High Court Kerala High Court

Uma Devi vs Soman on 12 July, 2010

Kerala High Court
Uma Devi vs Soman on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2058 of 2010()


1. UMA DEVI, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. SOMAN, AGED 58 YEARS,
                       ...       Respondent

2. SARASAMMA, W/O.SOMAN,

3. RAJAMMA, W/O.RAJU, REMYA BHAVANAM,

4. VIJAYAMMA, W/O.ARJUNAN,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :12/07/2010

 O R D E R
                    V.K.MOHANAN, J.
                  -----------------------------
                Crl.R.P.No.2058 of 2010
                ---------------------------------
          Dated this the 12th day of July 2010


                         O R D E R

The revision petitioner is the petitioner in

M.C.No.44/2007.

2. Though the petitioner had approached the Judicial

Magistrate of First Class-II, Haripad by filing a petition

under Sec.12 of the Domestic Violence Act, the learned

Magistrate by order dated 18.2.2009 in M.C.No.44/2007

dismissed the said petition. Against the above order,

though the revision petitioner had preferred

Crl.A.No.422/2009, by judgment dated 1.6.2010, the

learned Sessions Judge also dismissed the appeal as there

was no representation. It is the above orders of the court of

Addl. Sessions Judge, Mavelikara and the Judicial

Magistrate of First Class-II, Haripad are challenged in this

Crl.R.P.No.2058 of 2010

-: 2 :-

revision petition.

3. I have heard the learned counsel appearing for

the revision petitioner and also perused the above orders of

the court below.

4. The revision petitioner is the aggrieved person,

who filed the above M.C. before the Court of Judicial First

Class Magistrate-II, Haripad against the respondents

among thereon. 1st and 2nd respondents are the parents of

the husband of the petitioner and the remaining

respondents are the sisters of the 2nd respondent.

According to the aggrieved person, the son of 1st and 2nd

respondent, namely Sreenu, married the aggrieved person

on 6.7.2003 as per the religious rites and the petitioner had

52 sovereigns of gold ornaments at the time of her

marriage. The relatives of the petitioner entrusted Rs.1.5

lakhs to respondents 1 and 2. It is also the claim of the

aggrieved person that the relatives of the petitioner also

gave household articles and utensils to the petitioner.

According to the aggrieved person, the respondents started

Crl.R.P.No.2058 of 2010

-: 3 :-

ill-treating the petitioner subsequent to the marriage and

the respondents took all the gold ornaments of the

petitioner, except 5 sovereigns of gold and that gold

ornaments were used for their own needs. It is also the

case of the aggrieved person that the respondents have

used Rs.1.5 lakhs received from the relatives of the

petitioner to modify their house. Finally, the respondents

have ousted the petitioner out of her shared household. The

prayer of the petitioner in the petition is to permit her to

reside in her shared household and to direct the

respondents 1 and 2 to gave back 52 sovereigns of gold

ornaments and Rs.1.5 lakhs.

5. During the trial, the aggrieved person was herself

examined as PW1 and no documentary evidence produced.

Though the aggrieved person had claimed that 52

sovereigns of gold ornaments were taken by the

respondents 1 and 2 and Rs.1.5 lakhs, which was entrusted

by the relatives of the petitioner, was misappropriated by

respondents 1 and 2, the trial court has found that there is

Crl.R.P.No.2058 of 2010

-: 4 :-

no evidence for the entrustment. The trial court has

specifically found that the aggrieved person has not

furnished the details of the gold ornaments which she had.

It is also the finding of the trial court that regarding the

gold ornaments and the alleged entrustment of Rs.1.5 lakhs,

absolutely there is no evidence and the aggrieved person

failed to produce any convincing evidence. Same is the

finding of the trial court with respect to the household

articles also. The trial court specifically found that during

the cross examination of PW1, she has stated that

Rs.25,000/- was entrusted to the daughter of 1st respondent

and 5 cents of property was transferred in the name of the

petitioner. So the learned Magistrate found that the above

evidence probabilise the case of the respondents. So the

trial court concluded that the evidence adduced by the

petitioner is not convincing to hold that 52 sovereigns of

gold ornaments and Rs.1.5 lakhs were entrusted with the

respondents 1 and 2. It is also pertinent to note that the

husband of the aggrieved person is not a party in the

Crl.R.P.No.2058 of 2010

-: 5 :-

proceedings. So on facts, based upon evidence the trial

court found against the revision petitioner and accordingly

dismissed the petition. The above findings were though

challenged in an appeal, the appeal was not properly

prosecuted and accordingly, the same was dismissed by the

lower appellate court. In the light of the above discussion

and the evidence and materials referred above, which relied

on by the trial court, even if an opportunity given to the

revision petitioner, there will not be any fruitful turn out,

rather it will result only in the waste of judicial time.

In the above circumstances, I find no reason to

interfere with the orders impugned and accordingly, the

revision petition is dismissed.

V.K.MOHANAN, JUDGE.

Jvt