High Court Kerala High Court

Venu vs State Of Kerala on 4 January, 2010

Kerala High Court
Venu vs State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 453 of 2009()



1. VENU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI. BIJU MARTIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2010

 O R D E R
                        V. RAMKUMAR , J.
                --------------------------------------------------
                        R.P.(F.C) No. 453 of 2009
               ----------------------------------------------------
              Dated this the 4th day of January, 2010.

                                 ORDER

The revision petitioner who was the respondent in three

Execution Petitions filed as C.M.P (Ex.) Nos. 149 of 2007, 130 of

2008 and 665 of 2009 in M.C. No. 330 of 2004 on the file of the

Family Court, Kozhikode, challenges the orders for

imprisonment passed against them consequent on the default in

payment of the arrears of maintenance. The orders directing

him to pay maintenance to his wife and two minor children has

become final. No valid grounds were raised by him to resist the

execution. Hence, I do not find any good ground to interfere

with the orders passed by the Family Court in execution. This

revision is accordingly dismissed.

Dated this the 4th day of January, 2010.

V. RAMKUMAR, JUDGE.

rv