High Court Kerala High Court

Johny A.C. vs Susy Thomas on 21 August, 2009

Kerala High Court
Johny A.C. vs Susy Thomas on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24083 of 2009(Q)


1. JOHNY A.C., S/O.LATE A.V.CHACKAPPAN,
                      ...  Petitioner

                        Vs



1. SUSY THOMAS, D/O.THOMAS,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE JOHNSON

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                W.P.C.NO. 24083 OF 2009
              ------------------------------------------

              Dated       21st     August        2009


                          JUDGMENT

Petitioner is the respondent and

respondent, the petitioner in M.C.57/2009 on the file

of Judicial First Class Magistrate-I, Aluva. This

petition is filed under Sections 12 and 19 of

Protection of Women from Domestic Violence Act.

Respondent filed Crl.M.P.2348/2009 under Section 23

of the Act for an interim order. Under Ext.P5

order interim order prohibiting petitioner from

alienating the property was granted on 17/7/2009. This

petition is filed under Articles 226 and 227 of

Constitution of India to quash Ext.P4 complaint as

well as Ext.P5 order and to direct the Magistrate to

consider the objection raised by the petitioner in

Crl.M.P.2348/2009.

2. Learned counsel appearing for the

petitioner was heard.

3. Argument of the learned counsel

appearing for the petitioner is that under Sub Section

WPC 24083/09
2

3 of Section 26 of the Act in case any relief has been

obtained by the aggrieved person, in any other

proceeding other than a proceeding under the Act, she

shall be bound to inform the Magistrate of the grant of

such relief and even though first respondent has

obtained an order of attachment from Family court,

Ernakulam that fact was suppressed from the learned

Magistrate and therefore learned Magistrate should not

have granted interim order.

4. An interim order granted under Section 23

is appealable under Section 29 of the Act. When remedy

of appeal is available to the petitioner, it is not for

this court to quash Ext.P5 order exercising the

extraordinary powers under Article 226/277 of

Constitution of India.

5. Learned counsel appearing for petitioner

submitted that Sub Section 2 of Section 25 of the Act

enables the Magistrate, on the application of either the

aggrieved person or the respondent to modify or revoke

the order passed earlier and when petitioner has filed

objection to the petition filed by the respondent for

interim order respondent, learned Magistrate is to

dispose that application. It is submitted that

WPC 24083/09
3

application is not being disposed and a direction be

issued to the Magistrate to dispose the application.

6. If petitioner has filed an application

under Sub Section 2 of Section 25 of the Act to modify

or revoke the interim ex-parte order passed under

Section 23, Magistrate is to dispose the petition

immediately. If petitioner files an application under

Section 25(2), Magistrate to dispose the same without

delay.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.