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