High Court Kerala High Court

Sunilkumar vs Sindhurani on 3 August, 2009

Kerala High Court
Sunilkumar vs Sindhurani on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2273 of 2009()


1. SUNILKUMAR, S/O.BHASKARANPILLAI,
                      ...  Petitioner

                        Vs



1. SINDHURANI, W/O.SAHADEVAN,
                       ...       Respondent

2. SAHADEVAN,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 2273 OF 2009
              ------------------------------------------

              Dated        3rd     August       2009


                           O R D E R

This petition is filed by second counter

petitioner in C.M.P.2761/2008 on the file of Judicial

first Class Magistrate-I, Punalur for a direction to

the Magistrate to dispose Annexure-G petition filed

by him to modify Annexure-C order passed on

15/3/2008 in C.M.P.2768/2008. C.M.P.2761/2008 was

filed by first respondent under Section 12 of

Protection of Women from Domestic Violence Act.

C.M.P.2768/2008 was filed in that petition under

Section 23 of the Act. By Annexure-C an interim order

was passed and the petition was posted for objection.

Annexure-G petition is filed to modify that order.

2. The report called for from the learned

Magistrate shows that all these petitions are posted

to 6/8/2009. Report of the Magistrate also shows that

Crl.M.C.1747/2009 filed by petitioner, is to be heard

along with C.M.P.2768/2008. In such circumstances, it

is for the petitioner to get ready and seek a final

CRMC 2273/09
2

order from the learned Magistrate. Learned Magistrate

to dispose all the petitions expeditiously.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.