High Court Kerala High Court

K.S. Muraleedharan vs State Of Kerala on 6 September, 2007

Kerala High Court
K.S. Muraleedharan vs State Of Kerala on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26525 of 2007(G)


1. K.S. MURALEEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPUTY INSPECTOR GENERAL OF POLICE,

4. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.JOSHI N.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/09/2007

 O R D E R
                             V.GIRI, J.
           -------------------------
                W.P.(C).No.26525 of 2007 G
           -------------------------
           Dated this the 6th day of September, 2007.


                           JUDGMENT

Learned counsel for the petitioner submits that

Exts.P6 and P7 representations pending before the 4th

respondent may be directed to be looked into and appropriate

action taken in that regard within a time frame.

2. Having heard learned counsel for the petitioner

and the Government Pleader, I direct that the 4th respondent

shall consider Exts.P6 and P7 and take appropriate action

within a period of two months from the date of receipt of a copy

of this judgment. The 4th respondent shall take note of Ext.P8

judgment also and consider whether the same is applicable in

the case of the petitioner.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge