High Court Kerala High Court

Subramaniya Pillai vs Ajithakumary on 28 September, 2010

Kerala High Court
Subramaniya Pillai vs Ajithakumary on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1240 of 2010()


1. SUBRAMANIYA PILLAI, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. AJITHAKUMARY, AGED 37 YEARS,
                       ...       Respondent

2. AKHIL (MINOR) AGED 14 YEARS,

3. ANJU(MINOR) AGED 12 YEARS,

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :SMT.ASHA CHERIAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.1240 of 2010
            --------------------------

                       ORDER

Maintenance was granted by Family Court,

Thiruvalla in M.C.No.175/2005 in favour of

respondents 1 to 3. They filed Annexure-A1 petition

(C.M.P.No.207/2009) under Section 128 of Code of

Criminal Procedure to issue warrant for realisation

of the maintenance for the period from 26.7.2006 to

26.7.2007. By Annexure-A3 order Family Court passed

an order initiating revenue recovery proceedings

through District Collector stating that though

respondents, petitioners before the Family Court,

were present, petitioner, the counter petitioner,

was absent. This petition is filed to quash

Annexure-A3 order contending that in view of the

first proviso to sub-section (3) of Section 125 of

Code of Criminal Procedure, learned Judge should

not have issued warrant for realisation of the

amount beyond the period provided under the proviso

CRMC 1240/10 2

and after receipt of the notice in Annexure-A1

petition, petitioner appeared and filed Annexure-A2

objection raising this contention, but, it was not

considered by the learned Judge.

2. Learned counsel appearing for the petitioner

and respondents 1 to 3 were heard.

3. Annexure-A3 order shows that the order was

passed as if petitioner/counter petitioner did not

appear on service of notice in C.M.P.No.207/2009

and did not raise any objection. Annexure-A2

objection filed by the petitioner shows that on the

day on which Annexure-A3 order was passed,

petitioner filed an objection, inter alia,

contending that in view of first proviso to sub-

section (3) of Section 125 of Code of Criminal

Procedure, petition will not lie. Unfortunately,

Family Court did not consider the objection.

4. In such circumstances, Annexure-A3 order is

quashed. C.M.P.No.207/2009 is remanded to the

Family Court for passing appropriate order in

CRMC 1240/10 3

accordance with law, considering the contentions

raised by the petitioner in Annexure-A2 objection,

based on first proviso to sub-section (3) of

Section 125 of Code of Criminal Procedure.

Petition is disposed.

28th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv