Kerala High Court
Alex vs State Of Kerala on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1154 of 2009()
1. ALEX, S/O.JOHNY, AGED 26 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1154 OF 2009
= = = = = = = = = = = = = = =
Dated this the 3rd day of April, 2009.
O R D E R
This petition is filed with a prayer to direct the
respondent to file the report of accused in Crime No.471/08 of
the Palakkad Town Police Station before the Judicial First
Class Magistrate-III, Palakkad. The learned Public Prosecutor
on instructions submits that a report has been filed to the
effect that the present petitioner is arrayed as the 5th
accused in the case and the offence alleged is under Section
395 IPC. In the light of this submission further action is not
necessary. Therefore this Crl.M.C is closed.
M.N. KRISHNAN, JUDGE.
ul/-