Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 2]

Kerala High Court

Karthikeyan vs Sheeja on 4 February, 2008

Author: R.Basant

Bench: R.Basant

       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34531 of 2007(J)


1. KARTHIKEYAN,
                      ...  Petitioner

                        Vs



1. SHEEJA,
                       ...       Respondent

2. LINEESH, MINOR, AGED 14 YEARS,

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  :SRI.M.R.SARIN

The Hon'ble MR. Justice R.BASANT

 Dated :04/02/2008

 O R D E R
                             R. BASANT, J.


             ````````````````````````````````````````````````````

                   W.P.(C) No. 34531 OF 2007 J

             ````````````````````````````````````````````````````

             Dated this the 4th day of February, 2008


                            J U D G M E N T

This writ petition is directed against Ext.P4 order.

The respondent herein had approached the learned Magistrate with an application under section 12 of the Protection of Women from Domestic Violence Act, 2005. An ex-parte final order was passed against the petitioner. The petitioner filed an application to set aside the said ex-parte order. That petition was dismissed by Ext.P4 order. The petitioner has now come to this Court with a prayer that the powers under Article 227 of the Constitution may be invoked.

2. The learned counsel for the petitioner was requested to explain why he has come to this Court with a writ petition and why the option to prefer an appeal under section 29 of the Protection of Women from Domestic Violence Act has not been invoked. The learned counsel for the petitioner WPC.34531/07 : 2 : submits that the impugned order is only a procedural order and, therefore, under the impression that such an order is not appealable under section 29 of the Act, no appeal was preferred and the petitioner has come to this Court with this writ petition.

3. The impugned order is certainly one affecting the rights of the petitioner. He wants the ex-parte order to be set aside. He can either challenge the ex-parte order passed on merits. In the alternative, he can only request the court to set aside the ex-parte order. When that application to set aside the ex-parte order is dismissed on the ground that such a petition will not lie, the said finding/order is according to me certainly an appealable order under section 29 of the Act.

The petitioner must have challenged the order by a properly instituted appeal under section 29 of the Act. I find no reason to entertain this writ petition at the instance of the petitioner who has a right of appeal under section 29 of the Act. This writ petition cannot, hence, be entertained as the petitioner WPC.34531/07 : 3 : has an efficacious alternative remedy under section 29 of the Protection of Women from Domestic Violence Act to challenge the said order.

4. This writ petition is, in these circumstances, dismissed. I make it clear that the dismissal of the writ petition will not in any way affect the rights of the petitioner to challenge either the original ex-parte final order passed against him or the subsequent order(Ext.P4) passed against him in a properly instituted appeal under section 29 of the Protection of Women from Domestic Violence Act subject of course to the law of limitation.

(R.BASANT, JUDGE) aks