High Court Kerala High Court

Biju Scaria vs State Of Kerala on 25 February, 2009

Kerala High Court
Biju Scaria vs State Of Kerala on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 448 of 2009()


1. BIJU SCARIA, 38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :25/02/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 CRL.M.C. NO. 448 OF 2009
             = = = = = = = = = = = = = = =
       Dated this the 25th day of February, 2009.

                            O R D E R

This petition is filed to quash the proceedings pursuant

to Crime No.41/99 of Thenhipalam Police Station. The crime

is of the year 1999 and the petitioner wants an immediate

relief after being away from the place for almost a decade. I

dispose of the petition with a direction to the learned

Magistrate that in the event of surrender and moving an

application for bail the Magistrate shall try to dispose of the

same as expeditiously as possible.

M.N. KRISHNAN, JUDGE.

ul/-