High Court Kerala High Court

John Mathew vs The State Of Kerala on 15 November, 2010

Kerala High Court
John Mathew vs The State Of Kerala on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25571 of 2010(V)


1. JOHN MATHEW, S/O.MATHEW,AGED 57
                      ...  Petitioner
2. ANCY JOHN, AGED 54, W/O.JOHN MATHEW,

                        Vs



1. THE STATE OF KERALA, REPRESETNED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE(RURAL)

4. THE CIRCLE INSPECTOR OF POLICE

5. THE SUB INSPECTOR OF POLICE,

6. AKHILESH, MEMBER, MARANALLOOR GRAMA

7. SAJU, RESIDING AT MULLAPPALLYKONATHU

8. SURESH, RESIDING AT MULLAPPALLYKONATHU

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.AJITH KRISHNAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :15/11/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                 W.P.(C) No.25571 of 2010-V
            ----------------------------------------------
          Dated, this the 15th day of November, 2010

                          J U D G M E N T

K.M.Joseph, J.

Learned counsel for the petitioners seeks leave of

the Court to withdraw the writ petition with liberty to approach

competent civil Court. Permission sought for is granted and the

writ petition is dismissed as withdrawn without prejudice to the

right of the petitioners to approach competent civil Court.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS