IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 839 of 2009()
1. M/S.MUTHOOT VEHICLES AND ASSETS FINANCE
... Petitioner
Vs
1. ALIKUTTY, AGED 50,S/O.MUHAMMED HAJI,
... Respondent
2. THE STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :16/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 839 OF 2009
= = = = = = = = = = = = = = =
Dated this the 16th day of March, 2009.
O R D E R
This petition is filed with a prayer to direct the Chief
Judicial Magistrate, Thrissur to conclude the enquiry under
Sec.202 Cr.P.C. within a time frame fixed by the Court. A
report was called for from the Chief Judicial Magistrate Court
and he has submitted a report to the effect that since the
accused was residing beyond the jurisdiction of the Court the
Circle Inspector of Police was directed to conduct the
investigation u/s 202 Cr.P.C. Now it is submitted that as per
the report dated 7.3.2009, the Circle Inspector has admitted
to file the same within seven days and the Chief Judicial
Magistrate has also stated that the Court will be able to
dispose of the matter within few days after receipt of report
u/s 202 Cr.P.C. Since the matter is posted to 28.3.2009
and as the Circle Inspector of Police is expected to file a
report during this week at least, I direct the learned Chief
Crl.M.C. 839 OF 2009
-:2:-
Judicial Magistrate to pass appropriate orders by 28.3.2009
so that room for further complaint is not given. With this
observation the Crl.M.C. is disposed of.
M.N. KRISHNAN, JUDGE.
ul/-