High Court Kerala High Court

Lawrence vs The State Of Kerala on 26 October, 2007

Kerala High Court
Lawrence vs The State Of Kerala on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3288 of 2007()


1. LAWRENCE, S/O. KAMALAPPAN,
                      ...  Petitioner
2. KAMALAPPAN, S/O. ANTONY, -DO-  -DO-.
3. PUSHPAM, W/O. AMALOTHBAVAM -DO- -DO-.
4. ROSELY, D/O. PUSHPAM,  -DO- -DO-.
5. REESA ANTONY, D/O. PUSHPAM, -DO- -DO-.

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SHEELA, D/O. THERESA,

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.3288 of 2007
                   ----------------------------------------
             Dated this the 26th day of October 2007

                              O R D E R

After discussions at the Bar, the learned counsel for the

petitioners only prays that the petitioners may be permitted to

withdraw this petition without any fetter on their rights to claim

discharge at the stage of Section 239/240 Cr.P.C. Needless to

say, every indictee shall have, and the petitioners can certainly

claim, discharge at the stage of Section 239/240 Cr.P.C. When

such plea is raised, the learned Magistrate will of course have to

consider the plea and take appropriate decision in the matter.

2. This petition is accordingly dismissed.




                                                      (R.BASANT, JUDGE)
jsr

                // True Copy//             PA to Judge

Crl.M.C.No.    2

Crl.M.C.No.    3

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007