IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2273 of 2009()
1. SUNILKUMAR, S/O.BHASKARANPILLAI,
... Petitioner
Vs
1. SINDHURANI, W/O.SAHADEVAN,
... Respondent
2. SAHADEVAN,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/08/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO. 2273 OF 2009
------------------------------------------
Dated 3rd August 2009
O R D E R
This petition is filed by second counter
petitioner in C.M.P.2761/2008 on the file of Judicial
first Class Magistrate-I, Punalur for a direction to
the Magistrate to dispose Annexure-G petition filed
by him to modify Annexure-C order passed on
15/3/2008 in C.M.P.2768/2008. C.M.P.2761/2008 was
filed by first respondent under Section 12 of
Protection of Women from Domestic Violence Act.
C.M.P.2768/2008 was filed in that petition under
Section 23 of the Act. By Annexure-C an interim order
was passed and the petition was posted for objection.
Annexure-G petition is filed to modify that order.
2. The report called for from the learned
Magistrate shows that all these petitions are posted
to 6/8/2009. Report of the Magistrate also shows that
Crl.M.C.1747/2009 filed by petitioner, is to be heard
along with C.M.P.2768/2008. In such circumstances, it
is for the petitioner to get ready and seek a final
CRMC 2273/09
2
order from the learned Magistrate. Learned Magistrate
to dispose all the petitions expeditiously.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.