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 7, Cited by 0]

Madras High Court

Shankari vs R.Ranjitha on 11 December, 2025

                                                                                              CRP No.266 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 11.12.2025

                                                             CORAM

                                  THE HONOURABLE MR.JUSTICE S. SOUNTHAR

                                                CRP No.266 of 2024 and
                                                 CMP No.1255 of 2024


                1. Shankari
                2. Prasanalakshmi                                                           … Petitioners

                                                                  Vs.
                1. R.Ranjitha
                2. B.Sudharsan
                3. Balaji
                4. B.Sivakumar                                                             … Respondents

                PRAYER: Civil Revision Petition filed under Article 227 of Constitution of
                India to set aside the proceedings in D.V.C.No.82 of 2023 on the file of the
                learned Judicial Magistrate, Ambattur, Chennai.

                                  For Petitioners:         Mr.V.Lakshminarayanan

                                  For Respondents:         Served – No appearance


                                                             ORDER

This civil revision petition is filed seeking to quash the complaint in DVC No.82 of 2023 preferred by the 1 st respondent as against the petitioners under the provisions of Domestic Violation Act. 1 of Page 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 12:58:57 pm ) CRP No.266 of 2024

2. The petitioners are relatives of the respondents 2 to 4 and the first respondent filed the above said complaint against the petitioners and respondents 2 to 4.

3. Learned counsel for the petitioners submitted that the allegation in the complaint preferred by the 1st respondent are not sufficient to invoke the provisions of Domestic Violence Act. He further stated that the petitioners have never lived in a shared household with the 1 st respondent and therefore, the complaint is not at all maintainable.

4. In view of the Law settled by this Court in Arul Daniel and Others Versus Suganya reported in (2022) SCC Online Mad 5435, if the petitioners are aggrieved by the initiation of the proceedings under the Domestic Violence Act, it is for them to move the very same Magistrate raising preliminary objections like absence of shared household, domestic violence, etc. The relevant observation of Full Bench reads as follows:-

87(vii). As there is no issuance of process as contemplated under Section 204, Cr.P.C. in a proceeding under the D.V. Act, the principle laid down in Adalat Prasad v. Rooplal Jindal ((2004) 7 SCC 338) that a process, under Section 204, Cr.P.C, once issued cannot be reviewed or recalled, will not apply to a proceeding 2 of Page 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 12:58:57 pm ) CRP No.266 of 2024 under the D.V. Act. Consequently, it would be open to an aggrieved respondent (s) to approach the Magistrate and raise the issue of maintainability and other preliminary issues. Issues like the existence of a shared household/domestic relationship etc., which form the jurisdictional basis for entertaining an application under Section 12, can be determined as a preliminary issue, in appropriate cases. Any person aggrieved by such an order may also take recourse to an appeal under Section 29 of the D.V. Act for effective redress (See V.K. Vijayalekshmi Amma v. Bindu V., (2010) 87 AIC 367). This would stem the deluge of petitions challenging the maintainability of an application under Section 12 of the D.V. Act, at the threshold before this Court under Article 227 of the Constitution.

Hence, this court is not inclined to exercise its Supervisory Power available under Article 227 of Constitution of India to strike off the complaint.

5. Accordingly, this civil revision petition is dismissed. There shall be no order as to costs. Connected miscellaneous petition is closed. The petitioners are at liberty to move the concerned Magistrate for getting appropriate remedy as per law laid down in Arul Daniel case.

3 of Page 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 12:58:57 pm ) CRP No.266 of 2024 6 . Taking into consideration the proceedings initiated before learned Magistrate is predominantly civil in nature, the personal appearance of the petitioners during enquiry before Magistrate is dispensed with, unless their personal appearance is absolutely necessary.

11.12.2025 MST/shl To The Judicial Magistrate, Ambattur, Chennai 4 of Page 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 12:58:57 pm ) CRP No.266 of 2024 S.SOUNTHAR, J.

MST/shl CRP No.266 of 2024 11.12.2025 5 of Page 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 12:58:57 pm )