IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 351 of 2010()
1. ANIL KUMAR, S/O. THANKAPPAN,
... Petitioner
Vs
1. SHEEJA, D/O CHANDRIKA,
... Respondent
2. SHYAM KRISHNAN, S/O ANIL KUMAR,
3. STATE OF KERALA
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/02/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.351 OF 2010
------------------------------------------
Dated 15th February 2010
O R D E R
Petition is filed under Section
482 of Code of Criminal Procedure to quash
Annexure-B order passed under Section 23(2)
of Protection of Women from Domestic
Violence Act, 2005. By Annexure-B order
learned Magistrate directed petitioner to
pay interim maintenance of Rs.1,500/- per
month until further orders. Learned counsel
appearing for the petitioner submitted that
Annexure-A order was passed ex-parte and
the petition itself was filed before the
Magistrate suppressing the settlement of
the disputes before the Family court and
petitioner may be permitted to approach the
learned Magistrate to modify Annexure-B
Crmc 351/10
2
order. With liberty to approach the
learned Magistrate or to file an appeal
under Section 29 of Protection of Women
from Domestic Violence Act petition is
dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.