IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26525 of 2007(G)
1. K.S. MURALEEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DEPUTY INSPECTOR GENERAL OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.JOSHI N.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/09/2007
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.26525 of 2007 G
-------------------------
Dated this the 6th day of September, 2007.
JUDGMENT
Learned counsel for the petitioner submits that
Exts.P6 and P7 representations pending before the 4th
respondent may be directed to be looked into and appropriate
action taken in that regard within a time frame.
2. Having heard learned counsel for the petitioner
and the Government Pleader, I direct that the 4th respondent
shall consider Exts.P6 and P7 and take appropriate action
within a period of two months from the date of receipt of a copy
of this judgment. The 4th respondent shall take note of Ext.P8
judgment also and consider whether the same is applicable in
the case of the petitioner.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge