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