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dismissed as withdrawn leaving open to the petitioner’s right to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