High Court Kerala High Court

Amina vs A.Sabira on 26 May, 2008

Kerala High Court
Amina vs A.Sabira on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14240 of 2008(T)


1. AMINA,AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. A.SABIRA,W/O.NISSAR,
                       ...       Respondent

2. THE PROTECTION OFFICER,

3. STATE OF KERALA,

                For Petitioner  :SRI.KRISHNA PRASAD. S

                For Respondent  :SRI.M.C.JOHN

The Hon'ble MR. Justice R.BASANT

 Dated :26/05/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                     W.P(C). No.14240 of 2008
                       -------------------------------------
                Dated this the 26th day of May, 2008

                                JUDGMENT

Petitioner is the mother of the respondent in a proceedings

initiated under the Protection of Women from Domestic Violence

Act, 2005. The daughter in law of the petitioner had filed the said

application and final orders have been passed as per order dated

18.03.08 in M.C.No.8 of 2008. A copy of the said order is

produced as Ext.P3 and in the operative portion, the following

directions are issued:

“1) The petitioner is directed to go to the

respondent’s house in order to take the passport, the

election ID card and the certificates and her personal

belongings immediately.

2) The respondent is directed to give the

petitioner a monthly sum of Rs.2,500/- and Rs.500/- for

her child towards their maintenance charges

immediately.

3) If any vacant house is available in the name

of the respondent the petitioner is at liberty to occupy

the same immediately.”

2. The petitioner has no grievance against directions 1

and 2 above. In fact she has no objection even against direction

W.P(C). No.14240 of 2008 2

No.3 also. Her objection is against what transpired after these

directions were issued. It is submitted that in purported

execution of direction No.3, a house was broken open and the

claimant, ie. the petitioner’s daughter in law was inducted into

possession. It was asserted by the daughter in law that the said

house belongs to the son of the petitioner herein, her husband.

3. According to the petitioner. She is the owner in

possession of the house. She was thus illegally deprived of

possession of the house and her daughter in law is now in

occupation of the same allegedly along with her parents. The

petitioner herein approached the learned Magistrate with an

application under Ext.P8 asserting that she is the owner and not

her son. In that application, the learned Magistrate had

conducted an enquiry and it is submitted that the said application

(a copy of which is produced as Ext.P8) is posted for orders to

28.05.08.

4. It is at this stage that the petitioner has rushed to this

Court. What is her grievance ? Why has she rushed to this Court

without waiting for the disposal of Ext.P8. She, after having

chosen to move the learned Magistrate with an application like

Ext.P8, must normally wait till the same is disposed of to mount

her challenge if any.

W.P(C). No.14240 of 2008 3

5. It is significant that the son of the petitioner has not

chosen to challenge any of the orders. The question whether the

house in question belongs to the petitioner herein or her son will

certainly have to be decided by enquiry before the learned

Magistrate. The learned Magistrate is already seized of the

matter and if the submissions at the Bar were to be accepted, the

said proceedings are to be disposed of on 28.05.08.

6. I do not, in these circumstances, find any necessity or

justification to invoke the Constitutional powers under Article

226/227 of the Constitution of India to issue any directions in the

matter. The petitioner had voluntarily filed Ext.P8. She has

admittedly taken part in the proceedings. She must now wait for

the order to be passed by the learned Magistrate. If she is

aggrieved by any such order, needless to say, she has the

remedy under Section 29 of the Protection of Women from

Domestic Violence Act, 2005 to go in appeal to challenge any

such order.

7. At any rate, I am not satisfied that any directions need

be issued at this stage.

8. The dispute is only regarding the execution of direction

No.3 in the order dated 18.03.08. That dispute which is now

W.P(C). No.14240 of 2008 4

raised has certainly got to be resolved by the learned Magistrate

in Ext.P8 proceedings. No interference is necessary at this stage.

9. This Writ Petition is accordingly dismissed. I expect

the learned Magistrate to dispose of Ext.P8 petition which is said

to have been filed as early as on 31.03.08 as expeditiously as

possible – at any rate, within a period of 15 days from the date on

which a copy of this judgment is placed before the learned

Magistrate, if the same is not disposed of on 28.05.08.

10. Hand over a copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
rtr/-