High Court Kerala High Court

C.M.Thomas vs Sub Inspector Of Police on 18 September, 2008

Kerala High Court
C.M.Thomas vs Sub Inspector Of Police on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21882 of 2008(E)


1. C.M.THOMAS, CHENGALIKKUZHIYIL,
                      ...  Petitioner
2. RAJU T.K.,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. DY.S.P. OF POLICE KANJIRAPPALLY,'

3. SUPERINTENDENT OF POLICE-KOTTAYAM,

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/09/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.P.(C)No. 21882 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 18th day of September, 2008
Judgment
H.L. Dattu, C. J:

Learned counsel appearing for the petitioners seeks leave of the Court to

withdraw the writ petition.

2. Permission sought for is granted and the writ petition is disposed of as

withdrawn.

3. Liberty is reserved to the petitioners to approach appropriate authorities

for appropriate reliefs by making appropriate applications/petitions.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.