High Court Kerala High Court

Kesava Pillai vs Anitha Kumari on 7 October, 2008

Kerala High Court
Kesava Pillai vs Anitha Kumari on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3289 of 2008()


1. KESAVA PILLAI, KESAVA VILASOM,
                      ...  Petitioner
2. SARADHAMMA, W/O. KESAVA PILLAI,
3. SURESH KUMAR,
4. USHA KUMARI, W/O. SURESH KUMAR,

                        Vs



1. ANITHA KUMARI,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/10/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                 CRL.R.P. NO. 3289 OF 2008
                  ------------------------------------------
             Dated this the 7th day of October, 2008


                              O R D E R

Petitioners are the respondents in M.C.16 of 2007 on the

file of Judicial First Class Magistrate-I, Attingal. First

respondent is the complainant. She filed C.M.P.2364 of 2007

seeking an order under section 23 of Protection of Women for

Domestic Violence Act, 2005. Learned Magistrate as per order

dated 7.8.2007 restrained petitioners 3 and 4 from entering into

the residential building in the plaint B schedule property now

occupied by first respondent until further orders. All the

petitioners were restrained from collecting any rent from the

tenants occupying the building in the plaint A schedule property.

The second part of the order was later modified by the learned

Magistrate as per order dated 13.9.2007 to the effect that

petitioners 1, 3 and 4 are restrained from collecting any rent

from the building in the plaint A schedule property and allowed

first respondent to collect only 3/4th share of the rent.

Petitioners challenged that order before Sessions Court,

Thiruvananthapuram in Crl. Appeal 770 of 2007. First

CRRP3289/08 2

respondent has also challenged the order contending that all

the reliefs sought for in the main petition should have been

allowed. Learned Sessions Judge disposed both the appeals

together as per judgment dated 17.7.2008. Both the appeals

were dismissed confirming the order passed by learned

Magistrate. Learned Magistrate was directed to dispose the

main application as expeditiously as possible at any rate within

two months from the date of receipt of the order. Petitioners

are challenging the order in this revision filed under sections

397 and 401 of Code of Criminal Procedure.

2. Learned counsel appearing for petitioners was heard.

3. The learned counsel submitted that learned Sessions

Judge decided the questions which are to be settled in the main

application and whether an order of injunction restraining

petitioners from collecting the rent is within the scope of

clause (e) of section 18 was decided by the learned Sessions

Judge when that is one of the questions to be decided ultimately

in the main application. Learned counsel also submitted that

learned Sessions Judge rendered a finding on the ownership of

the furniture of the downstair portion of the building, which was

later tenanted by the third petitioner though originally a hotel

CRRP3289/08 3

was run by third petitioner.

4. Learned counsel also submitted that as the learned

Magistrate has to decide all the questions and learned Sessions

Judge had directed the learned Magistrate to dispose the main

application as expeditiously as possible, all the questions may be

directed to be decided by the learned Magistrate untrammeled

by any observation in the order of the learned Sessions Judge.

There is force in the submission made by learned counsel. When

the learned Sessions Judge directed the Magistrate to dispose

the main application, necessarily learned Magistrate has to

decide all the points involved. Whatever observations are made

by learned Sessions Judge is only for the purpose of

interlocutory order and will not prevent learned Magistrate from

considering the question in the proper perspective. Learned

Magistrate to dispose the main case untrammeled by any

observation in his previous orders or the order passed by

learned Sessions Judge.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-