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 :-