Kerala High Court
M.P.Kunjumuhammed @ Kunjappa vs The State Of Kerala on 29 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2409 of 2008(J)
1. M.P.KUNJUMUHAMMED @ KUNJAPPA, AGED 48
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :29/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
W.P.(C) No. 2409 OF 2008 J
````````````````````````````````````````````````````
Dated this the 29th day of February, 2008
J U D G M E N T
The petitioner’s grievance is that a warrant of arrest
is unnecessarily being issued against the petitioner by the
learned Chief Judicial Magistrate. Report of the learned CJM
was called for. The respondent State has filed a statement
also. It is now evident that there is no warrant which has to
be executed against the petitioner now. In the light of the
report of the learned CJM and the statement filed by the
respondent, I am satisfied that no further directions are
necessary in this writ petition. This writ petition is accordingly
dismissed as agreed.
(R.BASANT, JUDGE)
aks