High Court Kerala High Court

P.Appukuttan vs The State Of Kerala on 16 June, 2009

Kerala High Court
P.Appukuttan vs The State Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19670 of 2003(N)


1. P.APPUKUTTAN S/O. LATE PAPPU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DIRECTOR GENERAL OF POLICE, MUMBAI.

                For Petitioner  :SRI.C.P.RAVIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2009

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      W.P(C) No.19670 of 2003
                       -------------------------------------
               Dated this the 16th day of June, 2009

                            J U D G M E N T

The learned Government Pleader after taking instructions

submits that enquiry has been conducted into Ext.P1 complaint

and it is revealed that the deceased had expired at the hospital

while undergoing treatment. The learned counsel for the

petitioner submits that, in these circumstances, the petitioner

does not want to seek any further relief from the Court. The

submission of the learned Government Pleader is accepted and

this Writ Petition is accordingly dismissed.

(R.BASANT, JUDGE)
rtr/-