High Court Kerala High Court

Dafini Cleatus vs John Jacob on 21 May, 2010

Kerala High Court
Dafini Cleatus vs John Jacob on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 997 of 2010()


1. DAFINI CLEATUS, W/O.JOHN JACOB,
                      ...  Petitioner

                        Vs



1. JOHN JACOB, S/O.JACOB,
                       ...       Respondent

2. C.J.JACOB, S/O.JOHN,

3. OMANA JACOB, W/O.C.J.JACOB,

4. STATE OF KERALA,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/05/2010

 O R D E R
                     V.RAMKUMAR, J.
              -------------------------------------
               Crl.M.C. No.997 of 2010
              --------------------------------------
         Dated this the 21st day of May, 2010

                            ORDER

Petitioner, who is the wife of the first respondent

herein filed Annexure A1 complaint before the Chief

Judicial Magistraate, Thiruvananthapuram against the

first respondent and his parents alleging offences

punishable under sections 498A, 506(1) and read with 34

of the Indian Penal Code. According to the petitioner, the

acts of matrimonial cruelty were committed at

Thiruvananthapuram and at Kollam. The learned

Magistrate forwarded Annexure 1 complaint to the

Museum Police, Thiruvananthapuram under section 156

(3) of the Cr.P.C. The grievance of the petitioner is that

the Museum police instead of conducting investigation

into the alleged offences, had forwarded Annexure 1

complaint to the Kollam East Police Station. Both the

Museum Police as well as Kollam East Police have

Crl.M.C. No. 997/2010
: 2 :

registered separate cases as Crime No.20/2010 and

Crime No.95/10 respectively. The petitioner would

content that when the offences were committed within

the local limits of two police stations, by virtue of the

decision in Mathew v. Reena Paul, 1998 (1) KLT 594,

the matter can be investigated by any one of the police

station and the Museum police having registered a crime

was bound to conduct an investigation and file a final

report before the Chief Judicial Magistrate,

Thiruvananthapuram.

2. The learned Public Prosecutor would submit

that, since the complainant alleges cruelty on the part of

the accused in the matrimonial home of the petitioner at

Kollam, the Museum police was justified in transferring

the case to the Kollam East Police Station.

3. The learned Chief Judicial Magistrate shall

consider the matter in the light of 1998 (1) KLT 594 and

take decision as to whether it was within the territorial

Crl.M.C. No. 997/2010
: 3 :

limit of the Museum police to register the crime and

conduct an investigation without forwarding the

complaint to the Kollam East police station and if the

Chief Judicial Magistrate comes to the conclusion that the

Museum police had jurisdiction to conduct investigation,

he shall order accordingly . This Criminal M.C is

disposed of as above.

V.RAMKUMAR, JUDGE

dmb

Crl.M.C. No. 997/2010
: 4 :