IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3380 of 2010()
1. RENJU KURIAN, AGED 26 YEARS,
... Petitioner
Vs
1. S.I.OF POLICE,
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.3380 of 2010
= = = = = = = = = = = = = =
Dated: 16.08.2010
ORDER
Petitioner, who is the accused in Crime No.726/2007 of
Pathanamthitta Police Station for offences punishable under Sections
509 read with 34 IPC, seeks permission to plead for a discharge in
absentia
2. Having regard to the facts and circumstances of the case, I am
inclined to permit the petitioner to plead for a discharge in absentia.
Accordingly if the petitioner files an application for discharge before the
court below through his counsel, within two weeks, that court shall not
insist on the personal appearance of the petitioner for the disposal of the
discharge petition.
This Crl.M.C is disposed of reserving the above right of the
petitioner.
Dated this the 16th day of August, 2010.
V. RAMKUMAR, JUDGE
sj