High Court Kerala High Court

Neela Vasant Patel vs State Of Kerala Rep.By The Public on 27 May, 2008

Kerala High Court
Neela Vasant Patel vs State Of Kerala Rep.By The Public on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1929 of 2008()


1. NEELA VASANT PATEL,PROPRIETRIX,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY THE PUBLIC
                       ...       Respondent

2. THE ASST.CONTROLLER,LEGAL METROLOGY,

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/05/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C No.1929 of 2008
                      -------------------------------------
                Dated this the 27th day of May, 2008

                                  ORDER

Petitioner faces indictment in a prosecution under the

provisions of the Standards of Weights and Measures

(Enforcement) Act, 1985. The petitioner had come to this Court

long earlier in 2000 with a prayer to quash the proceedings and

by order dated 20.12.2000, the said Crl.M.C was dismissed as

withdrawn on the basis of the submission of the petitioner that

the petitioner intends to make a plea of guilty. The petitioner has

now come to this Court with a request that the petitioner wants to

make the plea of guilty and the learned Magistrate is not

permitting him to plead guilty through counsel. No order is

produced.

2. It is for the petitioner to approach the learned

Magistrate and make a request. I need only mention that

appropriate orders must be passed by the learned Magistrate.

3. This Crl.M.C is accordingly dismissed.

(R.BASANT, JUDGE)
rtr/-