Kerala High Court
Reji.M.K. vs State Of Kerala on 20 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 383 of 2010(S)
1. REJI.M.K., AGED 40, S/O.KUNJACHAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. S.I. OF POLICE,
3. K.M.GEORGE, K.M.G.BHAVAN,
For Petitioner :SRI.LAL K.JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :20/10/2010
O R D E R
R. BASANT &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl.) No. 383 of 2010 S
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of October, 2010
JUDGMENT
Basant, J.
This judgment must be read in continuation of the earlier orders
passed by us in the matter resting with the order dt. 13.10.2010.
2. Learned counsel for the petitioner submits that subsequent to
13.10.2010 the petitioner has contacted his wife, the alleged detenue,
over telephone. He is satisfied that no further orders are necessary in
this Writ petition.
3. This Writ Petition is accordingly dismissed as withdrawn.
(R.BASANT)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm