IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 357 of 2009()
1. PRADHOSH, S/O MADHAVAN AGED 28 YRS,
... Petitioner
Vs
1. STATE OF KERALA/SUB INSPECTOR OF POLICE,
... Respondent
2. DISTRICT COLLECTOR, COLLECTORATE,
3. SUB INSPECTOR OF POLICE,KALPAKANCHERY
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :12/02/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------------------
Crl.M.C.No.357 of 2009
------------------------------------------
Dated, this the 12th day of February, 2009
JUDGMENT
This petition is filed with a prayer to set aside
Annexure B order passed by the Judicial First Class Magistrate,
Tirur in C.M.P.No.7807 of 2008. By the said order the learned
Magistrate had not invoked his power under Section 457 of the
Code of Criminal Procedure. I am not going into the merits of
the case for the reason that there is already a proceeding
pending before the District Collector and provisions of the
Kerala Anti Social Activities (Prevention) Act, 2007, i.e. Section
17(1) to (3), deals with the situation. Therefore, it is sufficient
if a direction is given to the second respondent to pass
appropriate orders after hearing all concerned within a time
limit of one month from today.
M.N.KRISHNAN,
JUDGE
vns