High Court Kerala High Court

Sreekumar vs State Of Kerala on 4 August, 2008

Kerala High Court
Sreekumar vs State Of Kerala on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19698 of 2008(T)


1. SREEKUMAR, S/O. NARAYANAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE

3. DY.SUPERINTENDENT OF POLICE

4. SUB INSPECTOR OF POLICE

5. MOHAMMED @ MANA, AGED 45 YEARS

6. KUNHUMOHAMMED,S/O. LATE VAPPU

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :04/08/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    W.P.C.No.19698 of 2008
                   ----------------------------------------
             Dated this the 4th day of August 2008

                         J U D G M E N T

The learned Public Prosecutor reports and the learned

counsel for the petitioner accepts that in pursuance of the order

dated 10/7/2008, the Superintendent of Police, Palakkad has

issued order dated 15/7/2008 and the crime is now being

investigated by a Deputy Superintendent of Police. The

petitioner does not want any further directions in this writ

petition.

2. This writ petition is in these circumstances dismissed

as unnecessary now in the light of the report submitted by the

Superintendent of Police.

(R.BASANT, JUDGE)
jsr

W.P.C.No. 2

W.P.C.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007