High Court Kerala High Court

Susy vs Varkey on 8 June, 2009

Kerala High Court
Susy vs Varkey on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14507 of 2009(Q)


1. SUSY, AGED 47 YEARS
                      ...  Petitioner

                        Vs



1. VARKEY, AGED 60 YEARS
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                W.P.C.NO.14507 OF 2009
              ------------------------------------------

                 Dated 8th           June 2009


                          JUDGMENT

Petitioner filed Ext.P2 C.M.P.No.3051/2009

under Section 23 and Ext.P3 C.M.P.3052/2009 under

Section 12 of Protection of Women from Domestic

Violence Act, 2005 against respondent before the

Judicial First Class Magistrate, Chalakudy. Alleging

that the learned Magistrate is not disposing Exts.P2

and P3 applications, this petition is filed under

Section 482 of Code of Criminal Procedure.

2. After hearing the learned counsel a report

was called for from Judicial First Class Magistrate,

Chalakudy as to why the petitions are not being

disposed and whether there is any impediment in

disposing the matter. Learned Magistrate reported

that delay was on account of submission that a

connected matter is pending before the Family court

and Family court has passed an order to maintain

status quo and there is no difficulty in disposing the

matter.

2

3. In such circumstances, Judicial First

Class Magistrate, Chalakudy is directed to dispose

Exts.P2 and P3 expeditiously, at any rate, within two

months from the date of receipt of copy this

judgment.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.