High Court Kerala High Court

Fousiya vs Station House Officer on 4 December, 2008

Kerala High Court
Fousiya vs Station House Officer on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4434 of 2008()


1. FOUSIYA, (MENTALLY III) AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

2. THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2008

 O R D E R
                             R BASANT, J.

                ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         Crl.M.C.4434 OF 2008
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
              Dated this the 04th day of December, 2008

                                O R D E R

It is unnecessary to refer the details of controversies raised.

After discussions at the Bar in response to a specific querry put by this

Court, the senior counsel Mr. Manjeri Sundar Raj submits that the

petitioner i.e. the alleged mentally ill person shall appear/be produced

before the learned Magistrate on 11.12.08. I accept that submission. The

accused/mentally ill person be produced before the learned Magistrate on

11.12.08. Appropriate further orders regarding her custody/bail must be

passed by the learned Magistrate thereafter.

2. Hand over a copy of this order to the counsel.

Communicate this order to the learned Magistrate forthwith.

3. This Criminal M.C. is accordingly allowed in part to the

above extent.

(R BASANT, JUDGE)

dkm