IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26438 of 2007(V)
1. SAJEEV JOSEPH, AGED 36 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DISTRICT GOVERNMENT PLEADER,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.BLAZE K.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 26438 of 2007 V
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of October, 2007
JUDGMENT
The learned Prosecutor submits that Ext.P1 request has been
received by the Government and orders have already been passed on that
application rejecting the prayer for appointment of Special Prosecutor. A
copy of the order dt.22.10.2007 is shown to Court and a copy is given to the
petitioner’s counsel.
2. In view of the submissions of the learned Prosecutor, there is no
merit in the grievance now that no order has been passed on Ext.P1.
3. This Writ Petition is, in these circumstances, dismissed. Needless
to say, the petitioner’s right to challenge the said order shall remain
unfettered by the dismissal of this writ petition.
(R. BASANT)
Judge
tm