IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2294 of 2008()
$1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
1. VALSALA
... Petitioner
Vs
! For Petitioner :SRI.P.V.KUNHIKRISHNAN
^ For Respondent :PUBLIC PROSECUTOR
*Coram
The Hon'ble MR. Justice V.K.MOHANAN
% Dated :22/04/2008
: O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application No. 2294 of 2008
-----------------------------------------
Dated this the 22nd day of April, 2008
O R D E R
The learned Public Prosecutor submits that
the petitioner was not accused in Crime No.111 of
2007 of Nedumangad Police Station. Since the
petitioner is not accused in the above crime, no orders
are necessary. The Bail Application is dismissed.
V.K.MOHANAN,
JUDGE
Mbs/
Bail A.No. Of 2007
-:2:-
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Crl.MC.No. 1624 of 2008()
#1. K.S.REMADEVI,AGED 55 YEARS, DEPUTY
… Petitioner
Vs
1. A.E.SYED KUNJU, ARYANKALYIL HOUSE,
… Respondent
2. STATE OF KERALA REP,BY PUBLIC PROSECUTOR
For Petitioner :SRI.K.RAJESH SUKUMARAN
For Respondent : No Appearance
The Hon’ble MR. Justice V.K.MOHANAN
Dated :22/04/2008
O R D E R
V.K.MOHANAN, J.
———————————————
Crl.M.C.No. 1624 of 2008
———————————————
Dated this the 22nd day of April, 2008
O R D E R
The prayer in the Crl.M.C. is to call for the
records and recall the Non-Bailable warrant pending in
C.C.No.1236 of 2003 on the file of the Judicial First Class
Magistrate, Muvattupuzha and grant one month’s time to
the petitioner for appearing in the said case. Petitioner
has produced Annexure A1 certificate stating that she is
unable to appear before the court due to the injury
sustained to her, for which she is undergoing treatment.
2. Considering the facts and circumstances of the
case, one month’s time can be granted as prayed for in the
Crl.M.C. for appearing in the court below. In the result,
one month’s time is granted so as to enable the petitioner
to appear before the court below during which period the
non-bailable warrant shall be kept in abeyance. The
petitioner can approach the court below and file a proper
application for recalling the Non Bailable Warrant against
Crl.M.C.NO.1624 of 2008
:-2-:
her and on such application, the court below shall take a
decision in accordance with law.
The Crl.M.C. is disposed of as above.
V.K.Mohanan,
Judge
MBS/
Crl.M.C.NO.1624 of 2008
:-3-:
V.K.MOHANAN, J.
——————————————–
Crl.R.P.NO. OF 200
——————————————–
J U D G M E N T
DATED: -2-2008
Crl.M.C.NO.1624 of 2008
:-4-: