
3. Learned counsel appearing for the petitioner
submitted that petitioner is prepared to pay the
entire arrears of maintenance within three weeks.
If petitioner pays to respondents 2 to 5 or
deposits Rs.5,000/- within ten days from today and
undertakes to pay the entire balance within three
weeks from today, Family Court, Kottayam is
directed not to execute the warrant for three
weeks.
Petition is disposed.
30th September, 2009 (M.Sasidharan Nambiar, Judge)
tkv