Kerala High Court
Babu Thomas vs State Of Kerala on 28 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24340 of 2009(J)
1. BABU THOMAS, KUTTENCHIRA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. CIRCLE INSPECTOR OF POLICE,
5. JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.LAL GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :28/08/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C) NO. 24340 OF 2009
---------------------------------------------
Dated this the 28th day of August, 2009
JUDGMENT
Kurian Joseph, J.
In the matter of police protection, there is already an interim order
dated 25.8.2009. It is submitted that in the light of the above interim order,
no further directions are required in this Writ Petition. The Writ Petition is
accordingly disposed of in terms of the interim order.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.24340/2009
JUDGMENT
28th August, 2009