High Court Kerala High Court

T.A. Abdul Salam vs Mumthaz on 24 January, 2008

Kerala High Court
T.A. Abdul Salam vs Mumthaz on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 360 of 2008()


1. T.A. ABDUL SALAM, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. MUMTHAZ, D/O. ABDUL KHADER,
                       ...       Respondent

2. STATE OF KERALA,

3. SUB INSPECTOR OF POLICE, TIRUR.

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2008

 O R D E R
                            V. RAMKUMAR , J.
                ==========================
                  CRL.M.C. No.360 of 2008
                ==========================
                Dated this the 24th day of January, 2008.

                                ORDER

The petitioner, who was the respondent in M.C. No. 210 of 2005

on the file of the Family Court, Ernakulam, seeks a direction to the 3rd

respondent Sub Inspector of Police, Tirur or any other police officer in

charge not to execute the non bailable warrant issued against the

petitioner in M.P.No. 1428/2006 in M.C. No. 210/2005 on the file of

the Family Court, Ernakulam.

2. Admittedly, as per the final order passed in M.C. No.

210/2005 the petitioner has been directed to pay maintenance to the

1st respondent wife at the rate of Rs.600/- per month from the date of

the petition. M.P.No. 1428/2006 filed for executing the order itself

takes in a sum of Rs.9000/-. The petitioner who has been totally

neglecting his wife does not deserve any indulgence. If he deposits a

sum of Rs.5000/-(Rupees five thousand only) before the Family Court

within three weeks from today, the warrants of arrest issued against

him shall not be executed for a period of three weeks from today. The

Magistrate may thereafter consider whether the petitioner should be

given further time for paying the balance amount.

This Crl. M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

rv