IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2694 of 2007(U)
1. ABDUL MANAF @ MANAF,
... Petitioner
2. SHIHABUDEEN, ROADVILA PUTHEN VEEDU,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SHEREENA (MINOR), AGED 15,
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent :SRI.S.M.ALTHAF
The Hon'ble MR. Justice R.BASANT
Dated :24/05/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.2694 of 2007
-------------------------------------
Dated this the 24th day of May, 2007
JUDGMENT
There is no representation for the petitioners. The learned
Government Pleader submits that investigation is in progress in all
seriousness and the investigation is expected to be completed within a
period of 3 months from this date. In these circumstances, I am
satisfied that no further direction need be issued in the matter. This
W.P(C) is, accordingly, dismissed.
Sd/-
(R.BASANT, JUDGE)
rtr/-
/true copy/
P.A to Judge
2