Kerala High Court
K.K.Ashokan vs The Superintendent Of Police on 31 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32016 of 2008(J)
1. K.K.ASHOKAN, MEMBER, CHERP SERVICE
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, TRICHUR.
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE, CHERP,
4. THE SUB INSPECTOR OF POLICE, CHERP,
5. THE RETURNING OFFICER,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :31/10/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-----------------------------------------------------
W.P.(C)No.32016 OF 2008 J
-----------------------------------------------------
DATED THIS THE 31st DAY OF OCTOBER, 2008
J U D G M E N T
Balakrishnan Nair, J.
This Court has already passed an order on 30.10.2008 in W.P.
(C)No.31392/08, directing the police to grant necessary protection
for holding election to the Managing Committee of the Petitioner’s
Co-operative Society. It was a Writ Petition filed by the said Society
and its President. In view of the above position, no further orders
are required in this Writ petition. Accordingly, it is closed.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
dsn