IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22348 of 2008(I)
1. ZEENATH ASSAN ALI AND OTHERS
... Petitioner
Vs
1. THE SECRETARY, KADUNGALLOORE GRAMA PANCH
... Respondent
For Petitioner :SRI.P.R.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/07/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 22348 of 2008 I
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of July, 2008
JUDGMENT
The petitioners want to assail an order passed under
Section 138 Cr.P.C. by the Sub Divisional Magistrate, Kochi.
According to the petitioners, they are aggrieved by the said order.
Only the first petitioner was a party to that proceedings. The first
petitioner has admittedly been served with a copy of the order .
Why have the petitioners come before this Court with this
petition under Article 226 of the Constitution without and before
approaching the revisional court to challenge Ext.P5 order in
accordance with law? No satisfactory explanations are offered.
2. It is submitted that the other petitioners being not
parties to the proceedings, have not been served with the copy of
the order under Section 138 Cr.P.C. Had they applied for a
copy? It is admitted that they have not applied for. Admittedly
the first petitioner has been served with the order. If they can
W.P.C.No. 22348 of 2008
2
come together before this Court, why are they not making use of the
order issued to the first petitioner. For this also no satisfactory
explanation is offered. The counsel submits that there may atleast be a
direction that until the petitioners approach the court of revision and
obtain orders, the impugned order may not be executed.
3. I am unable to agree. Having come to the wrong forum
without any valid explanation, the petitioners cannot request the said
forum to keep the order in abeyance until they go to the right forum
and initiate proceedings. The petitioners must immediately rush to the
revisional court and challenge the order. I am not satisfied that the
jurisdiction under Article 226 of the Constitution can or ought to be
invoked in favour of the petitioners.
This Writ Petition is accordingly dismissed.
(R. BASANT)
Judge
tm