High Court Kerala High Court

Rajani vs State Of Kerala on 12 August, 2009

Kerala High Court
Rajani vs State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1163 of 2005()


1. RAJANI, D/O. AYYAPPAN, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY GOVT.
                       ...       Respondent

2. RAMADASAN, S/O. RAMAN, AGED 39 YEARS,

3. SHAJI, S/O. ABDULLA, AGED 25 YEARS,

                For Petitioner  :SRI.M.V.HARIDAS MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :12/08/2009

 O R D E R

A. K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Crl.M.C. No. 1163 of 2005-A

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 12th day of August, 2009.

Order

This Crl.M.C was admitted and notice was ordered on April

8, 2005. Interim stay of pronouncing the judgment was also

granted. Lower court records in the case pending on the file of the

Judicial Magistrate of First Class, Mannarkkad were called for. It

is revealed that the lower court records are now available in the

Registry.

2. However the petitioner has not bothered to pay process

in the case so far to serve notice on the respondents. Today

petitioner and counsel are also absent. Evidently this is a clear

case of abuse of process.

3. Having carefully perused the impugned order and the

materials available on record, I do not find any merit in any of the

contentions raised by the petitioner. Therefore the Crl.M.C is

dismissed.

The Registry shall send back the lower court records to the

court concerned, forthwith.

A.K. Basheer
Judge

an.