Kerala High Court
Fousiya vs State Of Kerala on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4844 of 2008()
1. FOUSIYA, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY STATION HOUSE
... Respondent
2. THE PUBLIC PROSECUTOR, HIGH COURT OF
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/12/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 4844 of 2008
-------------------------------------------------
Dated this the 18th day of December, 2008
ORDER
The learned counsel for the petitioner submits that no
further directions are now necessary as the petitioner has been
released from custody in terms of the order dated 12/12/08
passed by this Court. The learned Public Prosecutor also
accepts that no further directions are necessary.
2. The said directions dated 12/12/08 shall stand
confirmed and this Crl.M.C. is, in these circumstances, dismissed
as unnecessary now.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge