Kerala High Court
Muhammadali vs The Circle Inspector Of Police on 12 March, 2008
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1001 of 2008()
1. MUHAMMADALI, S/O.ABU,
                      ...  Petitioner
2. AZEES, S/O.ALI, 1/6030,
                        Vs
1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent
2. STATE OF KERALA, REPRESENTED BY
                For Petitioner  :SRI.O.D.SIVADAS
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :12/03/2008
 O R D E R
                        V. RAMKUMAR , J.
            ==========================
                CRL.M.C. No. 1001 of 2008
            ==========================
             Dated this the 12th day of March, 2008.
                            O R D E R
The petitioners who claim to be the registered owners of
two Taurus lorries bearing registration Nos. KA 21 C/9776 and KA
21 C/7037 claim to have filed Annexures B and C claim petitions
dated 11.06.2007 in respect of those lorries. The grievance of
the petitioners is that the said claim petitions are not being
disposed of by the Judicial First Class Magistrate, N. Paravur.
This Crl.M.C is disposed of directing the Judicial First Class
Magistrate, N. Paravur to dispose of the said claim petitions
expeditiously and at any rate within three weeks of receipt of a
copy of this order.
V. RAMKUMAR, JUDGE.
rv