High Court Kerala High Court

Aishakutty vs Revenue Divisional Officer on 8 July, 2008

Kerala High Court
Aishakutty vs Revenue Divisional Officer on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14930 of 2008(B)


1. AISHAKUTTY, W/O.KUNJALA HAJI,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. MUHAMMED, S/O.THOTTOLI UNNIKUTTY HAJI,

3. SAINABA UMMA, D/O/UMMATHOOR MAMMADKUTTY

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/07/2008

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                  W.P.(c) No. 14930 of 2008
             -------------------------------------------------
              Dated this the 8th day of July, 2008

                             JUDGMENT

No representation for the petitioner. The Sub Divisional

Magistrate has submitted his report dated 12/6/08. The

grievance in Ext.P4 is that the order passed under Sec.138

Cr.P.C. has not been enforced and executed. The S.D.M. reports

and it is evident from the order dated 18/7/02 in Crl.R.P.No.4/99

that the order passed under Sec.138 Cr.P.C. has been set aside

by the Sessions Court. There is no order passed under Chapter

XB which remains to be executed. In these circumstances, the

prayer of the petitioner is without any merit.

2. This writ petition is, in these circumstances, dismissed.

Sd/-



                                             (R. BASANT, JUDGE)


Nan/

           //true copy//            P.S. to Judge