IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21882 of 2008(E)
1. C.M.THOMAS, CHENGALIKKUZHIYIL,
... Petitioner
2. RAJU T.K.,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. DY.S.P. OF POLICE KANJIRAPPALLY,'
3. SUPERINTENDENT OF POLICE-KOTTAYAM,
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/09/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)No. 21882 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 18th day of September, 2008
Judgment
H.L. Dattu, C. J:
Learned counsel appearing for the petitioners seeks leave of the Court to
withdraw the writ petition.
2. Permission sought for is granted and the writ petition is disposed of as
withdrawn.
3. Liberty is reserved to the petitioners to approach appropriate authorities
for appropriate reliefs by making appropriate applications/petitions.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.