High Court Kerala High Court

Vijaya Kumari vs Sub Inspector Of Police on 2 January, 2008

Kerala High Court
Vijaya Kumari vs Sub Inspector Of Police on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 308 of 2007(S)


1. VIJAYA KUMARI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. BIJU, S/O.  BALAN,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/01/2008

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
                 ---------------------------------
                 W.P.(Crl.)No.308 OF 2007
                ------------------------------------
           Dated this the 2nd day of January, 2008

                          JUDGMENT

Raman, J.

Learned counsel for the petitioner submits that petitioner is

not pressing the above writ petition in view of the fact that

detenue has already been produced before the JFCM-II,

Neyyattinkara and she has been released. Writ Petition is

dismissed as not pressed.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.