IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2342 of 2007()
1. C.J.BIJU, PROPRIETOR, THRISSUR JEWELLERY
... Petitioner
Vs
1. S.I. OF POLICE, BAKEL POLICE STATION.
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. MAIMOONA, W/O.T.K.KUNHAMAD, RESIDING
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Crl.M.C. No.2342 Of 2007
= = = = = = = = = = = = = =
Dated this the 1st day of August, 2007
ORDER
Report of the learned Magistrate has been received. The report
shows that accused No.1 and 3 are not available for trial. But the case
against the 2nd respondent is proceeding. The case now stands posted
to 8.8.07. Permission has been taken for extension of time fixed as
per order dated 13.10.06. In these circumstances, no further
directions are necessary in this Crl.M.C. This Crl.M.C. is hence
dismissed.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE