Kerala High Court
Biju Scaria vs State Of Kerala on 25 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 448 of 2009()
1. BIJU SCARIA, 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.HARISH R. MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :25/02/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 448 OF 2009
= = = = = = = = = = = = = = =
Dated this the 25th day of February, 2009.
O R D E R
This petition is filed to quash the proceedings pursuant
to Crime No.41/99 of Thenhipalam Police Station. The crime
is of the year 1999 and the petitioner wants an immediate
relief after being away from the place for almost a decade. I
dispose of the petition with a direction to the learned
Magistrate that in the event of surrender and moving an
application for bail the Magistrate shall try to dispose of the
same as expeditiously as possible.
M.N. KRISHNAN, JUDGE.
ul/-