High Court Kerala High Court

T.K. Kairaly vs Dr. S. Soumya on 15 January, 2010

Kerala High Court
T.K. Kairaly vs Dr. S. Soumya on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 141 of 2010()


1. T.K. KAIRALY, W/O. LATE PRASAD,
                      ...  Petitioner
2. SEEMA PRASAD, W/O. SUBHODH, AGED
3. T.K. AJITH KUMAR,

                        Vs



1. DR. S. SOUMYA, AGED 25 YEARS,
                       ...       Respondent

2. SANOOP PRASAD, S/O. LATE PRASAD,

3. THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/01/2010

 O R D E R
                          V. RAMKUMAR , J.
            -------------------------------------------------------------
                          Crl. R.P. No.141 of 2010
             ------------------------------------------------------------
            Dated this the 15th day of January, 2010.

                                   ORDER

Respondents 2 to 4 in C.M.P. No. 2241 of 2009 on the

file of the Judicial First Class Magistrate-II, Ernakulam are

the revision petitioners. They challenge the order dated

21.08.2009 passed by the Magistrate restraining the four

respondents from evicting the applicant (Dr. S. Soumya),

the 1st respondent herein from the shared house mentioned

in the petition until further orders. The revision petitioners

along with the 1st respondent in the above C.M.P challenged

the order by filing an appeal under Section 29 of the

Protection of Women from Domestic Violence Act, 2005

before the Sessions Court, Ernakulam. As per the judgment

dated 10.12.2009 in Crl. Appeal No. 559 of 2009, the

Sessions Court dismissed the appeal holding that the house

in question is a shared household in respect of which

interim relief was claimed by the applicant and granted by

Crl.R.P. No. 141/2010 : 2

the Magistrate. It is the said judgment which is assailed

in this revision.

Going by the tenor of the order passed by the

Magistrate, it was only an interim order evidently passed

under Section 23 of the said Act and meant to be in force

until further orders. The dismissal of the appeal by the

lower appellate court does not and cannot preclude the

petitioners from seeking modification or variation within

the meaning of Section 25 of the Act on proof of the

matters indicated therein. Even otherwise, the order of

the Magistrate was intended to be in force only until

further orders which means a further order is to be

passed by the Magistrate. With liberty to the petitioners

to move the Magistrate again, this revision is dismissed.

Dated this the 15th day of January, 2010.

V. RAMKUMAR, JUDGE.

rv

Crl.R.P. No. 141/2010 : 3