Kerala High Court
Johney Padianickal vs The Superintendent Of Police on 19 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23317 of 2009(H)
1. JOHNEY PADIANICKAL,S/O.POTHEN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,KANNUR.
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,IRIKKUR.
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :19/08/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C) NO. 23317 OF 2009
---------------------------------------------
Dated this the 19th day of August, 2009
JUDGMENT
Kurian Joseph, J.
It is submitted that the election has been conducted and the police
has rendered the necessary protection. Therefore, no further orders are
necessary in this Writ Petition. The Writ Petition is accordingly dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.23317/2009
JUDGMENT
19th August, 2009