High Court Kerala High Court

Naisam.P.Asharaf vs The Sub Inspector Of Police on 26 March, 2010

Kerala High Court
Naisam.P.Asharaf vs The Sub Inspector Of Police on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37785 of 2007(W)


1. NAISAM.P.ASHARAF, S/O.LATE ASHARAF,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/03/2010

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.
                             ---------------------------
                       W.P.(C). No. 37785 OF 2007
                             --------------------------
                 Dated this the 26thday of March, 2010

                               J U D G M E N T

The petition is filed under Article 226 and 227 of the

Constitution of India for a writ of mandamus directing the

investigating officer to submit the final report in Crime No.232/2004

before the Judicial First Class Magistrate-I, Peerumedu and to direct

the Motor Accidents Claims Tribunal, Pala not to proceed with the

trial in O.P.(MV) Nos.869/2005 and 871/2005.

Learned Government Pleader submitted that the final report

has already been submitted. The writ petition has thus become

infructuous.

The writ petition is therefore dismissed as infructuous.

M.SASIDHARAN NAMBIAR,
(JUDGE )

vps