High Court Kerala High Court

Praveen Kumar vs State Of Kerala on 11 December, 2006

Kerala High Court
Praveen Kumar vs State Of Kerala on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3269 of 2006()


1. PRAVEEN KUMAR, S/O. GOVINDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SARITHA T.P., W/O.PRAVEENKUMAR,

                For Petitioner  :SRI.C.A.JOSEPH

                For Respondent  :SRI.P.M.PAREETH

The Hon'ble MR. Justice R.BASANT

 Dated :11/12/2006

 O R D E R
                               R.BASANT, J.

                      ------------------------------------

                      Crl.M.C.NO.3269 OF 2006

                      ------------------------------------

              Dated this the 11th day of December, 2006.


                                   ORDER

The petitioner had suffered an order under Section 125

Cr.P.C directing him to pay maintenance at the rate of Rs.750/-,

Rs.400/- and Rs.400/- per mensem respectively to the claimants-

his wife and two minor children. The petitioner did not make the

payment and consequently for the period from 08.04.2003 to

07.09.2005, there was default in making the payment. The

petitioner has now been sentenced to undergo imprisonment for

such failure to pay the amount. He is now said to be in custody.

2. When this petition came up for hearing, the learned

counsel for the petitioner offers to pay an amount of Rs.15,000/-

(Rupees Fifteen thousand only) immediately and the balance

amount (of about Rs.30,000/-) in three instalments, within the

next 3 months. He also undertakes to pay the future instalments

due promptly. The learned counsel for the respondent does not

raise any serious objections provided this offer for payment is

complied with strictly. Having considered all the relevant

circumstances, I am satisfied that the interests of the claimants

will also be served ideally by enabling the petitioner to

Crl.M.C.NO.3269 OF 2006 2

secure release from custody and by giving him an opportunity to

pay the amount. I accept the request of the learned counsel for

the petitioner as it is made, but with the specific observation that

if there be any default in making the payment, the petitioner

shall be sent back to the prison to serve the unexpired portion of

the sentence.

3. This Crl.M.C is, in these circumstances, allowed in

part. The petitioner shall be released from custody forthwith on

condition that

i) The petitioner deposits an amount of Rs.15,000/-

(Rupees Fifteen Thousand only) forthwith;

ii) He deposits the further amount of Rs.30,000/- (Rupees

Thirty thousand only) in three equal monthly instalments from

the date of his actual release from custody.

4. Issue copy forthwith to the learned counsel for the

petitioner.

R.BASANT

JUDGE

rtr/