High Court Kerala High Court

Hamza vs Sub Inspector Of Police on 14 June, 2010

Kerala High Court
Hamza vs Sub Inspector Of Police on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32453 of 2009(B)


1. HAMZA, AGED 70 YEARS,
                      ...  Petitioner
2. KUNJATHUMMA, AGED 60 YEARS,
3. MOHAMMED SALIH, AGED 33 YEARS,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. NOUSHEEBA, W/O.MOHAMMED SALIH,

4. ABDUL SALAM P.,

5. STATE OF KERALA,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  :SMT.K.GIRIJA

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :14/06/2010

 O R D E R
            K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
          ------------------------------------------------------
                   W.P.(C) No.32453 of 2009-B
              ----------------------------------------------
              Dated, this the 14th day of June, 2010

                           J U D G M E N T

K.M.Joseph, J.

Petitioners have approached this Court seeking

the following prayer:

“to issue a writ of mandamus directing the respondents 1

and 2 not to interfere in the peaceful enjoyment of the

life of the petitioners and not to harass them.”

2. Briefly put, the case of the petitioners is as

follows: The Ist petitioner is aged 70 and is a cardiac patient.

The 2nd petitioner is the wife of the Ist petitioner and is

suffering from various ailments. The 3rd petitioner is the son

of petitioners 1 and 2. The 3rd petitioner married the 3rd

respondent. There is quarrel and there is a crime registered

as evidenced from Ext.P1 FIR under Section 498A read with

34 IPC against all the petitioners. It is stated that petitioners

1 and 2 have approached the Sessions Court and they have

been granted anticipatory bail though it is denied to the 3rd

petitioner.

3. We heard the learned counsel for the

petitioners, learned counsel for the 3rd respondent and also the

WPC No.32453/2009 -2-

learned Government Pleader.

4. Apparently there is another proceeding pending

as MC No.385/2009 and O.P.No.7924/2009 on the file of the

Family Court, Palakkad besides Crime No.656/2009 on the file

of the Mannarkkad Police Station. These proceedings have

been stayed by this Court. There was an attempt at

mediation.

5. Today, when the matter was argued it is

contended by respondents 4 and 5 that the 3rd petitioner has

not complied with the terms of the decision of the Mediator.

Learned counsel for the petitioners submits that the 3rd

petitioner is even now prepared. He would point out that the

3rd petitioner has already complied with the direction in the

order dated 26.11.2009 in relation to the replacement of gold

sovereigns except to the extent of 12 sovereigns.

6. In so far as the parties do not appear to be in a

position to come to a settlement in terms of the mediation we

are constrained to dispose of the writ petition by permitting

continuance of the proceedings countenanced by Ext.P1 FIR.

Besides the same, we cannot put on hold the proceedings

pending as O.P.7924/2009 and M.C.385/2009 any further.

WPC No.32453/2009 -3-

Accordingly, we dispose of the writ petition as follows:

Respondents 1 and 2 are free to continue with the

investigation of Ext.P1 crime. However, they must bear in

mind the anticipatory bail granted in favour of petitioners 1

and 2 and they shall not be unduly harassed. As far as

O.P.No.7924/2009 and M.C.No.385/2009 are concerned the

said proceedings can go on and a decision taken in

accordance with law. We however make it clear that this

judgment will not stand in the way of the parties coming to a

settlement in the course of the proceedings. With regard to

the custody of children also we leave the petitioner with

liberty to approach the competent forum and seek appropriate

orders in the said regard.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS