High Court Kerala High Court

Valsala vs ^ For on 22 April, 2008

Kerala High Court
Valsala vs ^ For on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2294 of 2008()




$1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,
1. VALSALA
                      ...  Petitioner

                        Vs


!                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice V.K.MOHANAN

% Dated :22/04/2008

: O R D E R
                   V. K.MOHANAN, J.
           -----------------------------------------
        Bail Application No. 2294 of 2008
            -----------------------------------------
       Dated this the 22nd day of April, 2008

                         O R D E R

The learned Public Prosecutor submits that

the petitioner was not accused in Crime No.111 of

2007 of Nedumangad Police Station. Since the

petitioner is not accused in the above crime, no orders

are necessary. The Bail Application is dismissed.

V.K.MOHANAN,

JUDGE

Mbs/

Bail A.No. Of 2007

-:2:-

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl.MC.No. 1624 of 2008()

#1. K.S.REMADEVI,AGED 55 YEARS, DEPUTY
… Petitioner

Vs

1. A.E.SYED KUNJU, ARYANKALYIL HOUSE,
… Respondent

2. STATE OF KERALA REP,BY PUBLIC PROSECUTOR

For Petitioner :SRI.K.RAJESH SUKUMARAN

For Respondent : No Appearance

The Hon’ble MR. Justice V.K.MOHANAN

Dated :22/04/2008

O R D E R
V.K.MOHANAN, J.

———————————————

Crl.M.C.No. 1624 of 2008

———————————————
Dated this the 22nd day of April, 2008

O R D E R

The prayer in the Crl.M.C. is to call for the

records and recall the Non-Bailable warrant pending in

C.C.No.1236 of 2003 on the file of the Judicial First Class

Magistrate, Muvattupuzha and grant one month’s time to

the petitioner for appearing in the said case. Petitioner

has produced Annexure A1 certificate stating that she is

unable to appear before the court due to the injury

sustained to her, for which she is undergoing treatment.

2. Considering the facts and circumstances of the

case, one month’s time can be granted as prayed for in the

Crl.M.C. for appearing in the court below. In the result,

one month’s time is granted so as to enable the petitioner

to appear before the court below during which period the

non-bailable warrant shall be kept in abeyance. The

petitioner can approach the court below and file a proper

application for recalling the Non Bailable Warrant against

Crl.M.C.NO.1624 of 2008

:-2-:

her and on such application, the court below shall take a

decision in accordance with law.

The Crl.M.C. is disposed of as above.

V.K.Mohanan,
Judge

MBS/

Crl.M.C.NO.1624 of 2008

:-3-:

V.K.MOHANAN, J.

——————————————–

Crl.R.P.NO. OF 200

——————————————–

J U D G M E N T

DATED: -2-2008

Crl.M.C.NO.1624 of 2008

:-4-: