High Court Kerala High Court

Shanida vs Mohammed Abdul Salim on 19 February, 2007

Kerala High Court
Shanida vs Mohammed Abdul Salim on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1705 of 2007(C)


1. SHANIDA, AGED 22 YEARS, D/O. HUSSAIN
                      ...  Petitioner

                        Vs



1. MOHAMMED ABDUL SALIM, AGED 29 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2007

 O R D E R
                                R.BASANT, J

                             ----------------------

                         W.P.C .No.1705 of 2007

                       ----------------------------------------

              Dated this the  19th day of February   2007




                                  O R D E R

The petitioner has come to this court with the grievance

that Protection Officers, as contemplated under the Protection of

Women from Domestic Violence Act, 2005 (Act 43 of 2005)

having not been appointed, the same is causing great prejudice

and loss to the petitioner. The learned Magistrate is not taking

the necessary steps to get the notice served on the first

respondent for the reason that Protection Officer has not been

appointed. It was with that grievance that the petitioner had

come to this court. A report has been called for from the learned

Magistrate and the report has been received.

2. In the meantime, it is submitted that Protection

Officers have been appointed and the said grievance does not

survive. Report of the learned Magistrate shows that the learned

Magistrate entertains serious doubts as to whether the petition

is maintainable and he wants the matter to be heard. The

learned counsel for the petitioner had advanced arguments in

part, it is mentioned.

W.P.C.No.1705/07 2

3. I am of the opinion that the petitioner must appear

before the learned Magistrate and advance arguments on the

question of maintainability raised by the learned Magistrate. I

do not think it necessary to express any opinion on the question

on which the learned Magistrate wants the matter to be heard.

The petitioner must appear before the learned Magistrate and

advance his arguments whereupon the learned Magistrate shall

take appropriate decision in the matter. It is reported by the

learned Magistrate that the matter stands posted to 02/03/2007.

The petitioner must appear before the learned Magistrate and

make his submissions on that date.

4. With the above observations, this writ petition is

dismissed.

(R.BASANT, JUDGE)

jsr

W.P.C.No.1705/07 3

W.P.C.No.1705/07 4

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006

W.P.C.No.1705/07 6

I am satisfied that notice need not be issued to the first

respondent. Now, considering the question raised, the learned

Government Pleader takes notice to the second respondent. He

shall take instructions. It shall be reported specifically to this

court whether Protection Officer has been appointed to

discharge his functions within the jurisdiction of the

Kunnamangalam Police Station. Take instructions.

Call on 22/01/2007.