IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8327 of 2010(M)
1. A.A.LENIN, S/O.APPUNNI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.JOHNSON MANAYANI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 8327 OF 2010
=====================
Dated this the 18th day of November, 2010
J U D G M E N T
The prayer sought in the writ petition is to direct the 2nd
respondent to initiate action against the additional 4th respondent
based on the enquiry report submitted by the 3rd respondent.
2. When the case came up for orders before this Court on
13/7/10, learned Government Pleader was directed to obtain
instructions about the action that was taken against the additional
4th respondent.
3. In compliance with the above, learned Government
Pleader has today produced before me order dated 20/7/2010
issued by the Inspector General of Police, Thrissur Range, Thrissur
ordering an oral enquiry against additional 4th respondent.
Therefore, it is obvious that action has been taken, and
therefore, recording the above, the writ petition is disposed of.
ANTONY DOMINIC, JUDGE
Rp