High Court Kerala High Court

M.S.Baiju vs State Of Kerala on 2 February, 2010

Kerala High Court
M.S.Baiju vs State Of Kerala on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 111 of 2010()


1. M.S.BAIJU, S/O.MANIKANDAN ASHARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :02/02/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
Cr. MC No.111 of 2010

————————————-
Dated 2nd February 2010

Order

The prayer in this petition is to issue a direction

to the respondent herein to complete the investigation in

Crime No.1048/08 of Ernakulam Town South Police

Station. The learned Public Prosecutor upon instruction,

submits that the investigation in the said case has been

completed, the final charge has been laid and the learned

Chief Judicial Magistrate, Ernakulam has taken cognizance

of the offence as CC No.3173/09. In view of the said

submission, no further orders are required in this petition

and it is accordingly closed.

P.BHAVADASAN, JUDGE

sta

2

3