Kerala High Court
Jessy Willson vs State Of Kerala on 1 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29738 of 2008(M)
1. JESSY WILLSON
... Petitioner
Vs
1. STATE OF KERALA, REP. BY HOME SECRETARY
... Respondent
2. C.R.SUDHAKARAN PILLAI, MULLAKKAL VEEDU
3. G.SANTHOSH KUMAR
4. SALIM, ELAYAMADATHIL THAZHETHIL
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/12/2008
O R D E R
R.BASANT, J
------------------------------------
W.P(C). No.29738 of 2008
-------------------------------------
Dated this the 1st day of December, 2008
JUDGMENT
The learned Government Pleader reports that by order
dated 26.01.08, a copy of which is produced as Ext.R1(a), the
prayer for sanction has been rejected. The learned counsel for
the petitioner submits that no further directions are, in these
circumstances, necessary in this Writ Petition and this Writ
Petition can now be dismissed without any fetter on the
petitioner’s right to challenge the said order. The said request is
accepted.
2. This Writ Petition is accordingly dismissed as agreed.
(R.BASANT, JUDGE)
rtr/-