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 0, Cited by 10] [Entire Act]

State of Jammu-Kashmir - Section

Section 20 in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

20. Monetary reliefs

— (1) While disposing of an application under sub-section (1) of section 12, the Magistrate may direct the respondent to pay monetary relief to meet the expenses incurred and losses suffered by the aggrieved person and any child of the aggrieved person as a result of the domestic violence and such relief may include, but not limited to,(a)the loss of earnings;(b)the medical expenses;(c)the loss caused due to the destruction, damage or removal of any property from the control of the aggrieved person; and(d)the maintenance for the aggrieved person as well as her children, if any, including an order under or in addition to an order of maintenance under section 488 of the Code of Criminal Procedure, Samvat 1989 or any other law for the time being in force.
(2)The monetary relief granted under this section shall be adequate, fair and reasonable and consistent with the standard of living to which the aggrieved person is accustomed.
(3)The Magistrate shall have the power to order an appropriate lump sum payment or monthly payments of maintenance, as the nature and circumstances of the case may require.
(4)The Magistrate shall send a copy of the order for monetary relief made under sub-section (1) to the parties to the application and to the incharge of the police station within the local limits of whose jurisdiction the respondent resides.
(5)The respondent shall pay the monetary relief granted to the aggrieved person within the period specified in the order under sub-section (1).
(6)Upon the failure on the part of the respondent to make payment in terms of the order under sub-section (1), the Magistrate may direct the employer or a debtor of the respondent, to directly pay to the aggrieved person or to deposit with the court a portion of the wages or salaries or debt due to or accrued to the credit of the respondent, which amount may be adjusted towards the monetary relief payable by the respondent.