IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1163 of 2005()
1. RAJANI, D/O. AYYAPPAN, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY GOVT.
... Respondent
2. RAMADASAN, S/O. RAMAN, AGED 39 YEARS,
3. SHAJI, S/O. ABDULLA, AGED 25 YEARS,
For Petitioner :SRI.M.V.HARIDAS MENON
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :12/08/2009
O R D E R
A. K. Basheer, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Crl.M.C. No. 1163 of 2005-A
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 12th day of August, 2009.
Order
This Crl.M.C was admitted and notice was ordered on April
8, 2005. Interim stay of pronouncing the judgment was also
granted. Lower court records in the case pending on the file of the
Judicial Magistrate of First Class, Mannarkkad were called for. It
is revealed that the lower court records are now available in the
Registry.
2. However the petitioner has not bothered to pay process
in the case so far to serve notice on the respondents. Today
petitioner and counsel are also absent. Evidently this is a clear
case of abuse of process.
3. Having carefully perused the impugned order and the
materials available on record, I do not find any merit in any of the
contentions raised by the petitioner. Therefore the Crl.M.C is
dismissed.
The Registry shall send back the lower court records to the
court concerned, forthwith.
A.K. Basheer
Judge
an.