High Court Kerala High Court

Rafeek.K vs State Of Kerala on 5 January, 2009

Kerala High Court
Rafeek.K vs State Of Kerala on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4896 of 2008()


1. RAFEEK.K, S/O.KAMALUDEEN, PULIMOOD HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/01/2009

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.4896 of 2008
                      -------------------------------------
              Dated this the 5th day of January, 2009

                                  ORDER

Report of the learned Assistant Sessions Judge has been

received. The report shows that the case is listed for trial to

28.01.09 and it is expected that the case shall be disposed of

within a period of 2 months from that date. The learned counsel

for the petitioner, in these circumstances, submits that the

petitioner shall be satisfied if that undertaking is complied with.

No further directions are necessary.

2. This Crl.M.C is, in these circumstances, dismissed

accepting the report of the learned Assistant Sessions Judge that

S.C.No.824 of 2007 shall be disposed of as expeditiously as

possible – at any rate, within a period of 2 months from 28.01.09.

Compliance shall be reported to this Court.

(R.BASANT, JUDGE)
rtr/-