Citation : 2021 Latest Caselaw 3626 Tel
Judgement Date : 19 November, 2021
THE HONOURABLE JUSTICE G. SRI DEVI
CRIMINAL PETITION No.8565 of 2021
ORDER:
This Criminal Petition, under Section 482 of the Code of
Criminal Procedure, 1973, is filed by petitioners/respondent Nos.2 to
7 seeking to quash the proceedings in D.V.C.No.245 of 2021 on the
file of III Metropolitan Magistrate, Manoranjan Complex, Nampally,
Hyderabad, against them.
2. Heard both sides and perused the record.
3. In the light of the judgment of this Court in GADDAMEEDI
NAGAMANI v. STATE OF TELANGANA1, this quash petition is not
maintainable as Section 29 of the Protection of Women from
Domestic Violence Act, 2005, affords an efficacious remedy of
appeal against the act of the Court below in taking cognizance and
numbering the D.V.C.
4. However, it is open to the petitioners to avail the appellate
remedy in accordance with due procedure. It is needless to state
that the petitioners are at liberty to file applications as set out in
paragraph No.21 of Gaddameedi Nagamani's case, referred supra,
before the appellate Court.
5. In view of the request made by the learned counsel for
petitioners, the appearance of petitioners/respondent Nos.2 to 7 in
D.V.C.No.245 of 2021 on the file of III Metropolitan Magistrate,
Manoranjan Complex, Nampally, Hyderabad, is dispensed with,
GSD, J Crl.P.No.8565 of 2021
except on the dates whenever their presence is required by the trial
Court and they shall be represented by their counsel.
6. Accordingly, the Criminal Petition is disposed of.
7. Miscellaneous Petitions, if any pending in this criminal petition,
shall stand closed.
__________________ JUSTICE G. SRI DEVIs 19th November, 2021.
sj
2015(2) ALD (CRL.) 764
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!