High Court Kerala High Court

Rajendran vs State Of Kerala on 25 November, 2009

Kerala High Court
Rajendran vs State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3662 of 2009()


1. RAJENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. RETNAMMA,

                For Petitioner  :SRI.R.AZAD BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :25/11/2009

 O R D E R
                           P.S.GOPINATHAN J.
                   -----------------------------
                       CRL.R.P No. 3662 of 2009
                  ------------------------------
              Dated this the 25th day of November, 2009.

                               O R D E R

The revision petitioner is the respondent in M.C.No.5 of 2009, a

petition filed by the second respondent, who is none other than the

mother of the revision petitioner under Section 12 of the Protection of

Women From Domestic Violence Act, 2005 before the Judicial First Class

Magistrate Court I, Cherthala. On 25.9.2009 the learned Magistrate

passed the following order:

“Complainant present. Sworn statement recorded. On
going through the sworn statement and the document
produced, I am convinced that there are sufficient materials
and grounds to proceed with the case. Hence case taken on
file as C.C.1346/09 u/s.31IssueProtection of Women from
of
Domestic Violence Act. Non-bailable Warrant to
accused. Case posted to 9.10.09.”

2. Assailing the legality, correctness and propriety of the above

order issuing non-bailable warrant, this revision petition was filed.

According to the learned counsel, the dispute between the revision

petitioner and the second respondent was settled and a consent order

was passed. Subsequently, for no justifiable reason, the second

respondent filed a petition alleging non-compliance of the order. Though

there is no justifiable reason to issue an arrest warrant stated in the

order, the learned Magistrate ordered to issue arrest warrant. According

CRL.R.P No. 3662 of 2009 2

to the learned counsel, the revision petitioner is a law abiding citizen and

is prepared to appear before the lower court and the order to issue non-

bailable arrest warrant is not justified.

3. Going by the order impugned, I find no reason to issue the

non-bailable warrant. In the above circumstances, the order impugned is

not sustainable and liable to be set aside.

In the result, this revision petition is allowed on condition that the

revision petitioner shall appear before the trial court on or before

14.12.2009, failing which this revision petition would stand dismissed.

Sd/-

P.S.GOPINATHAN
JUDGE

//True Copy//

PA to Judge

ab

CRL.R.P No. 3662 of 2009 3