IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14947 of 2006(D)
1. M/S.C.K.ENTERPRISES, REP. BY ITS MANAGER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. M/S.ANUPAM, REP. BY MANAGING PARTNER,
4. P.PITCHAI, MANAGING DIRECTOR,
For Petitioner :SRI.C.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.14947 of 2006
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“A writ in the nature of mandamus or any other
appropriate writ, direction or order be issued to the first and
second respondents to execute the non-bailable warrant issued
by the Judicial First Class Magistrate Court V Coimbatore in
C.C.No.874/2001.”
In view of the intervening developments, in case the petitioner
has still any grievance left, the petitioner may produce a copy of
this judgment before the second respondent, in which case,
prompt action in accordance with law in the matter will be taken
by the said respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.14947 of 2006
———————————————-
J U D G M E N T
Dated 4th July, 2008.