High Court Kerala High Court

Babu Thomas vs State Of Kerala on 28 August, 2009

Kerala High Court
Babu Thomas vs State Of Kerala on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24340 of 2009(J)


1. BABU THOMAS, KUTTENCHIRA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

5. JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :28/08/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P.(C) NO. 24340 OF 2009
                   ---------------------------------------------
                   Dated this the 28th day of August, 2009


                                 JUDGMENT

Kurian Joseph, J.

In the matter of police protection, there is already an interim order

dated 25.8.2009. It is submitted that in the light of the above interim order,

no further directions are required in this Writ Petition. The Writ Petition is

accordingly disposed of in terms of the interim order.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.24340/2009

JUDGMENT

28th August, 2009