IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2718 of 2009()
1. KAJA MOIDEEN, S/O.M.A.JABBAR,
... Petitioner
Vs
1. AYSHA, W/O.KAJA MOIDEEN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :21/08/2009
O R D E R
THOMAS P JOSEPH, J
----------------------------------------
Crl.R.P.No.2718 of 2009
---------------------------------------
Dated this 21st day of August 2009
ORDER
This revision is in challenge of order passed by learned Additional
Sessions Judge-2, Palakkad in Crl.R.P.No.203 of 2005 arising from the
order of learned Judicial Magistrate of First Class, Chittoor in M.C.No.54
of 2004. Learned magistrate directed petitioner to pay a total sum of
Rs.1,50,000/- under section 3(i) of the Muslim Woman (Protection of
Rights on Divorce) Act 1986. Petitioner, aggrieved by that order
challenged the same in revision before learned Sessions Judge
invoking the revisional jurisdiction of that court under section 379 of
the Code of Criminal Procedure. It is against the order in revision that
petitioner has filed this revision. The jurisdiction of the Sessions court
and High court in revision are concurrent. Hence, in view of section
399(3) of the Code a second revision in this court at the instance of
petitioner who filed the revision petition in the Sessions Court is not
maintainable. Petitioner if aggrieved by the order of learned Sessions
Judge in revision has to file a Crl.M.C case under section 482 of the
Code.
2. Learned counsel for petitioner requested that petitioner
may be permitted to withdraw the revision. Considering the above
facts and circumstances I am inclined to allow the request.
Resultantly this revision petition is dismissed as withdrawn
Crl.R.P.No.2718 of 2009 2
without prejudice to the right if any of petitioner to file appropriate
petition under section 482 of the Code. Registry shall return the
impugned order to the petitioner on application.
THOMAS P JOSEPH, JUDGE
Sbna/