IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 407 of 2009(S)
1. DINU, S/O. PRATHAPAN, AGED 27
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :12/10/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
--------------------------------------------------
W.P.(Crl.)No.407 OF 2009
-----------------------------------------------------
DATED THIS THE 12th DAY OF OCTOBER, 2009
J U D G M E N T
Basant, J.
The learned counsel for the petitioner submits that the
alleged detenu, an employee of the petitioner is no longer in
confinement or detention and in these circumstances, the
petitioner does not want to press this Writ Petition.
2. The learned Government Pleader after taking
instructions submits that the alleged detenu was summoned to
the Police Station to verify records of a vehicle which he was
allegedly driving and he has not been taken into custody at all, as
alleged by the petitioner.
In these circumstances, we accept the submission of the
learned counsel for the petitioner. The Writ petition is
accordingly dismissed as agreed.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn