High Court Kerala High Court

Francis Kalliath vs Simon K. Francis on 28 October, 2008

Kerala High Court
Francis Kalliath vs Simon K. Francis on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27525 of 2008(B)


1. FRANCIS KALLIATH, AGED 46,
                      ...  Petitioner

                        Vs



1. SIMON K. FRANCIS,
                       ...       Respondent

2. JOSE K. FRANICS,

3. STATE OF KERALA,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.JOBI JOSE KONDODY

The Hon'ble MR. Justice R.BASANT

 Dated :28/10/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    W.P.C.No.27525 of 2008
                   ----------------------------------------
             Dated this the 28th day of October 2008

                         J U D G M E N T

The learned counsel for the petitioner submits that

Crl.R.P.No.26/08 has already been disposed of and in these

circumstances no further specific directions are necessary in this

writ petition. The petitioner shall take necessary steps before

the appropriate court to ensure that both cases are disposed of

by the same court, submits the learned counsel for the

petitioner.

2. I accept the submissions of the learned counsel for

the petitioner and dismiss this writ petition as unnecessary now.

(R.BASANT, JUDGE)
jsr

W.P.C.No. 2

W.P.C.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007