High Court Kerala High Court

Many @ Premkumar vs Mini on 2 July, 2008

Kerala High Court
Many @ Premkumar vs Mini on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 201 of 2008()


1. MANY @ PREMKUMAR
                      ...  Petitioner

                        Vs



1. MINI, AGED 33 YEARS, D/O. CHARICHEDY
                       ...       Respondent

2. MINOR CHINNU, AGED 12 YEARS

3. MINOR MONISHA, AGED 10 YEARS,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.P.K.SAJEEV

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2008

 O R D E R
                            R.BASANT, J
                         ----------------------
                     R.P.F.C.No.201 of 2008
                   ----------------------------------------
               Dated this the 2nd day of July 2008


                              O R D E R

The petitioner was obliged to answer a claim under Section

125 Cr.P.C pending before the Family Court. That claim was

raised by his wife and his two minor children. On 14/3/2008 as

the petitioner was absent, he was set ex parte and an ex parte

order under Section 125 Cr.P.C was passed. The petitioner filed

an application to set aside the ex parte order. That order was

allowed on condition that the petitioner deposits an amount of

Rs.5,000/- which was to be credited towards the arrears of

interim maintenance due. The petitioner did not pay such

amount. The application to set aside the ex parte order was thus

dismissed. The petitioner, thereafter has come to this court with

this R.P.F.C with a petition to condone the delay of 156 days. He

challenges the exparte order passed.

2. I have heard the learned counsel for the petitioner as

also the learned counsel for the respondent. I am satisfied that

further opportunity can be given to the petitioner to deposit the

entire arrears of interim maintenance within a stipulated time.

If such payment is made, it can be directed to be released to the

R.P.F.C.No.201/08 2

claimants forthwith and the learned Judge of the Family Court

can be directed to dispose of the matter afresh in accordance

with law. This course is agreed upon. Accordingly this petition

is allowed.

3. In the result, this petition is allowed. The impugned

order dated 30/6/2007 in M.C.No.293/2001 shall stand set aside

and M.C.No.293/01 shall be disposed of afresh by the learned

Judge of the Family Court on condition that the entire amount of

interim maintenance payable up to 31/7/2008 shall be

paid/deposited before the Family Court on or before 11/8/2008.

If such payment is made, the same shall be released to the

claimants forthwith.

4. Parties shall appear before the learned Judge of the

Family Court on 14/8/2008. If amounts are not paid as directed,

the learned Judge of the Family Court shall make record of that

fact and thereupon the impugned order shall stand revived.

(R.BASANT, JUDGE)

jsr

R.P.F.C.No.201/08 3

R.P.F.C.No.201/08 4

R.BASANT, J

R.P.F.C.No.

ORDER

11/02/2008