High Court Kerala High Court

Mathathil Koliyat Geethanjali vs State Of Kerala on 6 July, 2007

Kerala High Court
Mathathil Koliyat Geethanjali vs State Of Kerala on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30083 of 2004(F)


1. MATHATHIL KOLIYAT GEETHANJALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE REGISTRAR OF CO-OEPRATIVE SOCEITIES,

3. SIVARAMAN, ADDITIONAL PRIVATE SECRETARY,

4. THE JOINT REGISTRAR OF CO-OEPRATIVE

5. ABDUL SAMAD KUTTY, SENIOR INSPECTOR OF

6. THE ERNAKULAM URBAN CO-OPERATIVE BANK

7. THE CHIEF EXECUTIVE,  THE URBAN

8. U.PADMANABHAN, 33/A1, SREELAKSHMI,

9. JAYAPRAKASH.P. XL/794, ASHIRWAD,

10. LAKSHMI NAIR, GOKULAM, RAVIPURAM ROAD,

11. K.K.KANNAN MANON, RED STAR, PALLIYIL

12. C.K.MANI SANKAR, ABHAYAM, DEEPAM LANE,

13. K.K.SIVADAS, KATTUNILATH HOUSE,

14. SINULAL P.N. PALLATH HOUSE,

15. JACOB.K.J. KUTTIPPURATH HOUSE,

16. K.M.ROY, ANNYA K.H. VAIKOM ROAD,

17. P.U,JOSE, J.N.B. MARKETING (INDIA),

18. P.A.KOYAKUTTY, HOUSE, NO.CC.XVIII/330-A,

19. CENTRAL BUREAU OF INVESTIGATION

20. SUPER INTENDENT OF POLICE(VIGILANCE),

                For Petitioner  :SRI.SREEPRAKASH K.NAIR

                For Respondent  :SRI.S.SREEKUMAR, SC FOR CBI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/07/2007

 O R D E R
                               KURIAN JOSEPH J.

                  ----------------------------------------------

                        W.P.(C) No.30083  of 2004

                  ----------------------------------------------

                            Dated 6th  July,  2007.


                                  J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus or any other writ direction or order

commanding the 20th respondent to conduct further investigation

in the matter (VE 8/2001) after obtaining necessary sanction on

the basis of fresh materials came to light.”

In view of the intervening developments, in case the petitioner

has still any grievance left, petitioner may approach the 20th

respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 200

———————————————-

J U D G M E N T

Dated 6th July, 2007.