Kerala High Court
A.S.Mini vs State Of Kerala on 6 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33033 of 2010(D)
1. A.S.MINI, D/O.APPUKUTTAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUPERINTENDENT OF POLICE(RURAL),
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. PUSHPAN, D/O.PERIMBANAYAGAM,
6. SHAJI, S/O.LASSER NADAR,
7. BALARAJ,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.K.P.HARISH
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :06/01/2011
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
***********************
W.P(C) No.33033 of 2010
*****************************
Dated this the 6th day of January, 2011
JUDGMENT
BASANT, J.
The learned counsel for the petitioner submits that in the
light of the counter statement filed by the respondents, the
petitioner is advised to approach the civil court for relief. It is, in
these circumstance, prayed that this petition may now be
dismissed as withdrawn.
2. Request is accepted. This Writ Petition is accordingly
dismissed as withdrawn.
(R.BASANT, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
rtr/