High Court Kerala High Court

M.Ibrahim vs State Of Kerala Represented By The … on 11 July, 2008

Kerala High Court
M.Ibrahim vs State Of Kerala Represented By The … on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8288 of 2007(J)


1. M.IBRAHIM,CHETTUKUDIYIL,KONTHURUTHY LANE
                      ...  Petitioner
2. NIAZ IBRAHIM,CHETTUKUDIYIL,34/1912 (J)

                        Vs



1. STATE OF KERALA REPRESENTED BY THE HOME
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE INSPECTOR GENERAL OF POLICE,NORTHERN

4. THE COMMISSIONER OF POLICE,ERNAKULAM.

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE SUB INSPECTOR OF POLICE,KASBA

7. CENTRAL BUREAU OF INVESTIGATION,

8. ROSE MASOOD,ELATTUPARAMBIL,NADUVATHU,

9. MOHAMMED ALIAS KUNJANI,ELATTUPARAMBIL

10. MUJEEB,EDACHERY HOUSE,ELETTIL P.O.,

11. ASEEF IBRAHIM,FLAT NO.1501,ALKHAN TOWERS

12. K.K.ABDUSSALAM,KANORAKANDIYIL HOUSE,

13. P.MOHAMMED IQBAL,POOLAKKATHADATHIL

14. SHRI.BASHEER,S/O.LATE HUSSAIN,

                For Petitioner  :SRI.S.RAMESH BABU

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

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R

KURIAN JOSEPH, J.

—————————————–

W.P(C) No.8288 of 2007

—————————————–
Dated this the 11th day of July, 2008

JUDGMENT

In the matter of investigation of Crime No.220/2006 of

Koduvally Police Station the petitioner was granted liberty to file

an amendment. It is seen that the amendment has not so far

been received. Therefore, without prejudice to the liberty to the

petitioners to file a fresh writ petition this writ petition is

dismissed.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No. 8288 of 2007

———————————–

JUDGMENT

11th July, 2008