IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19848 of 2010(Q)
1. HEMA V.KUMAR, W/O.LATE VASANTHA KUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
W.P.(c).No.19848 of 2010
= = = = = = = = = = = = = =
Dated:29.06.2010
JUDGMENT
Petitioner, who is one of the common accused in C.C.Nos.134, 136,
137,138,139 and 140 of 2009 and C.C.Nos.162 to 166 of 2010 on the file
of the J.F.C.M-II, Attingal registered for offences punishable under
Sections 409, 406,420 and 120B(1) read with 34 IPC and Section 17 of
the Kerala Money Lenders Act, seeks a direction to the Magistrate to
dispose of the petitions filed by the petitioner seeking personal
exemption under Sec.205 Cr.P.C. during trial of the aforesaid C.C.cases.
2. According to the petitioner she is afflicted with Cancer and is
unable to attend the court and that the question of identity does not
arise in this case and she has already filed affidavits before the court to
the effect that she will not raise the question of identity during trial. In
case the petitioner has already filed such petitions before the court
below, that court shall favourably consider those applications on
condition that the petitioner will not raise any question of identity during
trial and that the petitioner will not question the validity of the trial
conducted during her absence.
This W.P.(c) is disposed of with the above direction.
Dated this the 29th day of June, 2010.
V. RAMKUMAR, JUDGE
sj