High Court Kerala High Court

Santhoshkumar V vs State Of Kerala on 26 November, 2008

Kerala High Court
Santhoshkumar V vs State Of Kerala on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3397 of 2005(D)


1. SANTHOSHKUMAR V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. SREE SANKARACHARYA UNIVERSITY OF

5. THE INSTITUTE OF MANAGEMENT IN GOVT.,

                For Petitioner  :SRI.SUNIL CYRIAC

                For Respondent  :SRI.B.S.KRISHNAN(SR.),SC,SANSKRIT UTY.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                   W.P(C) No.3397 of 2005
              -----------------------------------------
          Dated this the 26th day of November, 2008

                             JUDGMENT

Petitioner prays for a direction to the 3rd respondent to

complete the proceedings pursuant to Ext.P3 within three

months. In view of the intervening developments pursuant to the

judgment dated 18-12-2006 in W.P(C)No.31377/2006 in case the

petitioner has still any grievance left he may approach the

criminal court.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.3397 of 2005

———————————–

JUDGMENT

26th November, 2008