High Court Kerala High Court

B.Anandavally Amma vs State Of Kerala on 7 September, 2010

Kerala High Court
B.Anandavally Amma vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26529 of 2010(M)


1. B.ANANDAVALLY AMMA, W/O.LATE.BALACHANDRA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUPERINTENANT OF POLICE, KOLLAM.

3. SUB INSPECTOR OF POLICE, PUNALUR POICE

4. ARUN CHANDRAN, S/O. BALACHANDRAN PILLAI

5. MURALEEDHARAN PILLAI, S/O.BHASKARAN

6. VIJAYAN PILLAI, S/O. BHASKARAN PILLAI,

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/09/2010

 O R D E R
        K.M.JOSEPH & T.R.RAMACHANDRAN NAIR,JJ.
        ---------------------------------------------------------------
                  W.P.(C)No.26529            Of 2010 M
               -----------------------------------------------------
      DATED THIS THE 7th DAY OF SEPTEMBER, 2010

                                 JUDGMENT

K.M.JOSEPH, J.

The learned counsel appearing for the petitioner submitted

that the matter has been settled between the parties and no

further orders are necessary in this Writ Petition.

The Writ Petition is closed.

Sd/-( K.M.JOSEPH, JUDGE.)

Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE).

dsn
True copy

P.A.to Judge