High Court Kerala High Court

Ibrahim K.A vs State Of Kerala on 16 July, 2008

Kerala High Court
Ibrahim K.A vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2671 of 2008()



1. IBRAHIM K.A.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2008

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                   Crl.M.C. No. 2671 of 2008
             -------------------------------------------------
             Dated this the 16th day of July, 2008

                                ORDER

In the light of the decision which is reported in

Gopalakrishna Pillai v. District Superintendent of Police

(2008 (3) KLT 80) the learned counsel for the petitioner submits

that the petitioner shall file an application before the learned

Magistrate and request the learned Magistrate to pass

expeditious orders on such application. In these circumstances,

the learned counsel for the petitioner submits that this petition

can be dismissed as not pressed. Request accepted. This

Crl.M.C. is dismissed as not pressed.

2. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-



                                             (R. BASANT, JUDGE)


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