High Court Kerala High Court

Clement Issac T.C.47/26 vs The Director General Of Police on 27 April, 2010

Kerala High Court
Clement Issac T.C.47/26 vs The Director General Of Police on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13304 of 2010(K)


1. CLEMENT ISSAC T.C.47/260,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. COMMISSIONER OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. ABDUL SHUKKUR, THASLEEM MANZIL,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/04/2010

 O R D E R
        P.N.RAVINDRAN & K.SURENDRA MOHAN, J.
                     ------------------------
                  W.P.(C)No. 13304 OF 2010
                     ------------------------

               Dated this the 27th day of April, 2010

                           JUDGMENT

Ravindran, J.

The learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the petitioner’s

right to defend the criminal case registered against him on the

complaint filed by the 4th respondent.

In the light of the above submission, the writ petition is

dismissed as withdrawn leaving open to the petitioner’s right to

defend the criminal case registered against him by respondents

1 to 3 on the complaint filed by the 4th respondent.

P.N.RAVINDRAN,
Judge.

K.SURENDRA MOHAN,
Judge.

dpk

P.N.RAVINDRAN,
JUDGE.

dpk