High Court Kerala High Court

Abdul Manaf @ Manaf vs State Of Kerala on 24 May, 2007

Kerala High Court
Abdul Manaf @ Manaf vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2694 of 2007(U)


1. ABDUL MANAF @ MANAF,
                      ...  Petitioner
2. SHIHABUDEEN, ROADVILA PUTHEN VEEDU,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SHEREENA (MINOR), AGED 15,

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :SRI.S.M.ALTHAF

The Hon'ble MR. Justice R.BASANT

 Dated :24/05/2007

 O R D E R
                                        R.BASANT, J

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

                               W.P(C).No.2694 of 2007

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

                       Dated this the 24th  day of May, 2007


                                         JUDGMENT

There is no representation for the petitioners. The learned

Government Pleader submits that investigation is in progress in all

seriousness and the investigation is expected to be completed within a

period of 3 months from this date. In these circumstances, I am

satisfied that no further direction need be issued in the matter. This

W.P(C) is, accordingly, dismissed.

Sd/-

(R.BASANT, JUDGE)

rtr/-

/true copy/

P.A to Judge

2