High Court Kerala High Court

Abdutty vs State Of Kerala on 18 July, 2008

Kerala High Court
Abdutty vs State Of Kerala on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2711 of 2008()


1. ABDUTTY, S/O.BEERU, 55 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.NIKHIL NAENDRA NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/07/2008

 O R D E R
                            R. BASANT, J.
              -------------------------------------------------
                     Crl.M.C. No. 2711 of 2008
              -------------------------------------------------
              Dated this the 18th day of July, 2008

                                 ORDER

The short grievance of the petitioner is that his petition for

release of his vehicle under Sec.457 Cr.P.C. is not being received

by the learned Magistrate.

2. Such a grievance cannot now be entertained. The

position has been made amply clear in the decision in

Gopalakrishna Pillai v. District Superintendent of Police

(2008 (3) KLT 80). The petitioner has no specific assertion of

his having followed the course demanded in that decision.

3. In the result, this Crl.M.C. is dismissed. The petitioner

may file an application before the learned Magistrate whereupon

the learned Magistrate shall be obliged to deal with the same in

accordance with the decision in Gopalakrishna Pillai.

Sd/-


                                              (R. BASANT, JUDGE)


Nan/

           //true copy//       P.S. to Judge