High Court Kerala High Court

M.D.Jyothi vs State Of Kerala on 2 April, 2008

Kerala High Court
M.D.Jyothi vs State Of Kerala on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1351 of 2008()


1. M.D.JYOTHI, W/O.JIJURAJ
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2008

 O R D E R
                        V. RAMKUMAR , J.
               ==========================
                  CRL.M.C. No.1351 of 2008
               ==========================
                  Dated this the 2nd day of April, 2008.

                               O R D E R

The petitioner who has been arrayed as the 2nd accused

subsequently in crime No. 218 of 2006 of Vellathooval Police Station

for an offence punishable under Section 304 A r/w Section 34 IPC,

seeks to quash Annexure A FIR and Annexure B report by which she

has been arrayed as A2.

2. Subsequent to Annexure A, the Vellathooval police charge

sheeted the petitioner and the other accused before the Judicial First

Class Magistrate Magistrate, Adimaly who has taken cognizance of the

offence as C.C.No. 701 of 2007. The proper course of action now

available to the petitioner is to plead for a discharge before the

Magistrate. This Crl.M.C is accordingly disposed of permitting the

petitioner to plead for a discharge in absentia. In case the petitioner

files an application for discharge within two weeks from today, the

learned Magistrate shall not insist on her personal appearance before

court for disposal of the said petition.

V. RAMKUMAR, JUDGE.

rv