Kerala High Court
C.N. Vijayan vs State Of Kerala on 25 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5247 of 2009(A)
1. C.N. VIJAYAN,
... Petitioner
2. ROBIN GEORGE,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE RETURNING OFFICER,
For Petitioner :SRI.P.C.CHACKO(PARATHANAM)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :25/02/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
W.P.(C) No.5247 of 2009
----------------------------------------------
Dated 25th February, 2009.
J U D G M E N T
Kurian Joseph, J.
It is submitted that the writ petition has become
infructuous. It is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
S.S.SATHEESACHANDRAN, JUDGE.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
W.P.(C) No.5247 of 2009
———————————————-
J U D G M E N T
Dated 25th February, 2009.