IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4527 of 2010()
1. LEELA, D/O.AMBUJAKSHI, CHITHRALAYAM,
... Petitioner
Vs
1. APPUKUTTAN, S/O.KUNJU, KARTHIKA,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4527 OF 2010
===========================
Dated this the 15th day of November,2010
ORDER
When a petition is filed under section 23
of Domestic Violence Act, Magistrate is
expected to pass orders in the application
expeditiously. Grievance of the petitioner is
that though petition was filed on 23.7.2010 and
notice was issued to the counter petitioner who
appeared on 25.9.2010, learned Magistrate
posted the case to 20.11.2009 without disposing
the application for interim order.
2. Petition is allowed. Judicial First
Class Magistrate-II, Attingal is directed to
pass orders in C.M.P.4194/2010 as expeditiously
as possible, at any rate, within two weeks from
the date of receipt of a copy of this order.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
Crl.M.C.832/2010 2
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006