IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 316 of 2009()
1. SHRIRANG RAMACHANDRA SOHONI, MANAGER,
... Petitioner
Vs
1. UNION TERRITORY OF LAKSHADWEEP
... Respondent
For Petitioner :SRI.K.B.GANGESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :24/02/2009
O R D E R
M.N.KRISHNAN, J
=====================
CRL.M.C. No.316 OF 2009
=====================
Dated this the 24th day of February 2009
O R D E R
A report is received from the Judicial I Class Magistrate, Amini as
per the direction of this Court. A perusal of the report would reveal that the
learned Magistrate invoking the powers under Section 167(5) of the
Crl.P.C. had stopped further investigation and the accused in Crime
No.2/2006 of Amini Police Station is discharged. It is also seen that
appropriate instruction is given to the Deputy Superintendent of Police,
Kavaratti on 27.1.2009 to get a proper reply from the Station House Officer,
Amini and to take necessary action against the concerned officer. In the
light of this report, no further action is contemplated. Therefore the
Crl.M.C. is closed.
M.N.KRISHNAN, JUDGE
Cdp/-