IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2711 of 2008()
1. ABDUTTY, S/O.BEERU, 55 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP, BY PUBLIC
... Respondent
For Petitioner :SRI.K.NIKHIL NAENDRA NATH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/07/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 2711 of 2008
-------------------------------------------------
Dated this the 18th day of July, 2008
ORDER
The short grievance of the petitioner is that his petition for
release of his vehicle under Sec.457 Cr.P.C. is not being received
by the learned Magistrate.
2. Such a grievance cannot now be entertained. The
position has been made amply clear in the decision in
Gopalakrishna Pillai v. District Superintendent of Police
(2008 (3) KLT 80). The petitioner has no specific assertion of
his having followed the course demanded in that decision.
3. In the result, this Crl.M.C. is dismissed. The petitioner
may file an application before the learned Magistrate whereupon
the learned Magistrate shall be obliged to deal with the same in
accordance with the decision in Gopalakrishna Pillai.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge