IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1988 of 2007()
1. C.K.SULAIMAN, AGED 49 YEARS,
... Petitioner
Vs
1. STATE - REPRESENTED BY
... Respondent
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :09/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 1988 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of July, 2007
O R D E R
The short grievance of the petitioner is that C.C. No. 460 of 2006
pending before the J.F.C.M.- I, Hosdurg is not disposed of and
consequently his passport produced by him is not released to him. Report
of the learned Magistrate was called for and the report shows that the trial
will commence from 20.7.2007 and the case shall be disposed of by
31.8.2007. I am satisfied, in these circumstances, that no further direction
need be issued in this Crl.M.C. The report dt.27.6.2007 is accepted. The
learned Magistrate shall report compliance after 31.8.2007.
2. This Crl.M.C. is dismissed with the above observations.
(R. BASANT)
Judge
tm