IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4334 of 2011(N)
1. THAYAKATH MOHAMMED MAHAROOF @
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. SAHIDA VACHAPRATH, D/O.ASMA V.,
For Petitioner :SRI.T.M.CHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice G.RAJASEKHARAN
Dated :10/02/2011
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
S.S.SATHEESACHANDRAN, JJ.
-----------------------------------
W.P(C).No.4334 OF 2011
------------------------------------
Dated this the 10th day of February, 2011
JUDGMENT
Thottathil B.Radhakrishnan,J.
1.Having regard to the nature of order being issued
hereunder, notice to the 4th respondent dispensed with,
preserving her right for re-hearing of the matter, if
aggrieved.
2.Heard learned counsel for the petitioner and learned
Government Pleader for respondents 1 to 3.
3.The petitioner admits that he had married the 4th
respondent. He says that he had pronounced thalak after
one week of co-habitation. It is further stated that the 4th
respondent is agitated by this and is using unlawful force
against him who has three children through the first wife
WPC.4334/11
2
who is stated to be no more. We are not impressed to take
the view that there is any requirement for the writ court to
call upon the 4th respondent to place her views on the
matter. We are of the view that all disputes between the
petitioner and the 4th respondent are to be worked out in
competent jurisdiction. We further direct that respondents
1 to 3 will insure that any complaint of threat to the life or
report of commission of any cognizable offence will be taken
care of in accordance with law.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
S.S.SATHEESACHANDRAN,
Judge.
kkb.10/2.