High Court Kerala High Court

Gopan vs State Of Kerala on 10 March, 2008

Kerala High Court
Gopan vs State Of Kerala on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1141 of 2008()


1. GOPAN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/03/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.1141 of 2008
                   ----------------------------------------
          Dated this the 10th day of March 2008

                              O R D E R

Application for regular bail. The petitioner has already

been granted anticipatory bail as per order dated 27/2/2008.

This court had expressed dissatisfaction about the manner in

which investigation was conducted.

2. The learned Public Prosecutor submits that the

Superintendent of Police, Kollam has already issued directions

and the investigation is now being conducted by the Deputy

Superintendent of Police, Crime Detachment, Kollam.

3. I accept the said submissions of the learned Public

Prosecutor. It is not necessary to issue any further directions in

the matter.

4. This petition is accordingly closed.

(R.BASANT, JUDGE)
jsr

B.A.No./08 2

B.A.No./08 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007