IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3713 of 2007()
1. VIJI, D/O MATHEW, AGED 24 YEARS,
... Petitioner
Vs
1. BINJU, S/O GEORGE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/12/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.3713 of 2007
-------------------------------------
Dated this the 12th day of December, 2007
O R D E R
The petitioner has initiated proceeding under the Protection
of Women from Domestic Violence Act, 2005 (hereinafter referred
to as the `D.V Act’) before the Chief Judicial Magistrate,
Alappuzha. The matter is pending before that court. I am
informed that the matter has reached the stage of evidence. The
evidence has not started. The learned C.J.M has directed that
the parties be referred for counseling. There is no counselor for
that court. As a result of this, the matter is dragging on. The
petitioner filed an application for a direction to restrain the
respondent/husband from receiving an amount of Rs.1,50,000/-
from the landlord of a building. That application was dismissed
as per Annexure-A4. It is, in these circumstances, that the
petitioner, a woman, has come to this Court with this petition
under Section 482 Cr.P.C.
2. What is the prayer ? The learned counsel for the
petitioner in the course of discussions at the Bar fairly accepts
Crl.M.C.No.3713 of 2007 2
that Annexure-A4 order is liable to be challenged before the
Sessions Court under Section 29 of the D.V Act. As the said
remedy is available to the petitioner, I find no reason why the
powers under Section 482 Cr.P.C can or ought to be invoked in
favour of the petitioner. The petitioner must seek relief against
Annexure-A4 order by preferring an appropriate appeal under
Section 29 of the D.V Act.
3. The next grievance of the petitioner is that the learned
Magistrate instead of referring the parties for counseling must
have referred the parties to the Lok Adalat. There are no
counselors whereas there is a Lok Adalat readily available in
place. The learned Magistrate must have referred the parties to
the Lok Adalat. The matter is now being adjourned unnecessarily
only to facilitate counseling.
4. It is for the petitioner to make a specific request in
accordance with the provisions of the Legal Services Authority Act
to make a reference to the Adalat. The learned Magistrate must
consider such request and pass appropriate ordesr. In the facts
and circumstances of this case, unless there be any other
Crl.M.C.No.3713 of 2007 3
compelling reason which has not been brought to my notice, I do
certainly feel that if counseling is not possible immediately,
reference to the Lok Adalat can be made. However, it is for the
learned Magistrate to consider the petitioner’s request and pass
appropriate orders. I am, in these circumstances, satisfied that
this Crl.M.C need only be dismissed with the above observations.
5. This Crl.M.C is accordingly dismissed with the above
observations.
6. Hand over a copy of this order to the learned counsel for
the petitioner.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.3713 of 2007 4