Kerala High Court
E.S.Jophy vs State Of Kerala on 27 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20684 of 2005(K)
1. E.S.JOPHY, PRABHU COTTAGE,
... Petitioner
2. HAMISH JUSTIN, KALLUVILA VEEDU,
3. HEDWIN TITUS.R.V.,
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. DISTRICT OFFICER, KERALA P.S.C.,
For Petitioner :SRI.S.MOHANDAS
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :27/02/2009
O R D E R
K. BALAKRISHNAN NAIR &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).Nos. 20684, 20863, 21001, 21117, 22691
23399, 32359, 35351 and 36646 of 2005,
14975, 14979 and 17890 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of February, 2009
JUDGMENT
Balakrishnan Nair, J.
Owing to efflux of time, at present no relief could be granted to
the petitioners in these Writ Petitions now. Accordingly, these Writ
Petitions are closed, without prejudice to the contentions of the
petitioners.
(K. BALAKRISHNAN NAIR)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm