High Court Kerala High Court

Annamma Alexander vs State Of Kerala on 18 January, 2008

Kerala High Court
Annamma Alexander vs State Of Kerala on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 218 of 2008()


1. ANNAMMA ALEXANDER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/01/2008

 O R D E R
                         V. RAMKUMAR , J.
             ==========================
                 CRL.M.C. No. 218 of 2008
             ==========================
             Dated this the 18th day of January, 2008.

                              ORDER

The petitioner, who is the 5th accused in C.C. No. 1110/1999

on the file of the Judicial First Class Magistrate, Thiruvalla for

offences punishable under Sections 403, 406, 409, 420 and 120

(b) of the Indian Penal Code , seeks a direction to the said

Magistrate to consider her petition for discharge without insisting

on her personal appearance and to permit her to argue the

petition for discharge in her absence through her counsel.

2. I see no reason why the above prayer should not be

granted particularly having regard to the fact that the petitioner

is a lady. This Crl. M.C is disposed of directing the Magistrate to

consider the discharge petition filed by the petitioner without

insisting on her personal appearance and permitting to argue the

discharge petition in her absence through the counsel appearing

for her.

V. RAMKUMAR, JUDGE.

rv