IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27525 of 2008(B)
1. FRANCIS KALLIATH, AGED 46,
... Petitioner
Vs
1. SIMON K. FRANCIS,
... Respondent
2. JOSE K. FRANICS,
3. STATE OF KERALA,
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :SRI.JOBI JOSE KONDODY
The Hon'ble MR. Justice R.BASANT
Dated :28/10/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.27525 of 2008
----------------------------------------
Dated this the 28th day of October 2008
J U D G M E N T
The learned counsel for the petitioner submits that
Crl.R.P.No.26/08 has already been disposed of and in these
circumstances no further specific directions are necessary in this
writ petition. The petitioner shall take necessary steps before
the appropriate court to ensure that both cases are disposed of
by the same court, submits the learned counsel for the
petitioner.
2. I accept the submissions of the learned counsel for
the petitioner and dismiss this writ petition as unnecessary now.
(R.BASANT, JUDGE)
jsr
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007