High Court Kerala High Court

Khatija Hanif Merchant vs State Of Kerala on 2 June, 2010

Kerala High Court
Khatija Hanif Merchant vs State Of Kerala on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36790 of 2009(Q)


1. KHATIJA HANIF MERCHANT,AGED 35 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSION ER OF POLICE,KOCHI.

3. MOHAMMED HANIF MERCHANT,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/06/2010

 O R D E R
                  * * * *V.*RAMKUMAR,*J.* * * *
                         *   * * * * * * *
                   W.P. (C) No. 36790 of 2009
                 * *Dated: * * * * * * * * * * * *
                     * * * *
                              2nd June, 2010

                            JUDGMENT

The petitioner is the wife of the 3rd respondent and she is

at present permanently residing at Mumbai. She had filed a

petition under Sec. 12 of the Protection of Women from Domestic

Violence Act, 2005 before the Metropolitan Magistrate , 15th

Court, Mazgaon, Mumbai against the third respondent and the

same is pending as C.C. 312/MISC/2007. Since the 3rd

respondent did not respond to the summons, the Mumbai Court

has issued non-bailable warrants of arrest against him in his

address at Fort Kochi. The petitioner would allege that on

account of the lethargy of the 2nd respondent Commissioner of

Police, warrants issued against the 3rd respondent are not

executed. It is the case of the petitioner that with a view to

evade the process of the Mumbai Court and to deter the

petitioner from prosecuting her application before the Mumbai

Court, the 3rd respondent has initiated a malicious prosecution

W.P. (C) No. 36790 of 2009 -:2:-

against the petitioner before the J.F.C.M. I, Kochi and has

secured a warrant of arrest in C.C. 1381 of 2008. She, therefore,

seeks appropriate directions against the first and second

respondents to take appropriate steps to execute the arrest

warrant obtained by the petitioner against the 3rd respondent

from the Mumbai Court and to keep in abeyance the arrest

warrant obtained by the 3rd respondent from the Kochi Court.

2. The learned Government Pleader, on instructions,

submitted that warrants against the 3rd respondent could not be

executed for the reason that he was not available in the address

shown and that he was available in the said address only 7 years

ago.

3. If, according to the petitioner, the 3rd respondent is

evading the process of the Mumbai Court and it is to avoid an

arrest by the police that he has approached the Kochi Court

with a malicious prosecution against the petitioner, the proper

course for the petitioner would be to approach the Kochi Court

and appraise the learned Magistrate of the true facts. Hence,

this Writ Petition is disposed of permitting the petitioner to

appear before the J.F.C.M. I, Kochi in C.C. 1381 of 2008 and

W.P. (C) No. 36790 of 2009 -:3:-

seek appropriate orders after appraising the Magistrate about

the true facts. Warrants, if any, pending the petitioner shall

not be enforced by the Kochi Court for a period of one month

and the fate of those warrants shall be subject to further orders

to be passed by the Kochi Court.

Dated this the 2nd day of June, 2010.





                                                 Sd/-V. RAMKUMAR,
                                                    (JUDGE)

                                      /true copy/


ani.                                       P.S. to Judge