IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 963 of 2007()
1. BHARTI AIRTEL LIMITED FORMERLY
... Petitioner
Vs
1. THE SUB DIVISIONAL MAGISTRATE,
... Respondent
2. THE KERALA MANUSHYAVAKASA SAMITHI,
3. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/05/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 963 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of May, 2007
O R D E R
The learned counsel for the petitioner submits and the report of the
learned S.D.M. reveals that order has been passed under Section 137(2)
Cr.P.C. dropping further proceedings in M.P.No. 22 of 2006 pending
before the first respondent. Request of the learned counsel for the
petitioner to that effect is accepted and this Crl.M.C. is dismissed as
unnecessary now.
(R. BASANT)
Judge
tm
R.BASANT, J.
————————————
Crl.M.C.NO.963 OF 2007
————————————
Dated this the 26th day of March, 2007.
2
ORDER
Against the petitioner, a conditional order under Section
133 Cr.P.C has been passed. The petitioner has entered
appearance. According to the petitioner, initiation of
proceedings under Section 133 Cr.P.C is not legally proper,
correct or justified in the light of a Division Bench decision of
this Court in Reliance Infocom Ltd. v. Chemancherry Grama
Panchayat [2006 (4) KLT 695]. The short grievance of the
petitioner that his objection that proceedings under Section 133
Cr.P.C is not maintainable is not being considered by the Sub
Divisional Magistrate.
2. Call for a report from the Sub Divisional Magistrate as
to why the objections raised by the petitioner is not being
considered. I make it clear that I expect the Sub Divisional
Magistrate to consider the said objection and pass appropriate
orders on merits expeditiously. The report of the Sub Divisional
Magistrate must reach this court by 30.04.2007.
3. Call on 30.04.2007.
H/O. (R.BASANT,JUDGE) rtr/