High Court Kerala High Court

Shaibu Gopi vs State Of Kerala on 8 April, 2010

Kerala High Court
Shaibu Gopi vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1047 of 2010()


1. SHAIBU GOPI S/O. GOPI, EDACKATTIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. JOMET S/O. JOSE, NELLIPPULLY HOUSE,

                For Petitioner  :SRI.VARGHESE PARAMBIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/04/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
            ---------------------------------------------
             CRL.M.C.NO.1047 OF 2010
            ---------------------------------------------
                               th
                Dated        8      April 2010

                           O R D E R

Petitioner filed C.M.P.14/2010 before

the Juvenile court, Thodupuzha in crime

No.351/2009 for release of the vehicle.

Petition is filed under Section 482 of Code of

Criminal Procedure to direct the Juvenile

court to pass orders in the application

alleging that no order is being passed. Learned

counsel appearing for the petitioner submitted

that subsequent to the filing of the petition,

order was passed dismissing the application. If

that be so, remedy of the petitioner is to

challenge that order.

With liberty to the petitioner to

challenge that order petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.