High Court Kerala High Court

Krishnankutty vs State Of Kerala on 29 July, 2008

Kerala High Court
Krishnankutty vs State Of Kerala on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 580 of 2008()


1. KRISHNANKUTTY, S/O. KESAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. VISWANATHAN, S/O. KESAVAN,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/07/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 580 of 2008
            -------------------------------------------------
            Dated this the 29th day of July, 2008

                               ORDER

Statement filed and it is reported that the order passed by

the Sub Divisional Magistrate has already been executed.

The petitioner does not seek any further relief. The 2nd

respondent has entered appearance through counsel. He

submits that though he was shown as a party in the

proceedings before the S.D.M., the property really belongs to

his daughter. Neither he nor his daughter has challenged

Annexure-B order and, in these circumstances, I am satisfied

that no further directions are necessary in this Crl.M.C.

2. This Crl.M.C. is accordingly dismissed as unnecessary.

Sd/-

                                             (R. BASANT, JUDGE)


Nan/

           //true copy//             P.S. to Judge

Crl.M.C. No. 580 of 2008 -: 2 :-