IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2400 of 2009(S)
1. DAILAN LOUIS, S/O.LOUIS,
... Petitioner
2. JANCY LOUIS, W/O.DIALAN LOUIS,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/07/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2400,2405 & 2408
OF 2009
===========================
Dated this the 23rd day of July,2009
ORDER
These petitions are filed under section 482 of
Code of Criminal Procedure for consideration of a
petition to be filed under section 205 of code of
Criminal Procedure without insisting for the personal
appearance of the petitioners. Petitioners are not
entitled to approach this court in anticipation of the
order to be passed by the Magistrate. Petitioners are
at liberty to approach the learned Magistrate and if
aggrieved approach this court for appropriate relief.
Petitions are disposed accordingly.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006