High Court Kerala High Court

Rasheed Kutty Muhammed @ Rasheed … vs State Of Keral on 23 December, 2010

Kerala High Court
Rasheed Kutty Muhammed @ Rasheed … vs State Of Keral on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 5043 of 2010()


1. RASHEED KUTTY MUHAMMED @ RASHEED KUTTY
                      ...  Petitioner

                        Vs



1. STATE OF KERAL, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/12/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
               Crl.M.C.No.5043 of 2010
             --------------------------

                        ORDER

Learned counsel appearing for the petitioner

submitted that a direction be issued to Judicial

First Class Magistrate, Karungappally to consider

Annexure-A2 petition on the next posting day.

2. Judicial First Class Magistrate,

Karunagappaly is directed to pass appropriate order

in accordance with law in Annexure-A2 petition

(C.M.P.No. 13267/2010 in C.C.No.1045/2009) on the

next posting day.

Petition is disposed.

23rd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv