High Court Kerala High Court

Shrirang Ramachandra Sohoni vs Union Territory Of Lakshadweep on 24 February, 2009

Kerala High Court
Shrirang Ramachandra Sohoni vs Union Territory Of Lakshadweep on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 316 of 2009()


1. SHRIRANG RAMACHANDRA SOHONI, MANAGER,
                      ...  Petitioner

                        Vs



1. UNION TERRITORY OF LAKSHADWEEP
                       ...       Respondent

                For Petitioner  :SRI.K.B.GANGESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :24/02/2009

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                        CRL.M.C. No.316 OF 2009
                        =====================

                Dated this the 24th day of February 2009

                                 O R D E R

A report is received from the Judicial I Class Magistrate, Amini as

per the direction of this Court. A perusal of the report would reveal that the

learned Magistrate invoking the powers under Section 167(5) of the

Crl.P.C. had stopped further investigation and the accused in Crime

No.2/2006 of Amini Police Station is discharged. It is also seen that

appropriate instruction is given to the Deputy Superintendent of Police,

Kavaratti on 27.1.2009 to get a proper reply from the Station House Officer,

Amini and to take necessary action against the concerned officer. In the

light of this report, no further action is contemplated. Therefore the

Crl.M.C. is closed.

M.N.KRISHNAN, JUDGE

Cdp/-