Kerala High Court
Sudheeshkumar vs State Of Kerala on 23 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 237 of 2009(S)
1. SUDHEESHKUMAR, S/O. SIVASANKARA PILLA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/06/2009
O R D E R
R.BASANT & M.C.HARIRANI, JJ.
* * * * * * * * * * * * *
W.P.(Crl).No.237 of 2009
----------------------------------------
Dated this the 23rd day of June 2009
J U D G M E N T
BASANT,J
The learned counsel for the petitioner submits that the
alleged detenu, brother of the petitioner has subsequently been
produced before the learned Magistrate after recording his
arrest. In these circumstances, the learned counsel for the
petitioner submits that the petitioner does not seek any further
directions in this writ petition. This writ petition is accordingly
dismissed as prayed for.
(R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
W.P.Crl/Mat.Appeal No. 2
W.P.Crl/Mat.Appeal No. 3
R.BASANT & M.C.HARIRANI, JJ.
.No. of 200
ORDER/JUDGMENT
18/06/2009