High Court Kerala High Court

Dinesan vs Sobana on 20 June, 2008

Kerala High Court
Dinesan vs Sobana on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 100 of 2008()


1. DINESAN,S/O. LAKSHMANA VYDIAR,
                      ...  Petitioner

                        Vs



1. SOBANA, D/O. THEYYAN, AGED 36 YEARS,
                       ...       Respondent

2. DISHOB, (MINOR),

3. DISHODH (MINOR),

                For Petitioner  :SRI.MANJU ANTONY(S.B)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/06/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    R.P.(FC) No. 100 OF 2008
                -----------------------------------------------
               Dated this the 20th day of June, 2008

                                O R D E R

This revision petition is filed by a prisoner in custody who

has been sentenced under Section 125(3) Cr.P.C in three

separate petitions to undergo imprisonment for a total period of 24

months.

2. The prisoner has preferred this revision petition through

prison authorities. Service of a legal aid/State Brief counsel has

been made available to him. The delay in filing the petition has

been condoned. Though orders in three separate applications are

challenged, separate revisions have not been filed. The challenge

raised against the orders passed in three different petitions has

been taken up for consideration in this one RPFC, ignoring the

technical flaw. The learned counsel for the petitioner, Sri.Manju

Antony, has advanced his arguments.

3. The petitioner’s wife and two children had filed an

application under Section 125(3) Cr.P.C and by an order in MC

No.68/03, the petitioner was directed to pay maintenance to them

R.P(FC) No. 100 OF 2008
2

at the rate of Rs.500, Rs.250/- and Rs.250/- per mensem

respectively on 23.02.04. The petitioner did not comply with the

said orders. This obliged the claimants to seek enforcement of the

order of maintenance. CMP Nos.854/04, 168/06 and 843/07 were

filed claiming the defaulted amounts. All these petitions were filed

claiming defaulted amounts for a period of 15 months, 12 months,

and 12 months respectively. In CMP No.854/04 an amount of

Rs.8,000/- appears to have been paid and the balance due was

only Rs.4,000/- on the date of the impugned order. In CMP

No.168/06, an amount of Rs.4,000/- appears to have been paid

and the balance due was only Rs.8,000/-. In CMP No.843/07 no

amount was paid and the balance due was maintenance for the

period of 12 months.

4. After complying with the legal procedure as payments

were not forthcoming, non bailable warrants were issued against

the petitioner and he was brought in custody to court. The learned

Judge of the Family court sentenced the petitioner to undergo

imprisonment for a period of 4 months, 8 months and 12 months

respectively in CMP Nos.854/04, 168/06 and 843/07.

R.P(FC) No. 100 OF 2008
3

5. The petitioner assails these orders before me. The only

ground of challenge is that the petitioner must have been given

more time to make the payment and that, at any rate, the sentence

of imprisonment imposed is excessive. I find no merit in the

former grievance as sufficient time appears to have been granted

before the impugned orders were passed. But, I find merit in the

contention of the learned counsel that it was not necessary to

impose the maximum permissible sentence on the petitioner in all

the three applications. Under Section 125(3) Cr.P.C, it is true that

the imprisonment for a period of one month can be imposed for

default in payment of maintenance for every month. But this is not

an inflexible or rigid rule that each sentence must be imposed in

every case. Considering the totality of circumstances, leniency

must have been shown to the petitioner, it is contended.

5. I take note of the fact that even though the petitioner was

sent to prison as per order dt.02.08.07, he was not been able to

make any further payment and he has been continuing in custody

for the past about one year. If he had any resources, it is

reasonable to assume that he would not have chosen to continue

R.P(FC) No. 100 OF 2008
4

in prison all these days. In this view of the matter, I find that

leniency can be shown. It is certainly not the law that

imprisonment must be imposed for a period one month for default

in payment of maintenance for one month. The quality of mercy

and awareness of realities must be there. Section 125(3) Cr.PC

only stipulates the maximum period of imprisonment and I am

satisfied in the facts and circumstances of this case that leniency

can be shown to the petitioner.

6. In the result, this RP(FC) is allowed. The impugned

orders are modified. The petitioner is sentenced to undergo

imprisonment for the periods shown below in the following

petitions in modification of the orders dated 02.08.07 passed by

the learned Judge of the Family Court:

1. CMP No.854/04 – SI for two months

2. CMP No.168/06 – SI for four months

3. CMP No.843/07 – SI for six months

Total – Twelve months

7. The direction issued by the learned Judge of the Family

Court that the sentences shall run consecutively is upheld.

R.P(FC) No. 100 OF 2008
5

8. Send back the records to the learned Judge of the Family

Court forthwith. Revised warrants of commitment shall be issued

by the learned Judge. Communicate copy of the order to the

prisoner in custody also forthwith.

R. BASANT, JUDGE
ttb

R.P(FC) No. 100 OF 2008
6

R.P(FC) No. 100 OF 2008
7