Kerala High Court
Kodappana Mohammed Kutty vs State Of Kerala Represented By on 29 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3053 of 2007()
1. KODAPPANA MOHAMMED KUTTY,
... Petitioner
2. CHENIMATTIL NABIZU, AGED 52,
3. MANIPAAMBU AYISHAKUTTY,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. POOVANCHERI PATHUMMA, AGED 50,
For Petitioner :SRI.HARISH R. MENON
For Respondent :SRI.K.P.SUDHEER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/07/2010
O R D E R
PIUS C. KURIAKOSE, J.
—————————————————————
Crl. M. C. No.3053 of 2007
—————————————————————
Dated this the 29th day of July, 2010
ORDER
No representation for the petitioners today also.
The Crl. M.C is dismissed for default. The learned
Magistrate is directed to expedite matters and ensure
that the C.C. is disposed of early.
PIUS C. KURIAKOSE
JUDGE
kns/-