IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26223 of 2007(V)
1. LUCKOSE ABRAHAM KUNNINATTE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. BOBBY ABRAHAM MATHEW, PLAMOOTTIL,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :02/11/2007
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.26223 of 2007
----------------------------------------
Dated this the 2nd day of November 2007
J U D G M E N T
There is no representation for the petitioner. The learned
Public Prosecutor, on instructions, submits that the investigation
is almost complete and a positive final report shall be filed within
a period of one month. Submission of the learned Public
Prosecutor is accepted. No further directions appear to be
necessary in the matter.
2. This petition is, in these circumstances, dismissed
accepting the said submission of the learned Public Prosecutor
that the positive final report shall be filed within a period of one
month from this date.
3. Hand over copy of this order to the learned Public
Prosecutor.
(R.BASANT, JUDGE)
jsr
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007