Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Telangana High Court

Lambadi Keshil vs Lambadi Priyanka Tejavath Priyanka on 27 September, 2023

            HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY

                      CRIMINAL PETITION NO.9476 OF 2023

O R D E R:

This Criminal Petition is filed under Section 482 of the Code of Criminal Procedure, 1973 (for short 'Cr.P.C.') by the petitioners - respondents No.2 to 7 to quash the proceedings against them in D.V.C.No.50 of 2023 pending on the file of III Additional Judicial First Class Magistrate at Kammam.

2. Heard learned counsel for the petitioners and Sri S.Ganesh, learned Assistant Public Prosecutor for respondent No.1 - State and perused the record.

3. In the light of the judgment in Gaddameedi Nagamani v. State of Telangana 1, a petition to quash the proceedings in Domestic Violence Case is not maintainable, as Section 29 of the Protection of Women from Domestic Violence Act, 2005 affords an efficacious remedy by way of an appeal against the act of the Court below in taking cognizance and numbering the D.V.C.

4. In view of the above, the petitioners are at liberty to avail the said remedy.

1 2015 (2) ALD (CRL.) 764 GAC,J Crl.P.No.9476_2023 2

5. However, taking into consideration that the petitioners - respondents Nos.2 to 7 are the family members of respondent No.1 in DVC, the appearance of the petitioners - respondents No.2 to 7 in D.V.C.No.50 of 2023 pending on the file of III Additional Judicial First Class Magistrate at Kammam is dispensed with, except on the dates whenever their presence is required by the trial Court, and they shall be represented by their counsel.

6. With the above observations, this Criminal Petition is disposed of.

Miscellaneous applications pending, if any, shall stand closed.

____________________________________ JUSTICE G.ANUPAMA CHAKRAVARTHY Date: 27.09.2023 ns