Kerala High Court
Shaji Tholluvath vs The Superintendent Of Police on 17 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 306 of 2008(S)
1. SHAJI THOLLUVATH, S/O. ACHUTHAN
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. SEENA C.T., CHERANGATTUTHODI,
6. SUNITHA CHANDRAN, W/O. C.T.CHANDRAN,
7. MR. VIBEESH, S/O. SANKARAN,
For Petitioner :SMT.P.K.RADHIKA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/10/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
..............................................................
W.P.(Crl.) No. 306 OF 2008
..............................................................
Dated this the 17th October, 2008
J U D G M E N T
Kurian Joseph, J:
It is submitted that in view of the intervening
developments whereby the detenue has been traced out, no
further orders are necessary in this Petition. Therefore, the
Writ Petition is closed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk