Kerala High Court
Shaji vs State Of Kerala on 9 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2916 of 2008(V)
1. SHAJI, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. RAJAN,
5. NADEERA, W/O. ABDUL AZEEZ,
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent :SRI.V.RAJENDRAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :09/06/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No.2916 OF 2008
-----------------------------------------------------
DATED THIS THE 9th DAY OF JUNE, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner has approached this Court alleging that the
police are harassing him at the instance of the 5th respondent,
who is his mother-in-law. The 5th respondent has filed a counter
affidavit stating that the petitioner has left India. In view of the
said submission, this writ petition has become infructuous.
Accordingly, the writ petition is closed.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn