IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 462 of 2007()
1. K.V.PRAVEEN, S/O. K.A.VELAYUDHAN,
... Petitioner
Vs
1. K.A.VELAYUDHAN, S/O. APPY,
... Respondent
2. THE STATE OF KERALA, REP. BY
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :27/06/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.462 of 2007
----------------------------------------
Dated this the 27th day of June 2008
O R D E R
The petitioner is the son against whom his father, the first
respondent herein has filed a claim for maintenance under
Section 125 Cr.P.C. The son, who is employed abroad, did not
appear in person and prayed that he may be permitted to
conduct the case through his power of attorney, that is his
mother and the wife of the claimant. The learned Judge of the
Family Court granted permission on condition that the petitioner
deposits an amount of Rs.50,000/- to feed the order if any passed
in the maintenance case. At the time of admission, there was a
direction that an amount of Rs.15,000/- be deposited and
accordingly the said amount has been deposited, it is submitted.
When this matter came up for hearing, at the suggestion of the
court, an agreement has been struck. It is agreed that the
impugned order can be modified and the amount directed to be
deposited can be reduced to Rs.15,000/-. The said amount
having already been paid, there shall be a direction that the
same shall be released to the aged claimant and appropriate
Crl.M.C.No.462/07 2
directions about the adjustment of that amount must be issued
when the final order is passed. It is further agreed that there
can be a direction to the learned Judge of the Family Court to
dispose of the case as expeditiously as possible at any rate within
a period of four months from the date on which a copy of this
order is placed before the learned Judge.
2. This petition is allowed in part. The above directions
are issued. The learned Judge shall be at liberty to pass interim
directions for maintenance, if he finds the need for such
directions and direct further that the amount of Rs.15,000/- be
adjusted towards the same.
Hand over copy of this order to the learned counsel for the
respondent.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.462/07 3
Crl.M.C.No.462/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007