High Court Kerala High Court

K.R.Vasu vs R.Vijayalekshmi on 2 November, 2009

Kerala High Court
K.R.Vasu vs R.Vijayalekshmi on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1034 of 2009()


1. K.R.VASU,AGED 57 YEARS,WORKING AS
                      ...  Petitioner

                        Vs



1. R.VIJAYALEKSHMI, W/O.K.R.VASU, AGED 47,
                       ...       Respondent

2. STATE OF KERALA, REP.BY PUBLIC

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/11/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.1034       OF 2009
            ===========================

     Dated this the 2nd day of November,2009

                        ORDER

Petitioner is the respondent and the first

respondent the petitioner in M.C.26/2009 on the file of

Judicial First Class Magistrate Court-II,

Thiruvananthapuram who filed a petition under section

12 of Protection of Women from the Domestic Violence

Act, 2005 claiming protection order under section 18

and monetary relief under section 20 and damages

under section 22 of the Act. This petition is filed

under section 482 of Code of Criminal Procedure to

quash the proceedings contending that marital

relationship with the petitioner and first respondent

were dissolved by Annexure 2 order of Family Court,

Thiruvananthapuram in O.P.755/1999 and therefore first

respondent is not an aggrieved person or petitioner, a

respondent as defined under the Act and therefore the

petition filed under section 12 of the Act is not

maintainable. It is also contended that as per

Annexure 1 affidavit filed along with the petition in

the prescribed forum before the Magistrate, petitioner

Crl.M.C.1034/2009 2

and first respondent were living separately from 24.5.1990

onwards and in such circumstances, the alleged domestic

violence if any was prior to the coming into force of the

Act and therefore learned Magistrate has no jurisdiction to

grant the relief and therefore the proceeding is to be

quashed.

2. Learned counsel appearing for the petitioner and

first respondent were heard.

3. Petitioner is the respondent before the learned

Magistrate, in a petition filed by the respondents under

section 12 of the Act. Though by Annexure 2 order the

marriage was dissolved, it is admitted fact that M.F.A

5/2002 is pending before this court challenging that order

and therefore Annexure 2 order of dissolution has not

become final.

4. The question whether the first respondent is an

aggrieved person as defined under the Act or the petitioner

is a respondent as defined under the Act are all matters to

be decided by the learned Magistrate in the proceedings.

It is to be borne in mind that petitioner is not an accused

in a proceeding being tried by the learned Magistrate. On

the other hand, the Act itself provides that the petitioner

is a respondent before the Magistrate. Though a petition

filed under section 12 is to be tried following the

Crl.M.C.1034/2009 3

procedure provided in the Code of Criminal Procedure,

essentially the proceedings is not criminal in nature,

except in a case where cognizance is taken as provided

under section 31 of the Act, which provides that on the

breach of an interim order or a protection order passed

under the Act cognizance could be taken. The proceedings

before the learned Magistrate pending is not on taking

cognizance of an offence under section 31 of the Act. In

such circumstances, I do not find that this court has to

invoke the extra ordinary powers under section 482 of Code

of Criminal Procedure to quash the proceedings. Petitioner

is at liberty to approach the learned Magistrate to

consider the maintainability of the petition either on the

ground that he is not a respondent as defined under the Act

or first respondent is not an aggrieved person as defined

under the Act or the Act is not applicable to the

allegations raised in the petition filed before the learned

Magistrate. With that liberty the petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006