High Court Kerala High Court

Maja vs Ajith Supran on 18 September, 2009

Kerala High Court
Maja vs Ajith Supran on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3284 of 2006()


1. MAJA, D/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



1. AJITH SUPRAN, S/O.SUPRAN,
                       ...       Respondent

2. KARTHIKEYAN @ BABU,

3. ANIL BABU, S/O.AYYAPPANKUNJU,

4. BAIJU, S/O.PADMANABHAN,

5. STATE OF KERALA,

                For Petitioner  :SRI.M.R.ARUN KUMAR

                For Respondent  :SRI.K.RAMANATHAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/09/2009

 O R D E R
                                A.K. Basheer, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.M.C. 3284 of 2006-A
                - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of September, 2009
                                      ORDER

The grievance of the petitioner who is the complainant in

C.C.No. 646 of 2004 pending before the court below is that her request

to issue summons to the witnesses was turned down unjustifiably.

2. Having perused the materials available on record, I cannot

subscribe to the view that the court below had not afforded sufficient

opportunity to the petitioner to examine her witnesses. In fact, the

learned Magistrate had given sufficient opportunity to the petitioner in

this regard. However having regard to the peculiar facts and

circumstances, I am satisfied that the prayer made by the petitioner to

summon the witnesses shown in the list can be allowed on terms. If

the petitioner pays a sum of Rs.3,000/- as costs to respondents 1 to 4

herein, the request made by her in CMP.4803/2006 shall stand allowed.

If the petitioner fails to pay the said amount on or before October 15,

2009, this Crl.M.C shall stand dismissed. If the amount is paid the

court below shall issue summons to the witnesses.

Crl.M.C is disposed of in the above terms.

A.K. Basheer
Judge.

an.