IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19698 of 2008(T)
1. SREEKUMAR, S/O. NARAYANAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR GENERAL OF POLICE
3. DY.SUPERINTENDENT OF POLICE
4. SUB INSPECTOR OF POLICE
5. MOHAMMED @ MANA, AGED 45 YEARS
6. KUNHUMOHAMMED,S/O. LATE VAPPU
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :04/08/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.19698 of 2008
----------------------------------------
Dated this the 4th day of August 2008
J U D G M E N T
The learned Public Prosecutor reports and the learned
counsel for the petitioner accepts that in pursuance of the order
dated 10/7/2008, the Superintendent of Police, Palakkad has
issued order dated 15/7/2008 and the crime is now being
investigated by a Deputy Superintendent of Police. The
petitioner does not want any further directions in this writ
petition.
2. This writ petition is in these circumstances dismissed
as unnecessary now in the light of the report submitted by the
Superintendent of Police.
(R.BASANT, JUDGE)
jsr
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007