High Court Kerala High Court

Sarasamma vs State Of Kerala on 31 July, 2008

Kerala High Court
Sarasamma vs State Of Kerala on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 623 of 2008()


1. SARASAMMA,
                      ...  Petitioner
2. SANTHAMMA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. DEPUTY TAHSILDAR,

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/07/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.623 of 2008
                   ----------------------------------------
              Dated this the 31st day of July 2008

                              O R D E R

The learned counsel for the petitioners submits that copy of

the judgment in Crl.A.No.2137 of 2006 is already received and in

these circumstances no further directions are necessary in this

Crl.M.C. The petitioners can produce the copy of the judgment

before the court below and seek appropriate further directions.

No further directions are necessary in this Crl.M.C.

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

(R.BASANT, JUDGE)
jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008