High Court Kerala High Court

Suja T.N. @ Suma vs State Of Kerala on 8 August, 2008

Kerala High Court
Suja T.N. @ Suma vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22880 of 2008(W)


1. SUJA T.N. @ SUMA, W/O.SURESH N.M.,
                      ...  Petitioner
2. MALAVIKA SURESH, AGED 5 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. N.M.SURESH, S/O.MADHAVAN,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :SRI.T.K.AJITHKUMAR (VALATH)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :08/08/2008

 O R D E R
                   H.L.DATTU, C.J. & A.K.BASHEER, J.
                         -------------------------------------------
                              W.P.(C) No.22880 of 2008
                         ------------------------------------------
                     Dated, this the 8th day of August, 2008

                                  JUDGMENT

A.K.Basheer, J.

Petitioners are the wife and child of respondent No.3.

According to the first petitioner, respondent No.3 has been harassing her

and her child and their life is under threat at the hands of respondent No.3.

2. Petitioners have raised various allegations against

respondent No.3 which have been controverted by the latter in his counter

affidavit. According to respondent No.3, it is he who is, in fact, at the

receiving end. It is alleged by him that his wife had poured boiled water

on his face on July 18, 2008 and, in fact, he had to be admitted in the

hospital. Ext.R3(c) photograph has also been produced by him in support

of the above contention.

3. Having gone through the materials placed on record and

having heard learned counsel for the parties, we have no hesitation to

hold that no interference is warranted in this case under Article 226 of the

Constitution of India, much less any direction as prayed for in the writ

petition is liable to be issued.

4. However, we place on record the submission made by the

learned counsel for respondent No.3 that his client had not caused any

W.P.(C).No.22880 of 2008

2

harassment to the petitioners nor had he assaulted them as alleged. He has

no intention to do so, either.

5. We make it clear that it will be open to the petitioners to

take recourse to the remedies available to them under law in case there is

any act of violence or assault from respondent No.3.

Writ petition is accordingly closed.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns