IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36567 of 2008(C)
1. B.SREEKUMARAN NAIR
... Petitioner
Vs
1. A.PADMAKUMMARI AMMA
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/12/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.36567 of 2008
----------------------------------------
Dated this the 11th day of December 2008
J U D G M E N T
Against the petitioner, the 1st respondent had initiated
proceedings under Section 12 of the Protection of Women from
Domestic Violence Act (hereinafter referred to as ‘the Act’). The
learned Magistrate initially held that the petition is not
maintainable and dismissed the same. An appeal was taken
before the learned Sessions Judge and by Ext.P3 judgment, the
order passed by the learned Magistrate was set aside and the
matter was sent back to the Magistrate for fresh consideration.
The petitioner did not choose to challenge Ext.P3 order. Later,
the learned Magistrate, by Ext.P4 order allowed the petition in
part and issued directions. The petitioner has now come before
this court with the grievance that Ext.P4 order is not correct.
2. After discussions at the Bar, the learned counsel for
the petitioner submits that the petitioner shall take necessary
steps to challenge Ext.P4 order. Relief is not being claimed
against Ext.P4 in this Crl.M.C. But the learned counsel for the
petitioner submits that it may be clarified that the petitioner
shall be at liberty to raise all his contentions in such an appeal
W.P.C.No.36567/08
which he proposes to file under Section 29 of the Act before the
learned Sessions Judge.
3. I have considered the submissions made by the
learned counsel for the petitioner. I need only observe that the
petitioner shall be at liberty to raise all his contentions and such
contentions must be considered by the learned Sessions Judge
on merits and appropriate orders passed.
4. The learned counsel for the petitioner wants to urge
that objectionable acts having been committed prior to the
enactment of the Act, he must be permitted to raise a contention
that relief under the Act is not available for such causes of action
which had arisen earlier. Needless to say, such contention will
now have to be considered by the learned Sessions Judge in the
light of the facts which are revealed in the trial.
5. This writ petition is allowed in part to the above
extent.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
W.P.C.No.36567/08
W.P.C.No.36567/08
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007