High Court Kerala High Court

Jayasree vs The Deputy Superintendent Of … on 1 July, 2010

Kerala High Court
Jayasree vs The Deputy Superintendent Of … on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37531 of 2009(J)


1. JAYASREE, D/O.NASON,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. CHANDRA, S/O.SATHYANESAN NADAR,

5. SATHEESH KUMAR, S/O.SATHYANESAN NADAR,

6. BABY, W/O.SATHYANESAN NADAR,

7. SATHYANESAN NADAR,   -DO-  -DO-

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :SRI.G.SUDHEER

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

 Dated :01/07/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C).No. 37531 of 2009 J
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of July, 2010

                              JUDGMENT

Joseph Francis, J.

This Writ Petition under Article 226 of the Constitution of

India is filed with the following prayers:

“i) issue a writ of mandamus or order or

direction to respondents 1 to 3 to afford sufficient

police protection to the life ad property of the

petitioner.

ii) issue a writ of mandamus or order or

direction to the third respondent to see that Ext.P3

order is strictly complied with.

iii) issue a writ of mandamus or order or

direction to respondents 2 and 3 to take proper

action pursuant to Exts.P7 and P8 complaints.”

W.P.(C).No. 37531 of 2009

2

2. The case of the petitioner briefly is as follows. The marriage

between the petitioner and 4th respondent was solemnised on

10.4.2008 at Attukal Devi Temple, Thiruvananthapuram according to

their rites and ceremonies. After the marriage, they lived together as

husband and wife. While so, respondents 4 and 5 induced the

petitioner for illegal relationship with others. The petitioner was not

willing, which caused enmity in the minds of respondents 4 and 5.

They brutally manhandled the petitioner, removed her clothes, dragged

through the road and kept her there.

3. Crime No. 148 of 2009 of Neyyar Dam Police Station was

registered for offences punishable under Sections 294B, 323 and 324

I.P.C. against respondents 4 and 5. The petitioner filed C.M.P. 2388

of 2009 before the Judicial First Class Magistrate Court, Kattakada

under Section 12 of Protection of Women from Domestic Violence

Act. The learned Magistrate, after hearing the parties, passed an

interim order against the respondents from restraining the petitioner

W.P.(C).No. 37531 of 2009

3

from entering the house and committing domestic violence upon her.

The Station House Officer, Neyyar Dam Police Station was directed to

give protection to the petitioner for implementation of the order.

4. On 23.11.2009, the 6th respondent trespassed into the house

of the petitioner and taken away a gold chain weighing 3 sovereign and

a ring and assaulted her. She was hospitalised. She filed complaint

before respondents 2 and 3 against the 6th respondent and requested

the police to give protection to her. Respondents 1 to 3 have not taken

any action pursuant to Exts.P7 and P8 complaint. Hence she filed this

Writ Petition.

5. Respondents 5 to 7 filed counter affidavit jointly and the 4th

respondent filed a separate counter.

6. Heard learned counsel for the petitioner, learned counsel for

the party respondents as also the learned Government Pleader.

7. The learned Government Pleader, on instructions, submits that

the petitioner is not residing in the house in question. Respondents 4

W.P.(C).No. 37531 of 2009

4

and 5 are the sons of respondents 6 and 7. They disputed the marriage

between the petitioner and the 4th respondent. The petitioner herein has

filed C.M.P. 2388 of 2009 before the J.F.C.M., Kattaklkada under

Section 12 of the Protection of Women from Domestic Violence Act

and she has obtained an order dt. 26.6.2009 and the respondents therein

are restrained from restraining the petitioner from staying in the

disputed house.

8. In the counter filed by the 4th respondent it is stated that the

petitioner came to his house as a Home Nurse for looking after his

bedridden mother. The 6th respondent has filed O.S.No. 720 of 2009

before the Munsiff Court, Neyyattinkara against the petitioner and the

4th respondent herein to restrain them from making any obstruction to

the peaceful possession and enjoyment and for taking income from the

property. She obtained an interim order also.

9. Since the petitioner has filed a petition under Section 12 of

the Protection of Women from Domestic Violence Act and availed

W.P.(C).No. 37531 of 2009

5

equally efficacious remedy, we are of the view that this is not a fit case

to invoke the discretionary jurisdiction under Article 226 of the

Constitution. More over, proceedings under Article 226 of the

Constitution are of summary nature and disputed questions of facts

should not normally be agitated before this Court and this Court

should not proceed to determine such questions.

This Writ Petition is, therefore, dismissed as it is without any

merit.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm