High Court Kerala High Court

M/S.Reliance Security Agency vs The Deputy Superintendent Of … on 22 March, 2010

Kerala High Court
M/S.Reliance Security Agency vs The Deputy Superintendent Of … on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1088 of 2010(I)


1. M/S.RELIANCE SECURITY AGENCY,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE

4. THE KERALA FINANCIAL CORPORATION,

5. M.K.JOSEPH, MARIPPURATH HOUSE,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :22/03/2010

 O R D E R
                           K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO. 1088 OF 2010 I
             ---------------------------------------------------
                Dated this the 22nd March, 2010

                              JUDGMENT

K.M. Joseph, J.

Learned counsel for the petitioner seeks permission to

withdraw the Writ Petition with liberty to move the appropriate

Forum. Permission sought for is granted and the Writ Petition is

dismissed as withdrawn with liberty to the petitioner to approach

the appropriate Forum.

K.M. JOSEPH,
JUDGE

M.L. JOSEPH FRANCIS,
JUDGE
kbk.