IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1047 of 2010()
1. SHAIBU GOPI S/O. GOPI, EDACKATTIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. JOMET S/O. JOSE, NELLIPPULLY HOUSE,
For Petitioner :SRI.VARGHESE PARAMBIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :08/04/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.1047 OF 2010
---------------------------------------------
th
Dated 8 April 2010
O R D E R
Petitioner filed C.M.P.14/2010 before
the Juvenile court, Thodupuzha in crime
No.351/2009 for release of the vehicle.
Petition is filed under Section 482 of Code of
Criminal Procedure to direct the Juvenile
court to pass orders in the application
alleging that no order is being passed. Learned
counsel appearing for the petitioner submitted
that subsequent to the filing of the petition,
order was passed dismissing the application. If
that be so, remedy of the petitioner is to
challenge that order.
With liberty to the petitioner to
challenge that order petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.