IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28388 of 2007(D)
1. ANIL JOHN.C., AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.K.B.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/10/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.28388 of 2007
-------------------------------------
Dated this the 26th day of October, 2007
JUDGMENT
The learned Government Pleader on instructions submits that
the investigator is now satisfied that the petitioner is not the accused
in Crime No.664 of 2006 of Hill Palace Police Station. He was being
called to the police station in connection with the investigation of that
crime. The investigator does not hereafter require the presence of the
petitioner in connection with that investigation, submits the learned
Government Pleader
2. I accept the said statement of the learned Government
Pleader. I am satisfied, in these circumstances, that no further
directions are necessary in this Writ Petition. Accepting the
submissions of the learned Government Pleader, this Writ Petition is
dismissed as agreed.
(R.BASANT, JUDGE)
rtr/-