High Court Kerala High Court

Jessy Willson vs State Of Kerala on 1 December, 2008

Kerala High Court
Jessy Willson vs State Of Kerala on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29738 of 2008(M)


1. JESSY WILLSON
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY HOME SECRETARY
                       ...       Respondent

2. C.R.SUDHAKARAN PILLAI, MULLAKKAL VEEDU

3. G.SANTHOSH KUMAR

4. SALIM, ELAYAMADATHIL THAZHETHIL

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/12/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                     W.P(C). No.29738 of 2008
                       -------------------------------------
             Dated this the 1st day of December, 2008

                                JUDGMENT

The learned Government Pleader reports that by order

dated 26.01.08, a copy of which is produced as Ext.R1(a), the

prayer for sanction has been rejected. The learned counsel for

the petitioner submits that no further directions are, in these

circumstances, necessary in this Writ Petition and this Writ

Petition can now be dismissed without any fetter on the

petitioner’s right to challenge the said order. The said request is

accepted.

2. This Writ Petition is accordingly dismissed as agreed.

(R.BASANT, JUDGE)
rtr/-