High Court Kerala High Court

Leela vs Appukuttan on 15 November, 2010

Kerala High Court
Leela vs Appukuttan on 15 November, 2010
       

  

  

 
 
  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