High Court Kerala High Court

M/S. Shriram vs State Of Kerala on 14 September, 2007

Kerala High Court
M/S. Shriram vs State Of Kerala on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2899 of 2007()



1. M/S. SHRIRAM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                      Crl. M.C. No. 2899 OF 2007
                ````````````````````````````````````````````````````
              Dated this the 14th day of September, 2007

                                  O R D E R

Petitioner, who is the financier in respect of a stage

carriage bus bearing registration No.KL/14/C/7895 involved in

Crime No.525/07 of Kasaragod Police Station, has filed Annexure-

A1 petition under section 451 Cr.P.C. for interim custody before

the Chief Judicial Magistrate, Kasaragod. His grievance is that

that petition, which is filed on 6.8.07, is not disposed of till now.

This Crl.M.C. is disposed of directing the Chief Judicial

Magistrate, Kasaragod, to dispose of the Crl.M.P. No.3636/07 in

Crime No.525/07 of Kasaragod Police Station (if not already

disposed of) in accordance with law, after hearing all concerned,

expeditiously and at any rate, within two weeks from the date of

receipt of a copy of this order.

Issue copy today itself.

(V. RAMKUMAR, JUDGE)
aks