.. IN me man cover or KARNATAKA ATA.Bff§§§:é §é€;L§>i§E exrso THIS me 29*" my Of?VJf€;;IL'.;Y; T4 " THE HoN*aLE MRJU smzfe MGHAE»: CRIMINAL 3No;3is7k290s BEFWEEN: Smt.Latha_ Kishan I _V V. _ 1 R/at.No.,.9"'2', ;;!..3*h Majfl'5Road'V I Vi£iya1ai1}?Eapt;r:;z' _ _* Bangalore " -~ M . .. PETYTIONER (By 35:; . B.R.E<i~:311&n _ 'S;o';«§3;M;Ra¥nappa . 3v1..y-'W8 A A R/at.Nt».--.f-.6/A, 30¢ czmss, 2nd Block ""Raj2-ajinagar, Bangalore .. RESPONDENT
. — — — — — —
This Crl.P. is filed under Section 482 of Cr.P.C. by the:
advocatn for the petitioner praying that this Hmfbk: Court
.2.
may be that this He-n’blc Court may be pleased t<_:+
IV ACMM, Court at Bangalore to " of
Clrl.Mis<:.No.46'?'/2008 by taking up the: :nattcfi'_j–Onj*c3:2§.jf
basis within 15 days. " u
This Crl.P. coining on {pr ofdcfs, L.
made the fol1owing:~ ~
The is that the
applicaticafiw " nndar Section 12 of
the Violence Act,
2005 (for SW to as the am'),
before tt1c;.1§¢iagV'i?é;1;"a:te.i¥s§f1§tVA'i;§LV¢aing heard expeditiausly.
Hjéi1cc,A ipfititiqn for expeditious disposal of
by the petitioner.
V ~V 2. (uf11{iéiiVSij.Vt3–sec1jon (5) of Section 12 of the Act,
.1 shall endeavor to dispose of the
made under subsection (1) of Section 12 of
(F3
-3.
the Act, within a period of 50 days from u.¢ega.te of its
first hearing. In this matter, the petitio;j:ex* the
application on 26.4.2008. The1’eafi-so wais-
called from the Protection as me, %%
report fiom the Piotectiop to
the respondent herein. r-s:spof1tEe.V1:i_t’:apV1faearec1 before
the Magsnate that day onwards
the matter is goiI1g..of1.j». ‘
dispute that such matters
wili” at an early date. The
V should not be allowed to be
by}. the proceedings. Hence, the
. o1;<ier" 'made: —
1 ” ” ‘ : Magistrate shall dispose of
“‘€3rl.!\§iso.’No.467/2008, in accordance with law, as
* : eexpedifiously as possible but not later than the outer
M
.4.
limit cf siJ@days from the {lac of receipt of
Both the parties shall co–operate.
Peftion is disposed *ck/-- '