High Court Kerala High Court

More Than 50 Parties vs The State Of Kerala on 7 December, 2007

Kerala High Court
More Than 50 Parties vs The State Of Kerala on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17778 of 2004(N)


1. MORE THAN 50 PARTIES
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY SECRETARY TO
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE COMMISSIONER OF POLICE, COCHIN CITY,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/12/2007

 O R D E R

KURIAN JOSEPH, J.

—————————————

W.P.(C) NO. 17778 OF 2004

—————————————
Dated this the 7th day of December, 2007.

J U D G M E N T

It is submitted that the issue is covered against the

petitioners by the decision reported in State of Kerala and

others vs. Thirumeni M.S. and others (2007(4) ILR Kerala

374). Therefore, this writ petition is dismissed.

KURIAN JOSEPH, JUDGE.

smp