IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1342 of 2008()
1. RAJALAKSHMI, J.J.APARTMENTS, COCHIN
... Petitioner
Vs
1. STATE OF KERALA, REP.BY PUBLIC
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/09/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 1342 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2008
O R D E R
The learned counsel for the petitioner submits that this petition
has now become infructuous as the witness in question, PW23, has
already been further examined before the court below during an
interregnum period during which there was no order of stay. The
learned counsel, in these circumstances, submits that this Crl.M.C. may
now be closed leaving open the option of the petitioner to apply before
the learned Magistrate to re-call the said witness for further cross
examination. Request accepted.
2. This Crl.M.C. is in these circumstances dismissed.
(R. BASANT)
Judge
tm