High Court Kerala High Court

Mohanan vs Geetha P.T. on 30 October, 2009

Kerala High Court
Mohanan vs Geetha P.T. on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3494 of 2009()


1. MOHANAN,S/O.PADMANABHAN NAIR,
                      ...  Petitioner

                        Vs



1. GEETHA P.T.,W/O.MOHANAN,
                       ...       Respondent

2. BINU,

3. STATE OF KERALA,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.3494 OF 2009
              ------------------------------------------

              Dated       30th     October 2009


                           O R D E R

Annexure-A2 interim protection order under

Section 23 of Protection of Women from Domestic

Violence Act was passed by Judicial First Class

Magistrate, Kolencherry in C.M.P.3556(A)/2009 in

M.C.60/2009 on 1/7/2009 directing the petitioner to

pay Rs.5,000/- each to the petitioners therein who are

respondents 1 and 2 herein. Petitioner filed

C.M.P.7584(A)/2009 to modify that order. By

Annexure-A6 order petition was dismissed. Petitioner

filed Crl.A.624/2009 before Sessions court, Ernakulam

challenging Annexure-A6 order. In the appeal he filed

Crl.M.P.3315/2009 for stay of operation of further

proceedings pursuant to the order in C.M.P.7584(A)/

2009. By Annexure-A8 order learned Sessions Judge

dismissed the petition holding that petitioner did not

produce Annexure-A2 order, by which petitioner was

directed to pay the amount. This petition is filed

under Section 482 of Code of Criminal Procedure to

Crmc 3494/09
2

quash Annexure-A8 order and to direct the Sessions court

to pass fresh order on Annexure-A7 application on

merits.

2. Learned counsel appearing for the

petitioner was heard.

3. By Annexure-A8 order learned Magistrate

dismissed Crl.M.P.3315/2009 for the sole reason that

petitioner did not produce the original order passed by

the learned Magistrate in C.M.P.3356(A)/2009 on 1/7/2009.

Learned counsel appearing for the petitioner submitted

that petitioner would produce Annexure-A2 order passed by

the learned Magistrate before the Sessions court.

4. In such circumstances, Annexure-A8 order

is quashed. Learned Additional Sessions Judge, Ernakulam

is directed to pass order in Crl.M.P.3315/2009 afresh,

after hearing the petitioner on merits. Petitioner is

directed to produce Annexure-A2 order before the Sessions

court immediately. Judicial First Class Magistrate,

Kolencherry is directed not to execute Annexure-A2 order

for ten days.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.