Kerala High Court
Bharathi Narayanan vs State Of Kerala on 8 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15309 of 2007(V)
1. BHARATHI NARAYANAN, AGED 60 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
5. THE DISTRICT SUPERINTENDENT OF POLICE
6. THE ASST.EXCISE COMMISSIONER,
7. THE DISTRICT COLLECTOR, ERNAKULAM.
8. NAVAS, AGED 35 YEARS, S/O.MEERAKUTTY,
9. AMEER, S/O.SAYED,
For Petitioner :SRI.C.C.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA
Dated :08/06/2007
O R D E R
P.R.RAMAN & K.HEMA, JJ.
--------------------------------
W.P.(C).NO.15309 OF 2007
---------------------------------
Dated this the 8th day of June,2007
JUDGMENT
Raman,J.
In view of the subsequent development and in view of the subsequent
filing of the W.P.(C).No.16815/2007 this writ petition has become
infructuous. Without prejudice to the right of the petitioner to prosecute the
latter writ petition filed this writ petition is closed.
P.R.RAMAN,
Judge.
K.HEMA,
Judge.
kcv.
-2-
W.P.(C).NO.