IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1141 of 2008()
1. GOPAN, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1141 of 2008
----------------------------------------
Dated this the 10th day of March 2008
O R D E R
Application for regular bail. The petitioner has already
been granted anticipatory bail as per order dated 27/2/2008.
This court had expressed dissatisfaction about the manner in
which investigation was conducted.
2. The learned Public Prosecutor submits that the
Superintendent of Police, Kollam has already issued directions
and the investigation is now being conducted by the Deputy
Superintendent of Police, Crime Detachment, Kollam.
3. I accept the said submissions of the learned Public
Prosecutor. It is not necessary to issue any further directions in
the matter.
4. This petition is accordingly closed.
(R.BASANT, JUDGE)
jsr
B.A.No./08 2
B.A.No./08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007