IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 8 of 2010(S)
1. LALITHA SASI AGED 55, W/O.LATE SASI,
... Petitioner
Vs
1. THE ADDL. CHIEF SECRETARY,
... Respondent
2. THE DISTRICT MAGISTRATE (DISTRICT
3. THE DEPUTY COMMISSIONER OF POLICE
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :15/06/2010
O R D E R
R. BASANT &
M.C. HARI RANI, JJ.
-------------------------------------------------
W.P.(Cri) Nos.8 & 29 of 2010-S
-------------------------------------------------
Dated this the 15th day of June, 2010
JUDGMENT
Basant,J.
The learned counsel for the petitioners submits that the
period of detention has expired and in these circumstances,
these writ petitions may be dismissed as withdrawn. Request
accepted. These writ petitions are dismissed as withdrawn.
Sd/-
R. BASANT
(Judge)
Sd/-
M.C. HARI RANI
(Judge)
Nan/ //true copy// P.S. to Judge