High Court Kerala High Court

Joshy Mathew vs The Superintendent Of Police on 30 November, 2009

Kerala High Court
Joshy Mathew vs The Superintendent Of Police on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33317 of 2009(H)


1. JOSHY MATHEW, PRESIDENT,
                      ...  Petitioner
2. JOY JOSEPH, MEMBER NO. 676,

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. TTHE SUB INSPECTOR OF POLICE,

6. THE RETURNING OFFICER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :30/11/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                  ---------------------------------------------
                      W.P. (C) NO. 33317 OF 2009
                  ---------------------------------------------
                Dated this the 30th day of November, 2009


                                JUDGMENT

Kurian Joseph, J.

It is submitted that the election has been conducted peacefully in

view of the interim order dated 20.11.2009. Hence, no further orders are

necessary in this Writ Petition. The Writ Petition is accordingly dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

2

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.33317/2009

JUDGMENT

30th November, 2009