High Court Kerala High Court

Vinil Joseph Vincent vs State Of Kerala on 11 April, 2008

Kerala High Court
Vinil Joseph Vincent vs State Of Kerala on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1632 of 2008()


1. VINIL JOSEPH VINCENT, AGED 23 YRS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.L.LINTON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/04/2008

 O R D E R
                               R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 1632 of 2008
                     - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 11th day of April, 2008

                                  O R D E R

There is no representation for the petitioner. Report of the

learned Magistrate dt. 3.4.2008 shows that orders have been passed

directing discharge of the accused from the Mental Health Centre,

subject to appropriate conditions. It is now evident that the petitioner

is not interested in prosecuting this Petition, in view of the subsequent

developments.

2. This petition is accordingly dismissed.

(R. BASANT)
Judge

tm