High Court Kerala High Court

Anilkumar vs S.I. Of Police on 6 June, 2008

Kerala High Court
Anilkumar vs S.I. Of Police on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1821 of 2008()



1. ANILKUMAR
                      ...  Petitioner

                        Vs

1. S.I. OF POLICE, PANDALAM
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/06/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                     Crl.R.P.No.1821 of 2008
                  = = = = = = = = = = = = = =
               Dated this the 6th day of June, 2008

                               ORDER

Heard both sides.

2. The order dated 28.05.08 in Crl.M.P.No.2700/2008

passed by the Judicial First Class Magistrate, Adoor under Section

457 Cr.P.C is set aside in view of the decision reported in

Ahammedkutty v. State of Kerala ( 2008(1) KHC 868) CMP

No.2700 of 2008 shall stand restored to file and shall be

disposed of in accordance with the above decision.

This Crl.R.P. is disposed of as above.

V. RAMKUMAR, JUDGE

sj