High Court Kerala High Court

Smt.Alpha Mamai vs State Of Kerala on 1 June, 2007

Kerala High Court
Smt.Alpha Mamai vs State Of Kerala on 1 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL REF No. 7 of 2007()



1. SMT.ALPHA MAMAI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :.

                For Respondent  :.

The Hon'ble MR. Justice R.BASANT

 Dated :01/06/2007

 O R D E R
                                R.BASANT, J.

                             ----------------------

                              Crl.Ref.No.7 of 2007

                         ----------------------------------------

                   Dated this the 1st  day of June 2007




                                    O R D E R

This reference has been registered on the basis of a letter

of reference by the learned Judicial First Class Magistrate Court

-V, Kozhikode. The accused faced allegations under Section

354,366 and 511 I.P.C. He is allegedly, an autorickshaw driver

and an attempt was made to assault and molest a woman

passenger in the vehicle. His application for bail was dismissed

by the courts below. An application was made before this court

for grant of bail.

2. Another Bench of this court, by order dated

06/10/2006 declined to grant bail and also directed that the case

itself will be disposed of within a period of two months from the

date of receipt of a copy of the order.

3. Unfortunately, before the copy of the order was

received, the learned Magistrate granted bail to the accused. As

the case had to be committed to the court of Session on the

basis of the final report, the learned Magistrate committed the

case also.

Crl.Ref.No.7/07 2

4. The learned Magistrate was thus not bale to comply

with the directions to dispose of the case within a period of two

months. Reporting that fact, this reference is made.

5. I am satisfied that no further directions are necessary

in the matter. The accused having already been granted bail and

the case having been committed. The directions have now thus

become impossible of performance. No further directions are

necessary.

5. This criminal reference is answered thus.

(R.BASANT, JUDGE)

jsr

Crl.Ref.No.7/07 3

Crl.Ref.No.7/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007