High Court Kerala High Court

N.Sisupalan vs The Superintendent Of Police on 6 November, 2009

Kerala High Court
N.Sisupalan vs The Superintendent Of Police on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31087 of 2009(E)


1. N.SISUPALAN, S/O. NEELAKANDAN,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE C.I. OF POLICE,

3. THE S.I. OF POLICE,

4. C.P.I. (M) AREA COMMITTEE,

5. C.P.I. (M) LOCAL COMMITTEE,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/11/2009

 O R D E R
            KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                  ---------------------------------------------
                      W.P. (C) NO. 31087 OF 2009
                  ---------------------------------------------
                Dated this the 6th day of November, 2009


                                JUDGMENT

Kurian Joseph, J.

It is submitted that the election referred to in the Writ Petition has

been conducted peacefully with the assistance of the police. Therefore,

nothing survives in the Writ Petition. The Writ Petition is, therefore,

dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.31087/2009

JUDGMENT

6th November, 2009