Kerala High Court
P.Appukuttan vs The State Of Kerala on 16 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19670 of 2003(N)
1. P.APPUKUTTAN S/O. LATE PAPPU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DIRECTOR GENERAL OF POLICE, MUMBAI.
For Petitioner :SRI.C.P.RAVIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/06/2009
O R D E R
R.BASANT, J
------------------------------------
W.P(C) No.19670 of 2003
-------------------------------------
Dated this the 16th day of June, 2009
J U D G M E N T
The learned Government Pleader after taking instructions
submits that enquiry has been conducted into Ext.P1 complaint
and it is revealed that the deceased had expired at the hospital
while undergoing treatment. The learned counsel for the
petitioner submits that, in these circumstances, the petitioner
does not want to seek any further relief from the Court. The
submission of the learned Government Pleader is accepted and
this Writ Petition is accordingly dismissed.
(R.BASANT, JUDGE)
rtr/-