High Court Kerala High Court

Ayisha vs The State Of Kerala on 24 November, 2008

Kerala High Court
Ayisha vs The State Of Kerala on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4155 of 2008()


1. AYISHA, W/O. ASHARAF,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/11/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
               Crl.M.C.Nos.4155 & 4170 of 2008
                   ----------------------------------------
           Dated this the 24th day of November 2008

                              O R D E R

Identical statements have been filed in both these Crl.M.Cs

by the Sub Inspector of Police/respondent. Unconditional

apology is tendered. The learned counsel for the petitioners

submits that the petitioners do not want any further action to be

taken in these petitions. Though throughly dissatisfied with the

explanation offered, I take note of the unconditional apology

tendered by the S.I/respondent and the submission of the

learned counsel for the petitioners that the petitioners do not

want any further action. Such instances should never be

repeated. With that observation, I accept the unconditional

apology and dismiss these Crl.M.Cs as agreed.




                                                      (R.BASANT, JUDGE)
jsr
          // True Copy//           PA to Judge

Crl.M.C.No.                      2




The allegations raised in these petitions appear to me to be

very serious. Notice given. The learned Public Prosecutor shall

take instructions. The respondent/Sub Inspector of Police,

Ponnani shall file a statement in response to the allegations

raised in this Crl.M.C and shall appear in person to enable this

court to seek clarifications.

2. Call on 11/11/2008. The learned Public Prosecutor

shall convey this direction to the officer concerned.

Crl.M.C.No. 3

Crl.M.C.No. 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008