Kerala High Court
A.Geethadharan vs State Of Kerala on 9 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11471 of 2008(K)
1. A.GEETHADHARAN, S/O.JANARDHANAN,
... Petitioner
2. K.RAJAMMA, RAVEENDRA VILASAM,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE, KOLLAM.
4. CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE,
6. M.PRAKASH, THE ERSTWHILE,
7. RAVINDRANATHAN, RAVEENDRA VILASAM
8. SHYLAJA, W/O.RAVINDRANATHAN,
9. SHYLAJA, W/O.RAVINDRANATHAN,
10. ROYA @ AMBILI, PUTHOORAM VEEDU,
11. SUDHARSHANAN @ SUDHI, ATHIRA NIVAS,
12. JAYA KUMARI, VITHU BHAVAN,
13. ANEESH, SASI TRADERS,
14. BABY, SOUMYA BHAVAN,
15. UNNI, C/O.BABU @ POTTI,
16. KOCHU, C/O.BABU @ POTTI,
17. NITHIN CHAND, S/O.RAVINDRANATHAN,
18. RAJENDRAN PILLAI, USHAS, TTHETTIKULAM,
For Petitioner :SRI.P.SIVARAJ
For Respondent :SRI.S.D.ASOKAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :09/06/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
—————————————————–
W.P.(C)No.11471 OF 2008
—————————————————–
DATED THIS THE 9th DAY OF JUNE, 2008
J U D G M E N T
Balakrishnan Nair, J.
After hearing both sides, this Court passed an interim order
in this writ petition on 29.5.2008. We are of the view that the
writ petition can be disposed of maintaining that interim order.
It is ordered accordingly.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn