IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 357 of 2008()
1. SREEJESH.V.R., VAZHAPARAMPIL HOUSE
... Petitioner
Vs
1. ASHA MOL.M.V.
... Respondent
2. KANNAN MINOR),
3. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
R.P.F.C.No. 357 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of January, 2009
O R D E R
The petitioner has suffered an order under Section 125
Cr.P.C. obliging him to pay maintenance at the rate of Rs.1,000/-
p.m. each to the claimants, admittedly his wife and minor child.
That direction for payment of maintenance was passed on the
basis of a joint written statement filed by the parties consequent
to attempts made before the Councilor to settle the disputes.
That joint application was presented before the court by the
Councilor.
2. Marriage, paternity and separate residence are all
admitted. The petitioner claims to be aggrieved by the impugned
order. What is his grievance? The only grievance aired before
me is that the agreement is not a result of any settlement. But the
petitioner was coerced to subscribe his signature to the
agreement. I find absolutely no merit in the contention raised.
There is not a scintilla of material even remotely to suggest that
R.P.F.C.No. 357 of 2008
2
the joint statement filed consequent to the settlement reached in the
course of concilation before the Councilor was vitiated by any reason.
Except the fanciful theory advanced before this court, there is nothing
to suggest that there was no agreement between the parties before they
agreed to settle the disputes and filed a joint statement before court.
3. This revision petition is accordingly dismissed.
(R. BASANT)
Judge
tm