IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21183 of 2008(V)
1. LETHAMANILAL, AGED 42,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECT OF POLICE,
3. NISHAD, NIZHAMANZIL, KOLLOORKONAM
For Petitioner :SRI.K.G.RADHAKRISHNAN
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 :04/09/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No. 21183 OF 2008
-----------------------------------------------------
DATED THIS THE 4th DAY OF SEPTEMBER, 2008
J U D G M E N T
Balakrishnan Nair, J.
This Court, after hearing both sides, passed an interim order in
favour of the petitioner on 29.8.2008. In view of the said interim
order, no further orders are required in this Writ Petition.
2. The learned counsel for the 3rd respondent submits that the
petitioner’s husband owe some amount to him. This order will not
stand in the way of the 3rd respondent pursuing his claim against the
husband of the petitioner. Subject to that clarification, this Writ
Petition is disposed of, maintaining that interim order.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn