IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37785 of 2007(W)
1. NAISAM.P.ASHARAF, S/O.LATE ASHARAF,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/03/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
---------------------------
W.P.(C). No. 37785 OF 2007
--------------------------
Dated this the 26thday of March, 2010
J U D G M E N T
The petition is filed under Article 226 and 227 of the
Constitution of India for a writ of mandamus directing the
investigating officer to submit the final report in Crime No.232/2004
before the Judicial First Class Magistrate-I, Peerumedu and to direct
the Motor Accidents Claims Tribunal, Pala not to proceed with the
trial in O.P.(MV) Nos.869/2005 and 871/2005.
Learned Government Pleader submitted that the final report
has already been submitted. The writ petition has thus become
infructuous.
The writ petition is therefore dismissed as infructuous.
M.SASIDHARAN NAMBIAR,
(JUDGE )
vps