IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13924 of 2007(G)
1. MANOJ KUMAR E.R.,
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SIMON,
4. APPU C.C.,
For Petitioner :SRI.M.S.UNNIKRISHNAN
For Respondent :SRI.C.M.ABRAHAM (CHALAMADAM)
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA
Dated :03/07/2007
O R D E R
P.R.RAMAN & K.HEMA, JJ.
--------------------------------
W.P.(C).NO.13924 OF 2007
---------------------------------
Dated this the 3rd day of June, 2007
JUDGMENT
Raman,J.
It is submitted by the learned counsel appearing for the
petitioner that the petitioner has already shifted his toddy shop on
27/6/2007 200 mts. away from the premises made mention of in Ext.P1.
The same is recorded.
Writ Petition is dismissed as infructuous.
In case the above information conferred to this Court is found to
be incorrect, the counsel for the petitioner is given liberty to seek
revival of this order.
P.R.RAMAN,
Judge.
K.HEMA,
Judge.
kcv.