Kerala High Court
Biju. M. vs The Additional District … on 31 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3270 of 2007(L)
1. BIJU. M., S/O.MADHAVAN M.K.,
... Petitioner
2. NAVIN. V., S/O.VISWANATHAN,
Vs
1. THE ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/01/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN,J.
----------------------------------------------
W.P.(C).NO.3270 OF 2007
----------------------------------------------
DATED THIS THE 31st DAY OF JANUARY,2007
JUDGMENT
The petitioners state that they had surrendered certain arms
under orders of the first respondent. If they require release of
those arms, it is for them to move the first respondent on whose
decision alone could further action follow. Hence, this Writ
Petition is dismissed without prejudice to the above.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
dvs