High Court Kerala High Court

Krishnankutty @ Kannan vs The State Of Kerala on 6 August, 2008

Kerala High Court
Krishnankutty @ Kannan vs The State Of Kerala on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2960 of 2008()


1. KRISHNANKUTTY @ KANNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, THROUGH THE SUB
                       ...       Respondent

2. KRISHNAKUMARI, D/O.VELAYUDHAN,

3. KEERTHY, D/O.KRISHNANKUTTY @ KANNAN,

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/08/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 2960 of 2008
           -------------------------------------------------
          Dated this the 6th day of August, 2008

                              ORDER

The petitioner has suffered an order under Sec.125

Cr.P.C. directing him to pay maintenance at the rate of

Rs.1,000/- per mensem to his wife and Rs.750/- per mensem to

his child. That order was passed by the learned Judicial

Magistrate of the First Class, Alathur. Execution petition is

pending before the Family Court. No amount whatsoever has

been paid so far, it is submitted. The petitioner was produced

before the learned Magistrate and, on his execution of a

personal bond, he was released from custody. He had

undertaken to appear before the learned Judge of the Family

Court on 31/7/08; but he did not appear on that date.

Consequently, a warrant of arrest has been issued against him.

Such warrant is chasing the petitioner now.

Crl.M.C. No. 2960 of 2008 -: 2 :-

2. According to the petitioner, steps are afoot to settle the

dispute. He shall pay an amount of Rs.10,000/- to the claimant

straightaway. For payment of the balance amount or to settle

the dispute, he prays for time till 16/9/08. He submits that if he

were arrested and detained in custody, he will not be able to

settle the dispute or raise the amount and, in these

circumstances, it is prayed that a lenient view may be taken and

the petitioner may be granted time till 16/9/08 on any

appropriate conditions.

3. The fact that the petitioner has not paid any amount

admittedly, even though the maintenance is payable from

November, 2004 looms large in my mind while considering the

bona fides of the petitioner. But, however, in the facts and

circumstances of this case, I am satisfied that this Crl.M.C. can

be allowed to facilitate the settlement of the dispute between the

parties subject to appropriate safeguards.

4. In the result, this Crl.M.C. is allowed in part. Following

directions are issued:

(i) The petitioner shall appear before the learned Judge of

the Family Court on or before 18/8/08.

(ii) If he deposits/pays an amount of Rs.10,000/- and

executes a bond with two solvent sureties for the balance

Crl.M.C. No. 2960 of 2008 -: 3 :-

amount payable under the order till this date – the sureties

agreeing to make the payment of the amount if the petitioner

does not pay the amount by 16/9/08, the learned Judge of the

Family Court shall release the petitioner on condition that he

appears before the learned Judge on 16/9/08.

(iii) The amount of Rs.10,000/-, if deposited, shall be

released to the claimant immediately.

(iv) The warrant of arrest issued against the petitioner

shall not be executed till 18/8/08.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. No. 2960 of 2008 -: 4 :-