High Court Kerala High Court

Jincy Jacob Valappil vs Jacob Thomas @ Aeby on 11 July, 2008

Kerala High Court
Jincy Jacob Valappil vs Jacob Thomas @ Aeby on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 46 of 2008()


1. JINCY JACOB VALAPPIL,
                      ...  Petitioner

                        Vs



1. JACOB THOMAS @ AEBY,
                       ...       Respondent

2. S.I OF POLICE, VANDANMEDU POLICE

                For Petitioner  :SRI.P.K.BEHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   T.P.(Crl).No. 46 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 11th day of July, 2008

                               O R D E R

The petitioner is the wife of the first respondent. There is

acrimony in the matrimony and there are various proceedings

between the parties pending before various courts. A divorce

O.P. and a Guardian O.P. are pending before the Family Court at

Ernakulam. A prosecution under Section 498A I.P.C. is pending

before the ACJM, Ernakulam as C.C.2266 of 2005. That relates

to the matrimonial cruelty allegedly inflicted on the petitioner at

her parental home at Tripunithura. While that prosecution was

pending, it is submitted that there was an agreement between the

parties to reside together and the wife had proceeded to her

matrimonial home within the jurisdiction of the JFCM,

Nedumkandam. There, the husband allegedly continued the

cruelty against her and in that subsequent incident of cruelty

another prosecution, inter alia, under Section 498A I.P.C. is

pending before the JFCM Court, Nedumkandam as C.C.234 of

T.P.(Crl).No. 46 of 2008
2

2007. That prosecution is listed for trial to 16.7.2008. At this stage the

petitioner has come to this Court with a prayer that the case may be

transferred to any court at Ernakulam as such a course, according to the

petitioner, would advance the interests of justice. Three proceedings

are already pending at Ernakulam. The 4th one relates to a later

incident. The petitioner as well as her aged parents and sister are to

appear before the JFMC, Nedumkandam as witnesses. They find it

very difficult to travel upto Nedumkandam. Threats are also emanating

from the husband against the petitioner and the witnesses that they will

be done away with if they were to step into his local area. It is in these

circumstances that the prayer for transfer is made.

2. I have considered all the relevant circumstances. I am not

persuaded to agree that there is any justice in the prayer for transfer. I

take note of the relevant circumstances, including the conduct of the

husband, who was willing to resume cohabitation even during the

pendency of an earlier prosecution under Section 498A I.P.C. I take

note of the fact that the matter stands listed for trial. Admittedly the

crime was registered on the basis of the complaint made before the

T.P.(Crl).No. 46 of 2008
3

police at Nedumkandam. I am not persuaded to agree that any

compelling reasons exist to justify the prayer for transfer. I am

satisfied that the trial, which is listed to commence on 16.7.2008, need

not be interrupted. If the petitioner or the witnesses apprehend any

danger when they proceed to tender evidence before the Court, they

can make appropriate application before the police seeking protection.

If such application is received, the needful shall be done by the police

to ensure that the petitioner and her witnesses are permitted to tender

evidence in support of their case without any threat or hindrance.

3. This petition is accordingly dismissed.

Hand over copy

(R. BASANT)
Judge
tm