High Court Kerala High Court

Mashood C.T. vs The Tahsildar on 10 June, 2008

Kerala High Court
Mashood C.T. vs The Tahsildar on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1843 of 2008()


1. MASHOOD C.T., S/O.MUHAMMED, MOOLAYIL
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, ERNAD TALUK, MALAPPURAM
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/06/2008

 O R D E R
                        V. RAMKUMAR , J.
            ==========================
                       Crl.R.P. No. 1843 of 2008
            ==========================
               Dated this the 10th day of June, 2008.

                             ORDER

Heard both sides.

2. The order dated 03.06.2008 passed by the Judicial First

Class Magistrate-I, Manjeri in C.M.P.No. 2356 of 2008 is set

aside. The said C.M.P shall stand restored to file and shall be

disposed of in accordance with the directions in Ahammedkutty

v. State of Kerala (2008(1) KLT 1068). The learned Magistrate

shall dispose of the petition within one week of receipt of a copy

of this order.

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

V. RAMKUMAR, JUDGE.

rv