High Court Kerala High Court

C.K.Sulaiman vs State – Represented By on 9 July, 2007

Kerala High Court
C.K.Sulaiman vs State – Represented By on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1988 of 2007()


1. C.K.SULAIMAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE - REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/07/2007

 O R D E R
                                   R. BASANT, J.

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

                          Crl.M.C.No. 1988  of   2007

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

                     Dated this the  9th   day of   July, 2007


                                       O R D E R

The short grievance of the petitioner is that C.C. No. 460 of 2006

pending before the J.F.C.M.- I, Hosdurg is not disposed of and

consequently his passport produced by him is not released to him. Report

of the learned Magistrate was called for and the report shows that the trial

will commence from 20.7.2007 and the case shall be disposed of by

31.8.2007. I am satisfied, in these circumstances, that no further direction

need be issued in this Crl.M.C. The report dt.27.6.2007 is accepted. The

learned Magistrate shall report compliance after 31.8.2007.

2. This Crl.M.C. is dismissed with the above observations.

(R. BASANT)

Judge

tm