High Court Kerala High Court

Dinesh Babu K.P vs State Of Kerala And Another on 17 December, 2007

Kerala High Court
Dinesh Babu K.P vs State Of Kerala And Another on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3770 of 2007()



1. DINESH BABU K.P.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/12/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C.No.3770 of 2007
                       -------------------------------------
              Dated this the 17th day of December, 2007

                                 O R D E R

Petitioner is arrested and detained as an accused in Crime

No.586 of 2007 of Kottiyam Police Station. He has remained in

custody from 01.12.07. He now has information that a notice

has been received at his residence calling upon him to appear for

an interview on 18.12.07 at 11 a.m at Government College,

Malappuram. The learned counsel for the petitioner submits that

if the young offender is not permitted to appear in the said

interview, great prejudice and loss will result. It is therefore

prayed that there may be a direction to the 2nd respondent to

permit the petitioner to appear for the said interview.

2. It looks to me that the request has come too late.

However, the learned Public Prosecutor submits that everything

possible shall be done to make it possible within the limited time

available, to permit the petitioner to appear for the interview.

3. This Crl.M.C is accordingly allowed. There shall be a

direction to the 2nd respondent, Superintendent of Prison, Kollam

District Jail to permit the petitioner to appear for the interview to

Crl.M.C.No.3770 of 2007 2

be held at 11 a.m tomorrow (18.12.07) at Government College,

Malappuram under police escort.

4. The Registry shall communicate the direction to the 2nd

respondent forthwith.

5. Hand over a copy of this order to the learned Public

Prosecutor and the learned counsel for the petitioner.

6. Compliance shall be reported to this Court on

01.01.08.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.3770 of 2007 3