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 0] [Entire Act]

State of Jammu-Kashmir - Section

Section 15 in Jammu and Kashmir Protection of Women from Domestic Violence Rules, 2011

15. Breach of protection orders

— (1) An aggrieved person may report a breach of protection order to the Protection Officer.
(2)The report referred to in sub-rule (1) shall be in writing by the informant and duly signed by her.
(3)The Protection Officer shall forward a copy of such complaint with a copy of the protection order of which a breach is alleged to have taken place to the concerned Magistrate for appropriate orders.
(4)The aggrieved person may, if she so desires, make a complaint of the breach of protection order or interim protection order directly to the Magistrate, if she so wishes.
(5)If, at any time, after a protection order has been breached, the aggrieved person seeks his/her assistance, the Protection Officer shall immediately rescue her by seeking help from the local police station and assist the aggrieved person to lodge a report to the local police authorities in appropriate cases.
(6)When charges are framed under section 31of the.Act or in respect of offences under section 498-A of the Ranbir Penal Code, Samvat 1989, or any other offence not summarily triable, the Magistrate may separate the proceedings for such offences to be tried in the manner prescribed under Code of Criminal Procedure, Samvat 1989 and proceed to summarily try the offence of the breach of protection order under section 31 of the Act, in accordance with the provisions of Chapter XXII of the Code of Criminal Procedure, Samvat 1989.
(7)The provisions of Code of Criminal Procedure, Samvat 1989, regarding arrest, compelling appearance, summary trial, sentence and conviction shall apply to any offence under Section 31 of the Act.
(8)Any resistance to the enforcement of the orders of the Magistrate under the Act by the respondent or any other person purportedly acting on his behalf shall be deemed to be a breach of protection order or an interim protection order covered under the Act.
(9)A breach of protection order or an interim protection order shall immediately be reported to the local police station having territorial jurisdiction and shall be dealt with as a cognizable offence as provided under sections 31 and 32 of the Act.
(10)While enlarging the person on bail arrested under the Act, the Court/Magistrate may, by order, impose the following conditions to protect the aggrieved person and to ensure the presence of the accused before the Court/Magistrate, which may include:-
(a)an order restraining the accused from threatening to commit or committing-ail-id of domestic violence;
(b)an order preventing the accused from harassing, telephoning or making any contact with the aggrieved person;
(c)an order directing the accused to vacate and stay away from the residence of the aggrieved person or any place she is likely to visit;
(d)an order prohibiting the possession or use of firearm or any other dangerous weapon;
(e)any order prohibiting the consumption of alcohol or other drugs;
(f)any other order required for protection, safety and adequate relief to the aggrieved person.