High Court Kerala High Court

Soji Liju vs The Additional Chief Secretary on 11 August, 2010

Kerala High Court
Soji Liju vs The Additional Chief Secretary on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 228 of 2010(S)


1. SOJI LIJU,AGED 23 YEARS, WIFE OF LIJU
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL CHIEF SECRETARY,
                       ...       Respondent

2. THE DISTRICT MAGISTRATE(DISTRICT

3. THE SUPERINTENDENT OF POLICE,ALAPPUZHA.

                For Petitioner  :SRI.J.KRISHNAKUMAR

                For Respondent  :ADDL.DIRECTOR GENERAL OF PROSECUTION

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/08/2010

 O R D E R
                            R. BASANT &
                       M.C. HARI RANI, JJ.
              -------------------------------------------------
                  W.P.(Cri) No. 228 of 2010-S
              -------------------------------------------------
           Dated this the 11th day of August, 2010

                              JUDGMENT

Basant,J.

There is no representation for the petitioner. We looked

into the file and we find that the detenu was arrested on 8/2/10.

The period of detention must have expired by 8/8/2010 and that

obviously appears to be the reason why the petitioner is not

interested in prosecuting this petition.

2. This writ petition is accordingly dismissed for non-

prosecution and also for the reason that the same has become

unnecessary and infructuous.

Sd/-

R. BASANT
(Judge)

Sd/-

M.C. HARI RANI
(Judge)

Nan/ //true copy// P.S. to Judge