High Court Kerala High Court

Anil John.C. vs State Of Kerala on 26 October, 2007

Kerala High Court
Anil John.C. vs State Of Kerala on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28388 of 2007(D)


1. ANIL JOHN.C., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.K.B.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       W.P(C).No.28388 of 2007
                        -------------------------------------
              Dated this the 26th day of October, 2007

                                 JUDGMENT

The learned Government Pleader on instructions submits that

the investigator is now satisfied that the petitioner is not the accused

in Crime No.664 of 2006 of Hill Palace Police Station. He was being

called to the police station in connection with the investigation of that

crime. The investigator does not hereafter require the presence of the

petitioner in connection with that investigation, submits the learned

Government Pleader

2. I accept the said statement of the learned Government

Pleader. I am satisfied, in these circumstances, that no further

directions are necessary in this Writ Petition. Accepting the

submissions of the learned Government Pleader, this Writ Petition is

dismissed as agreed.

(R.BASANT, JUDGE)
rtr/-