Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Madras High Court

Munusamy vs Muthulakshmi on 7 June, 2023

Author: G.Chandrasekharan

Bench: G.Chandrasekharan

                                                                                      Crl.O.P..No.9014 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED: 07.06.2023

                                                           CORAM:

                           THE HONOURABLE MR. JUSTICE G.CHANDRASEKHARAN

                                                   Crl.O.P.No.9014 of 2023

                     Munusamy                                                     ... Petitioner
                                                               Vs.

                     1.Muthulakshmi
                     2.Minor. Reema                                               ... Respondents

                     PRAYER: Criminal Original Petition filed under Section 482 Cr.P.C.
                     praying to direct the Family Court Judge, Dharmapuri to number the
                     unnumbered Criminal Miscellaneous Petition in Cr.M.P.Sr.No.605 of 2023
                     in Cr.M.P.No.364 of 2022 in Cr.M.P.No.110 of 2017 in M.C.No.32 of
                     2008 on the file of the Family Court Judge, Dharmapuri and the same may
                     be disposed in accordance with law.


                                              For Petitioner    : Mr.V.Sakkarapani

                                                           ORDER

This Criminal Original Petition has been filed to direct the Family Court Judge, Dharmapuri, to number the unnumbered Criminal Miscellaneous Petition in Cr.M.P.Sr.No.605 of 2023 in Cr.M.P.No.364 of 1/5 https://www.mhc.tn.gov.in/judis Crl.O.P..No.9014 of 2023 2022 in Cr.M.P.No.110 of 2017 in M.C.No.32 of 2008, on the file of the Family Court Judge, Dharmapuri and the same may be disposed in accordance with law.

2.The learned counsel for the petitioner submitted that M.C.No.32 of 2008 was filed by the respondents seeking maintenance under Section 125 Cr.P.C. On 26.08.2010 that petition was allowed ordering a sum of Rs.1000/- to each of the respondents and an additional sum of Rs.5,000/- per year towards medical, education and other expenses. Thereafter, respondents filed Cr.M.P.No.110 of 2007 in M.C.No.32 of 2008, on the file of the Family Court, Dharmapuri, for enhancement of maintenance. In the Lok Adalat, the matter was settled and maintenance was enhanced to Rs.7,000/- per month. Respondents filed Cr.M.P.No.364 of 2022 under Section 127 Cr.P.C. for enhancing maintenance order passed in Cr.M.P.No.110 of 2007 in M.C.No.32 of 2008. Petitioner filed Cr.M.P.Sr.No.605 of 2023 for cancelling the maintenance. This petition was returned on 13.04.2023 for the reason that already a petition under Section 127 Cr.P.C. is pending and therefore, this petition cannot be 2/5 https://www.mhc.tn.gov.in/judis Crl.O.P..No.9014 of 2023 entertained. Challenging the return made on 13.04.2023, the present petition is filed.

3.Petitioner has filed this petition on the ground that first respondent is working as a Section Supervisor at Agadi Hospital, Bangalore and earning a sum of Rs.20,000/- per month. Second respondent has now became major. Under the said change of circumstances, petitioner has filed this petition.

4.Considered the submissions and perused the records.

5.Merely because the petition under section 127 Cr.P.C. filed by the wife and child in Cr.M.P.No.364 of 2022 is pending, returning of the petition filed by the petitioner under Section 127 Cr.P.C. for cancelling the maintenance, under change of circumstances, cannot be returned. Petitioner has taken certain valid grounds as detailed above for cancellation of maintenance already ordered. Therefore, return endorsement made on 13.04.2023 by the learned Family Court Judge, 3/5 https://www.mhc.tn.gov.in/judis Crl.O.P..No.9014 of 2023 Dharmapuri, is set aside.

6.The learned Family Court Judge, Dharmapuri, is directed to number the petition, give opportunity to the respondents to file counter and dispose the petition filed by the petitioner and by the respondents pending in Cr.M.P.No.364 of 2022 jointly, as expeditiously as possible, preferably, within a period of one month from the date of receipt of a copy of this order.

7. With the above directions, this Criminal Original Petition is allowed.

07.06.2023 sli Internet:Yes Index:Yes/No Speaking/Non speaking order To:

The Family Court, Dharmapuri.
4/5
https://www.mhc.tn.gov.in/judis Crl.O.P..No.9014 of 2023 G.CHANDRASEKHARAN, J.
sli Crl.O.P.No.9014 of 2023 07.06.2023 5/5 https://www.mhc.tn.gov.in/judis