IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14507 of 2009(Q)
1. SUSY, AGED 47 YEARS
... Petitioner
Vs
1. VARKEY, AGED 60 YEARS
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :08/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO.14507 OF 2009
------------------------------------------
Dated 8th June 2009
JUDGMENT
Petitioner filed Ext.P2 C.M.P.No.3051/2009
under Section 23 and Ext.P3 C.M.P.3052/2009 under
Section 12 of Protection of Women from Domestic
Violence Act, 2005 against respondent before the
Judicial First Class Magistrate, Chalakudy. Alleging
that the learned Magistrate is not disposing Exts.P2
and P3 applications, this petition is filed under
Section 482 of Code of Criminal Procedure.
2. After hearing the learned counsel a report
was called for from Judicial First Class Magistrate,
Chalakudy as to why the petitions are not being
disposed and whether there is any impediment in
disposing the matter. Learned Magistrate reported
that delay was on account of submission that a
connected matter is pending before the Family court
and Family court has passed an order to maintain
status quo and there is no difficulty in disposing the
matter.
2
3. In such circumstances, Judicial First
Class Magistrate, Chalakudy is directed to dispose
Exts.P2 and P3 expeditiously, at any rate, within two
months from the date of receipt of copy this
judgment.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.