IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14015 of 2008(R)
1. ANTONY, AGED 58 YEARS, S/O.CHACKO
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE
3. SUPERINTENDENT OF POLICE, ALUVA.
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/05/2008
O R D E R
A.K.BASHEER & P.N.RAVINDRAN, JJ.
-------------------------------------------
W.P.(C).No.14015/2008-R
-------------------------------------------
Dated this the 9th day of May, 2008
J U D G M E N T
A.K.BASHEER, J.
After getting instructions, the learned Government Pleader
submits that no action is proposed to be taken against the
petitioner as apprehended by him. In fact, a crime was
registered against the petitioner’s son earlier. But the said
complaint was also referred as a mistake of fact.
The above submissions are recorded and the writ petition is
closed.
Sd/-
A.K.BASHEER, JUDGE
Sd/-
P.N.RAVINDRAN, JUDGE
ms