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