IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5019 of 2009(V)
1. STALIN, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR AND
3. THE CITY POLICE COMMISSIONER,
4. SRI SUNIL JACOB, THE ASSISTANT
5. THE CIRCLE INSPECTOR OF POLICE,
6. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/02/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 5019 OF 2009
= = = = = = = = = = = = = = =
Dated this the 27th day of February, 2009.
J U D G M E N T
This writ petition is filed with a prayer to call for the
records relating to the order of detention stated to have been
made as per Ext.P3 and quash the same etc. Ext.P3 is a
reply received by the petitioner herein wherein it has been
answered that he is included in the Goonda list and so far as
question Nos.2 and 3 are concerned it is recorded that
information could not be disclosed as per S.8(h) of the Right
to Information Act. As directed by the Court the District
Collector has filed a report stating that no detention order
other than one issued on 11.6.2007 has been issued by the
Collector against the petitioner. She has not received any
report against the petitioner after 31.1.2008. This statement
is filed on 20.2.2009 giving details as on that date. Since
W.P.C 5019 OF 2009
-:2:-
the information sought for is answered I do not want to pass
any further orders in this writ petition at this stage.
Recording the same the writ petition is closed.
M.N. KRISHNAN, JUDGE.
ul/-