High Court Kerala High Court

Beena Joseph vs State Of Kerala on 13 July, 2010

Kerala High Court
Beena Joseph vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 35 of 2010()


1. BEENA JOSEPH, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. K.R.BIJU, S/O.RAMAKRISHNAN,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/07/2010

 O R D E R
                     V.RAMKUMAR, J.
                ---------------------------------
                 Tr.P.(Crl)No.35 of 2010
                ----------------------------------
          Dated this the 13th day of July, 2010

                            ORDER

Heard both sides.

Petitioner who is the wife of the second respondent

herein is the applicant in M.C.No.30/2010 on the file of

the Chief Judicial Magistrate, Kozhikode under Section 12

of the Protection of Women from Domestic Violence Act,

2005. According to the petitioner even at the time of

accepting the complaint the learned Magistrate openly

declared that he will not allow the application as the

same is an abuse of the process of Court and even after

appearance of the second respondent husband the

Magistrate was persistently compelling the petitioner to

give-up the claim and go and reside with the respondent,

inspite of the fact that she had been incessantly harassed

(both physically and mentally) and assaulted and abused.

The petitioner would have it that when her learned

Tr.P.Crl.No.35/2010
: 2 :

counsel made a submission about the impossibility of a

re-union, the learned Magistrate accused the counsel by

saying that he is standing in between. According to the

petitioner she apprehends that the second respondent

taking advantage of the situation will endanger the life of

the petitioner. Going by proximity as well as the place

where the petitioner resides the Magistrate at Mattannur

in Kannur District is the appropriate court. She will not

get a fair trial or justice from the Chief Judicial

Magistrate, Kozhikode.

2. This Court called for the remarks of the Chief

Judicial Magistrate who has submitted his detailed

remarks. He has wound up by saying that he had no

special interest in the case, except the welfare and well-

being of an innocent tiny child and he wished the re-union

of the parents of the unfortunate child and that the

allegations made against him in paragraph ‘4’ of the

transfer petition are false.

Tr.P.Crl.No.35/2010
: 3 :

3. I see no reason why the remarks of the learned

Magistrate should not be accepted since he only wanted

a rapproachment between the marital partners.

According to the Magistrate the petitioner who was filing

interlocutory applications one after another had

eventually agreed to settle the matter and she had got

two of the petitions dismissed as “not pressed” as

evidenced by the endorsements made by her counsel.

But thereafter she filed a complaint before the Kasaba

Police Station against the second respondent for an

offence under Section 498 A of I.P.C. It was the

petitioner who precipitated matters thereby rendering

chance of reconciliation difficult. It is true that she is

residing in Kannur District. But then the property in

respect of which residence order was claimed and the

second respondent are all in Kozhikode. The petitioner

also was of the view that the second respondent who

belongs to Idukki District will not be available at

Tr.P.Crl.No.35/2010
: 4 :

Kozhikode. That was why she opted to file the application

before the Chief Judicial Magistrate, Kozhikode. There is

no case that the Chief Judicial Magistrate, Kozhikode has

no jurisdiction to entertain this case. Merely because

some other court has also jurisdiction it cannot be said

that the proceedings before the Kozhikode cannot be

continued. Any way, the Court of the Chief Judicial

Magistrate, Kozhikode was a forum which was willingly

chosen by the petitioner. She cannot be allowed to seek

for a transfer of the case to another court on the ground

that the Magistrate advised her to resume cohabitation

with her husband.

This Tr.P.(Crl.) is dismissed.

V.RAMKUMAR, JUDGE

skj