High Court Kerala High Court

Dailan Louis vs Sub Inspector Of Police on 23 July, 2009

Kerala High Court
Dailan Louis vs Sub Inspector Of Police on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2400 of 2009(S)


1. DAILAN LOUIS, S/O.LOUIS,
                      ...  Petitioner
2. JANCY LOUIS, W/O.DIALAN LOUIS,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/07/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.2400,2405 & 2408
                          OF 2009
            ===========================

       Dated this the 23rd day of July,2009

                        ORDER

These petitions are filed under section 482 of

Code of Criminal Procedure for consideration of a

petition to be filed under section 205 of code of

Criminal Procedure without insisting for the personal

appearance of the petitioners. Petitioners are not

entitled to approach this court in anticipation of the

order to be passed by the Magistrate. Petitioners are

at liberty to approach the learned Magistrate and if

aggrieved approach this court for appropriate relief.

Petitions are disposed accordingly.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006