IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2471 of 2007()
1. V.SUDHEER KUMAR, S/O. VELUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.C.THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/08/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2471 of 2007
-------------------------------------
Dated this the 17th day of August, 2007
O R D E R
Further report of the learned Sessions Judge is received. The
learned Sessions Judge shall forthwith make over Crl.M.P No.2212 of
2007 also to the Additional Sessions Court Abkari Cases,
Neyyattinkara. The said Court shall dispose of the application within
10 days’ of the receipt of the said petition. No further direction
appears to be necessary in this Crl.M.C. This Crl.M.C is, in these
circumstances, dismissed with the above directions.
Sd/-
(R.BASANT, JUDGE)
rtr/-
/true copy/
P.A to Judge
2