High Court Kerala High Court

Shaji Tholluvath vs The Superintendent Of Police on 17 October, 2008

Kerala High Court
Shaji Tholluvath vs The Superintendent Of Police on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 306 of 2008(S)


1. SHAJI THOLLUVATH, S/O. ACHUTHAN
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. SEENA C.T., CHERANGATTUTHODI,

6. SUNITHA CHANDRAN, W/O. C.T.CHANDRAN,

7. MR. VIBEESH, S/O. SANKARAN,

                For Petitioner  :SMT.P.K.RADHIKA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/10/2008

 O R D E R
           KURIAN JOSEPH & K.T. SANKARAN, JJ.
               ..............................................................
                  W.P.(Crl.) No. 306 OF 2008
               ..............................................................
                    Dated this the 17th October, 2008



                              J U D G M E N T

Kurian Joseph, J:

It is submitted that in view of the intervening

developments whereby the detenue has been traced out, no

further orders are necessary in this Petition. Therefore, the

Writ Petition is closed.

KURIAN JOSEPH,
JUDGE.

K.T. SANKARAN,
JUDGE.

lk