High Court Kerala High Court

M.Babu vs State Of Kerala on 12 September, 2007

Kerala High Court
M.Babu vs State Of Kerala on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3179 of 1998()



1. M.BABU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.S.DIAS (AMICUS CURIE)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/09/2007

 O R D E R
                        H.L.Dattu,C.J. & K.T.Sankaran,J.
                       ------------------------------------------------
                              Crl.M.C.No.3179 of 1998
                       ------------------------------------------------
                    Dated, this the 12th day of September, 2007

                                         ORDER

H.L.Dattu,C.J.

The 1st respondent has filed compliance reports dated 21st

August, 2007 and 10th September, 2007. In view of these reports, no further

proceedings need be continued in this Criminal Miscellaneous Case.

Accordingly, it is closed.

All pending interim applications are also closed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-