IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (FC).No. 282 of 2010(R)
1. RAMACHANDRAN NAIR
... Petitioner
Vs
1. VANAJA, AGED 48 YEARS
... Respondent
2. RINTU, AGED 18 YEARS
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :12/10/2010
O R D E R
R.BASANT & M.L.JOSEPH FRANCIS, JJ.
***********************
O.P(F.C) No.282 of 2010
*****************************
Dated this the 12th day of October, 2010
JUDGMENT
BASANT, J.
The petitioner has suffered an order under Section 125
Cr.P.C to pay maintenance to the respondents. The amount due
has not been paid obliging the claimants to approach the Family
Court for execution. Steps in execution are in progress. The
amount due has not been paid in full so far. The petitioner
prayed for instalment facility. The court below was not pleased
to grant the same. The said request was rejected by the
impugned order.
2. The learned counsel for the petitioner submits that
the petitioner is a person, aged above 60 years. If instalment
facility is not granted, the petitioner will be obliged to go to
prison in execution of the warrant of arrest issued against him.
In the circumstances, the learned counsel for the petitioner
prays that leniency may be shown and instalment facility may be
offered to the petitioner.
3. We are unable to accept the request. In a claim for
maintenance under Section 125 Cr.P.C, we find no merit in the
prayer for instalment facility for payment of the amount due. The
O.P(F.C) No.282 of 2010 2
petitioner must discharge the liability expeditiously. No
instalment facility deserves to be granted. The rejection of the
prayer for instalment facility is thus found to be absolutely
justified.
4. However, we observe that if the petitioner deposits a
substantial portion of the amount in arrears and undertakes to
pay the balance amount within a short stipulated period of time,
the court below shall be at liberty to consider the same and pass
appropriate orders.
5. With the above observations, this O.P is dismissed.
6. Hand over a copy of this judgment to the learned
counsel for the petitioner immediately.
(R.BASANT, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
rtr/