Kerala High Court
Gireesh vs The State Of Kerala on 24 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2053 of 2008()
1. GIREESH, S/O. UNNI,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/06/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. No. 2053 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 24-5-2008
ORDER
Heard both sides.
2. This Revision is dismissed without prejudice to the right of
the petitioner to move the Magistrate for interim custody of the mini
lorry in terms of the decision of this Court in Ahammedkutty v.
State of Kerala (2008 (1) KLT 1068. In case an application is filed
before the Magistrate under Sec. 457 Cr.P.C. the same shall be
disposed of within one week of receipt of a copy of this order.
V. RAMKUMAR,
(JUDGE)
ani.