High Court Kerala High Court

C.N. Vijayan vs State Of Kerala on 25 February, 2009

Kerala High Court
C.N. Vijayan vs State Of Kerala on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5247 of 2009(A)


1. C.N. VIJAYAN,
                      ...  Petitioner
2. ROBIN GEORGE,

                        Vs



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

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE RETURNING OFFICER,

                For Petitioner  :SRI.P.C.CHACKO(PARATHANAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :25/02/2009

 O R D E R
      KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
              ----------------------------------------------
                    W.P.(C) No.5247 of 2009
              ----------------------------------------------
                   Dated 25th February, 2009.

                          J U D G M E N T

Kurian Joseph, J.

It is submitted that the writ petition has become

infructuous. It is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

S.S.SATHEESACHANDRAN, JUDGE.

tgs

KURIAN JOSEPH &

S.S.SATHEESACHANDRAN, JJ

———————————————-

W.P.(C) No.5247 of 2009

———————————————-

J U D G M E N T

Dated 25th February, 2009.