IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1856 of 2010()
1. SHINITHA B.C., D/O.CHANDRAN, AGED 30,
... Petitioner
Vs
1. SANTHOSH,AGED 40 YEARS, S/O.BAHULEYAN,
... Respondent
2. SARALA, AGED 66 YEARS, W/O. BAHULEYAN
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.V.ASOKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.M. C. No. 1856 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 3rd day of June, 2010
ORDER
Petitioner who is the complainant in M.C. 47 of 2010 on
the file of the J.F.C.M. III, Thrissur filed under Sec. 12 and 20
the the Protection of Women from Domestic Violence Act, 2005,
seeks a direction to the Magistrate to dispose of M.C. 47 of
2010 expeditiously.
2. This Court had called upon the Magistrate to explain
as to why no interlocutory order was passed in the matter. The
Magistrate has explained as per letter dated 31-5-2010 that the
application was taken on file by his predecessor-in-office and the
case was posted for counter and after the learned Magistrate
took charge of the office on 17-5-2010 the case had been
posted to 4-6-2010 and that the whole case will be disposed by
15-6-2010. This, I believe, will allay the fears of the petitioner.
This M.C. is accordingly disposed of directing the Magistrate to
dispose of M.C. 47 of 2010 expeditiously at any rate on or
before 15-6-2010.
Dated this the 3rd day of June,2010.
V. RAMKUMAR,
(JUDGE)
ani.
* * * *V.*RAMKUMAR, *J.* * * *
* * * * * * * *
Crl.M.C. No. 1856 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 28th day of May, 2010
Registry shall ascertain from the J.F.C.M. III, Thrissur as to
why no orders have been passed in the interlocutory application
in M.C. No. 47 of 2010 filed by Shinitha under Sec. 12 of the
Protection of Women from Domestic Violence Act
Post on Wednesday the 3rd June, 2010.
V. RAMKUMAR,
(JUDGE)
ani.