Kerala High Court
Vijaya Kumari vs Sub Inspector Of Police on 2 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 308 of 2007(S)
1. VIJAYA KUMARI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. BIJU, S/O. BALAN,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :02/01/2008
O R D E R
P.R.RAMAN & V.K.MOHANAN, JJ.
---------------------------------
W.P.(Crl.)No.308 OF 2007
------------------------------------
Dated this the 2nd day of January, 2008
JUDGMENT
Raman, J.
Learned counsel for the petitioner submits that petitioner is
not pressing the above writ petition in view of the fact that
detenue has already been produced before the JFCM-II,
Neyyattinkara and she has been released. Writ Petition is
dismissed as not pressed.
(P.R.RAMAN, JUDGE)
(V.K.MOHANAN, JUDGE)
sv.