High Court Kerala High Court

Biju. M. vs The Additional District … on 31 January, 2007

Kerala High Court
Biju. M. vs The Additional District … on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3270 of 2007(L)


1. BIJU. M., S/O.MADHAVAN M.K.,
                      ...  Petitioner
2. NAVIN. V., S/O.VISWANATHAN,

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :31/01/2007

 O R D E R
                    THOTTATHIL B. RADHAKRISHNAN,J.

                     ----------------------------------------------

                          W.P.(C).NO.3270 OF 2007

                     ----------------------------------------------

              DATED THIS THE 31st DAY OF JANUARY,2007




                                     JUDGMENT

The petitioners state that they had surrendered certain arms

under orders of the first respondent. If they require release of

those arms, it is for them to move the first respondent on whose

decision alone could further action follow. Hence, this Writ

Petition is dismissed without prejudice to the above.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE.

dvs