High Court Kerala High Court

A.S.Mini vs State Of Kerala on 6 January, 2011

Kerala High Court
A.S.Mini vs State Of Kerala on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33033 of 2010(D)


1. A.S.MINI, D/O.APPUKUTTAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE(RURAL),

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. PUSHPAN, D/O.PERIMBANAYAGAM,

6. SHAJI, S/O.LASSER NADAR,

7. BALARAJ,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.K.P.HARISH

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :06/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                      ***********************
                   W.P(C) No.33033 of 2010
                   *****************************
              Dated this the 6th day of January, 2011

                           JUDGMENT

BASANT, J.

The learned counsel for the petitioner submits that in the

light of the counter statement filed by the respondents, the

petitioner is advised to approach the civil court for relief. It is, in

these circumstance, prayed that this petition may now be

dismissed as withdrawn.

2. Request is accepted. This Writ Petition is accordingly

dismissed as withdrawn.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/