IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2899 of 2007()
1. M/S. SHRIRAM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. M.C. No. 2899 OF 2007
````````````````````````````````````````````````````
Dated this the 14th day of September, 2007
O R D E R
Petitioner, who is the financier in respect of a stage
carriage bus bearing registration No.KL/14/C/7895 involved in
Crime No.525/07 of Kasaragod Police Station, has filed Annexure-
A1 petition under section 451 Cr.P.C. for interim custody before
the Chief Judicial Magistrate, Kasaragod. His grievance is that
that petition, which is filed on 6.8.07, is not disposed of till now.
This Crl.M.C. is disposed of directing the Chief Judicial
Magistrate, Kasaragod, to dispose of the Crl.M.P. No.3636/07 in
Crime No.525/07 of Kasaragod Police Station (if not already
disposed of) in accordance with law, after hearing all concerned,
expeditiously and at any rate, within two weeks from the date of
receipt of a copy of this order.
Issue copy today itself.
(V. RAMKUMAR, JUDGE)
aks