High Court Kerala High Court

V.K.Raghu vs The State Of Kerala on 27 February, 2009

Kerala High Court
V.K.Raghu vs The State Of Kerala on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 893 of 2006()


1. V.K.RAGHU, EX-PANCHAYATH PRESIDENT,
                      ...  Petitioner
2. VIJAYAN NAIR, PALLIYATH,
3. BHASKARAN NAIR, VANNIRAYIL,
4. SABARI DAS, PALLIYATH, VELLARAKKAD,
5. SHAJAN, BEHIND CHINGANKAVU KSHETHRAM,
6. SURENDRAN, S/O.KRISHNANKUTTY,
7. ALI, PARTNER, M.S.TRADERS,
8. SATHAR, PARTNER, M.S.TRADERS,
9. JAYAN, VILAKKATHALA,
10. GOVINDAN @ APPU NAIR,

                        Vs



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

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :27/02/2009

 O R D E R
                       M.C.HARI RANI, J.
       -----------------------------------------------------
                CRL.M.C.No. 893 OF 2006
     -----------------------------------------------------
     DATED THIS THE 27TH DAY OF FEBRUARY, 2009

                             O R D E R

On verification it is found that examination of some of the

witnesses in C.C.No.489/05 pending before the Court of J.F.C.M.,

Wadakkancherry is already started and is posted for further

evidence to 30.3.2009. The stay granted by this Court had

already been expired on 23.9.2006 and that stay has not been

extended. In these circumstances, this petition is closed as

agreed by the learned counsel appearing for the petitioners.

The Crl.M.C. is disposed of accordingly.

M.C.HARI RANI, JUDGE.

dsn