High Court Kerala High Court

P.K.Krishna Murthy F.C.S. vs The State Of Kerala on 21 April, 2009

Kerala High Court
P.K.Krishna Murthy F.C.S. vs The State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11773 of 2009(N)


1. P.K.KRISHNA MURTHY F.C.S., AGED 53,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. COMMISSIONER OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. K.LAKSHMI, AGED ABOUT 38,

5. S.VENKATESWARAN, AGED ABOUT 43,

                For Petitioner  :SRI.S.MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/04/2009

 O R D E R
            S. SIRI JAGAN & ANTONY DOMINIC, JJ.
           -----------------------------------------------
                   W.P.(C)No. 11773 OF 2009
          -------------------------------------------------
                Dated this the 21st day of April, 2009

                           JUDGMENT

S.SIRI JAGAN, JUDGE.

Learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the right of the

petitioner to seek remedies before the Civil Court.

Permission is granted and the writ petition is dismissed as

withdrawn without prejudice to the right of the petitioner to seek

civil remedies.

S. SIRI JAGAN, JUDGE

ANTONY DOMINIC, JUDGE

Acd