IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3926 of 2005()
1. M.P.LIPIN, S/O.M.P.KARUNAKARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.PREMNATH (E)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :11/03/2009
O R D E R
M.C.HARI RANI, J.
-----------------------------------------------------
CRL.M.C.No.3926 OF 2005
-----------------------------------------------------
DATED THIS THE 11th DAY OF MARCH, 2009
O R D E R
Based on the instruction given by the Sub Inspector of
Police, Taliparamba Police Station, it is represented by the
learned Public Prosecutor that the petitioner herein, who is the
sole accused in Crime No.548/05 of Taliparamba Police Station is
absconding and that investigation of the crime is not over. The
same is recorded. Accordingly, this Crl.M.C. is closed. The
petitioner herein can raise all the contentions before the
concerned Court and is directed to appear before the
Investigating Officer at the earliest and to co-operate with the
investigation of the crime. The Investigating Officer is directed to
complete the investigation as early as possible and to file the
final report before the concerned Magistrate Court.
The Crl.M.C. is disposed of as above.
Sd/-
M.C.HARI RANI, JUDGE.
dsn