IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2283 of 2008()
1. NOUFAL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl. R.P. No. 2283 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 09-07-2008
ORDER
Heard both sides.
The impugned order dated 30-06-2008 in Crl.M.P. No. 2529 of
2008 on the file of the J.F.C.M., North Paravur is set aside and the said
application shall stand restored to file and shall be disposed of in
accordance with the terms in Ahammedkutty v. Sate of Kerala
2008 (1) KLT 1068. The disposal of the said application shall be
within one week of receipt of a copy of this order.
This Crl.R.P. is disposed of as above.
Dated, this the 9th day of July 2008.
V. RAMKUMAR,
(JUDGE)
ani.