IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3770 of 2007()
1. DINESH BABU K.P.
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :17/12/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.3770 of 2007
-------------------------------------
Dated this the 17th day of December, 2007
O R D E R
Petitioner is arrested and detained as an accused in Crime
No.586 of 2007 of Kottiyam Police Station. He has remained in
custody from 01.12.07. He now has information that a notice
has been received at his residence calling upon him to appear for
an interview on 18.12.07 at 11 a.m at Government College,
Malappuram. The learned counsel for the petitioner submits that
if the young offender is not permitted to appear in the said
interview, great prejudice and loss will result. It is therefore
prayed that there may be a direction to the 2nd respondent to
permit the petitioner to appear for the said interview.
2. It looks to me that the request has come too late.
However, the learned Public Prosecutor submits that everything
possible shall be done to make it possible within the limited time
available, to permit the petitioner to appear for the interview.
3. This Crl.M.C is accordingly allowed. There shall be a
direction to the 2nd respondent, Superintendent of Prison, Kollam
District Jail to permit the petitioner to appear for the interview to
Crl.M.C.No.3770 of 2007 2
be held at 11 a.m tomorrow (18.12.07) at Government College,
Malappuram under police escort.
4. The Registry shall communicate the direction to the 2nd
respondent forthwith.
5. Hand over a copy of this order to the learned Public
Prosecutor and the learned counsel for the petitioner.
6. Compliance shall be reported to this Court on
01.01.08.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.3770 of 2007 3