Kerala High Court
Anilkumar vs S.I. Of Police on 6 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1821 of 2008()
1. ANILKUMAR
... Petitioner
Vs
1. S.I. OF POLICE, PANDALAM
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/06/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.1821 of 2008
= = = = = = = = = = = = = =
Dated this the 6th day of June, 2008
ORDER
Heard both sides.
2. The order dated 28.05.08 in Crl.M.P.No.2700/2008
passed by the Judicial First Class Magistrate, Adoor under Section
457 Cr.P.C is set aside in view of the decision reported in
Ahammedkutty v. State of Kerala ( 2008(1) KHC 868) CMP
No.2700 of 2008 shall stand restored to file and shall be
disposed of in accordance with the above decision.
This Crl.R.P. is disposed of as above.
V. RAMKUMAR, JUDGE
sj