High Court Kerala High Court

Abdul Gafoor.P.P vs Unknown on 4 August, 2008

Kerala High Court
Abdul Gafoor.P.P vs Unknown on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2601 of 2008()



1. ABDUL GAFOOR.P.P.
                      ...  Petitioner

                        Vs

1.
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2008

 O R D E R
                         V. RAMKUMAR , J.
             ==========================
                       Crl.R.P. No. 2601 of 2008
             ==========================
             Dated this the 4th day of August, 2008.

                              ORDER

Heard both sides.

2. The order dated 23.07.2008 in C.M.P.No. 2373 of 2008

on the file of the Judicial First Class Magistrate, Pattambi is set

aside and C.M.P No. 2373 of 2008 shall stand restored to file. It

shall be disposed of by the learned Magistrate in terms of the

directions in Ahammedkutty v. State of Kerala (2008 (1) KLT

1068). The disposal shall be within one week of receipt of a copy

of this order.

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

Dated this the 4th day of August, 2008.

V. RAMKUMAR, JUDGE.

rv