Kerala High Court
R.Chandra Babu vs The Superintendent Of Police on 21 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33227 of 2008(E)
1. R.CHANDRA BABU
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE
... Respondent
2. CIRCLE INSPECTOR OF POLICE
3. SUDHARSHANAN, THOONDAYEL VEEDU
4. THULASEEDHARAN, KALLUVILLA PUTHENVEEDU
5. GOPINATHAN, PARAYEL VEEDU,
6. SASI, VALLAM KULLIL VEEDU
7. THANKACHAN,MINI BHAVAN,
8. NANUKUTTAN, NAVEEN VILASAM,
For Petitioner :SRI.A.K.ALEX
For Respondent :SRI.K.V.ANIL KUMAR
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/11/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
—————————————————–
W.P.(C)No.33227 OF 2008 E
—————————————————–
DATED THIS THE 21st DAY OF NOVEMBER, 2008
J U D G M E N T
Balakrishnan Nair, J.
The Writ Petition is dismissed as withdrawn, without
prejudice to the contentions of the petitioner and his right to
move this Court again, if so advised, with proper pleadings and
materials.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
dsn