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 6, Cited by 3]

Telangana High Court

Nallakatla Dinakar And 2 Others vs The State Of Andhra Pradesh And Another on 23 July, 2018

      THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY


                      CRIMINAL PETITION NO.7646 OF 2018

ORDER:

This criminal petition is filed under Section 482 of Criminal Procedure Code (for short "Cr.P.C.") to quash the proceedings in D.V.C.No.10 of 2017 on the file of I Additional Junior Civil Judge, Narasaraopet, YSR Kadapa District.

Learned counsel for the petitioners after arguing for sometime, requested this Court to direct the Court concerned to follow the guidelines formulated by this Court in "Giduthuri Kesari Kumar and Ors. v. State of Telangana and Ors.1"

In "Giduthuri Kesari Kumar and Ors. v. State of Telangana and Ors." (referred supra) this Court laid down certain guidelines to quash the proceedings in D.V.C. Case in paragraph 14, which are as follows:
              "14)     To sum up the findings:

              i)       Since the remedies under D.V Act are civil
remedies, the Magistrate in view of his powers under Section 28(2) of D.V Act shall issue notice to the parties for their first appearance and shall not insist for the attendance of the parties for every hearing and in case of non-appearance of the parties despite receiving notices, can conduct enquiry and pass exparte order with the material available. It is only in the exceptional cases where the Magistrate feels that the circumstance require that he can insist the presence of the parties even by adopting coercive measures.
ii) In view of the remedies which are in civil nature and enquiry is not a trial of criminal case, the quash petitions under Sec.482 Cr.P.C on the plea that the petitioners are unnecessarily arrayed as parties are not maintainable. It is only in exceptional cases like without there existing any domestic relationship as laid under Section 2(f) of the D.V. Act between the parties, the petitioner filed D.V. case against them or a competent Court has already acquitted them of the 1 2015 (2) ALD (Crl.) 470 (AP) MSM,J CrlP_7646_2018 2 allegations which are identical to the ones leveled in the Domestic Violence Case, the respondents can seek for quashment of the proceedings since continuation of the proceedings in such instances certainly amounts to abuse of process of Court."

Acceding to the request of the learned counsel for the petitioners and without touching the merits of the case, I deem it appropriate to direct the Court concerned to follow the guidelines prescribed in "Giduthuri Kesari Kumar and Ors. v. State of Telangana and Ors." (referred supra). Accordingly, the Court below is directed to adhere to the guidelines formulated by this Court in "Giduthuri Kesari Kumar and Ors. v. State of Telangana and Ors." (referred supra).

With the above directions, the petition is disposed of. Consequently, miscellaneous applications pending if any, shall stand closed. No costs.

_________________________________________ JUSTICE M. SATYANARAYANA MURTHY Dated:23.07.2018 SP