Kerala High Court
V.Bindu vs Asst.Police Commissioner on 9 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 895 of 2003(S)
1. V.BINDU W/O. SUNIL ALIAS CHINA SUNIL,
... Petitioner
Vs
1. ASST.POLICE COMMISSIONER,
... Respondent
2. STATE OF KERALA REP.BY CHIEF SECRETARY,
3. JAIL SUPERINTENDENT, DISTRICT JAIL,
4. SUB INSPECTOR OF POLICE, NEMOM POLICE
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.K.DENESAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/04/2007
O R D E R
K.K.DENESAN & A.K. BASHEER, JJ.
------------------------------
R.P.NO: 895 OF 2003 &
C.M.APPLN. NO: 4775 OF 2003
------------------------------
Dated this the 9th April 2007.
O R D E R
Denesan, J.
Counsel for the review petitioner submits that the
petition has become infructuous. Therefore the application
for delay as well as the review petition stands dismissed
as infructuous.
K.K.DENESAN
Judge
A.K.BASHEER
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: