High Court Kerala High Court

K.Sathyanesan vs The Sub Inspector Of Police on 12 February, 2007

Kerala High Court
K.Sathyanesan vs The Sub Inspector Of Police on 12 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 33 of 2007(S)


1. K.SATHYANESAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/02/2007

 O R D E R

J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.

—————————-

W.P.(CRL.) No.33 of 2007 S

—————————-

Dated this the 12th day of February, 2007

Judgment

It is submitted by the Government Pleader that

after receipt of notice, police produced the alleged

detenu before the Magistrate’s court at Kasaragod.

Therefore, this writ petition is disposed of without

prejudice to the right of the petitioner in getting bail

from the Magistrate’s Court concerned. Petitioner can

also ventilate the grievance from the concerned

Magistrate’s Court.

Issue photocopy today itself.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

vaa

W.P.(C).No./2007 2

J.B. KOSHY AND

T.R.RAMACHANDRAN NAIR, JJ.

————————–

W.P.(CRL.)No.33/2007 S

————————–

Judgment

Dated:12th February, 2007