High Court Kerala High Court

K.Nazeer vs State Of Kerala on 8 January, 2009

Kerala High Court
K.Nazeer vs State Of Kerala on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36412 of 2008(I)


1. K.NAZEER, S/O.MONUDHEER
                      ...  Petitioner
2. SHINI.K., W/O.JOSEPH

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. CHIEF JUDICIAL MAGISTRATE, KOZHIKODE.

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.36412 of 2008
              ---------------------------------
              Dated, this the 8th day of January, 2009

                           J U D G M E N T

The petitioners were appointed as members of the Juvenile

Justice Board, Kozhikkode vide Ext.P1 Government Order dated

05/12/2005. This writ petition has been filed complaining that the

2nd respondent has instructed that the petitioners shall not attend

the meetings of the Board subsequent to 05/12/2008. As per the

directions of this Court, the 2nd respondent has filed a report, where

it is stated that he has not given any written or oral direction to the

petitioners for not attending the Board from 05/12/2008 onwards.

On the other hand, according to the 2nd respondent, the petitioners

kept away from the meetings of the Board on their own volition.

2. Now in the light of the report obtained from the 2nd

respondent, as the 2nd respondent has not issued any direction

restraining the petitioners, there is no reason to issue directions as

sought for in the writ petition. Therefore, the writ petition is closed

recording the report of the 2nd respondent.

(ANTONY DOMINIC, JUDGE)
jg