Kerala High Court
Rasheed Kutty Muhammed @ Rasheed … vs State Of Keral on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 5043 of 2010()
1. RASHEED KUTTY MUHAMMED @ RASHEED KUTTY
... Petitioner
Vs
1. STATE OF KERAL, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE
For Petitioner :SRI.P.V.VENUGOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/12/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.5043 of 2010
--------------------------
ORDER
Learned counsel appearing for the petitioner
submitted that a direction be issued to Judicial
First Class Magistrate, Karungappally to consider
Annexure-A2 petition on the next posting day.
2. Judicial First Class Magistrate,
Karunagappaly is directed to pass appropriate order
in accordance with law in Annexure-A2 petition
(C.M.P.No. 13267/2010 in C.C.No.1045/2009) on the
next posting day.
Petition is disposed.
23rd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv