High Court Kerala High Court

Shynimol vs State Of Kerala on 17 February, 2010

Kerala High Court
Shynimol vs State Of Kerala on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24013 of 2006(H)


1. SHYNIMOL, AGED 23 YEARS,
                      ...  Petitioner
2. SHYJUMON, AGED 21 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. DIRECTOR GENERAL OF POLICE,

4. D.G.P.(PRISONS),

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/02/2010

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.24013 OF 2006
                  -------------------------------------------
            Dated this the 17th day of February, 2010


                              JUDGMENT

As minuted in order dated 20.1.2010, having perused the

enquiry report submitted by Sri.T.P.Senkumar IPS on 5.11.2005,

I do not find any material to further continue with this writ

petition. Not only that, the said report was assimilated by this

Court and even in relation to the ground matter

O.P.No.16667/96 which was registered by this Court following

the directions of the Apex Court in Sheela Barse v. Union of

India & Another [(1995) 5 SCC 654], I do not find any reason

to grant any relief as sought for. The writ petition is accordingly

dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.22/01.

WPC.33024/09

2

THOTTATHIL B.RADHAKRISHNAN, J.

——————————————-
W.P(C).No.24013 OF 2006

——————————————-
Dated this the 20th day of January, 2010

O R D E R

Having regard to the contentions, the enquiry report

submitted by T.P.Senkumar IPS on 5.11.2005, on the basis of

which the matter was looked into in O.P.16667/96, also is taken

up for consideration. Having perused the enquiry report, prima

facie, I do not find any material to further continue with the writ

petition. However, learned counsel for the petitioners seeks

some time. Adjourned.

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.22/01.