High Court Kerala High Court

K.V. Johny vs M/S. Harrison Malayalam Ltd on 12 March, 2009

Kerala High Court
K.V. Johny vs M/S. Harrison Malayalam Ltd on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5187 of 2009(P)


1. K.V. JOHNY, S/O. VARGHESE,
                      ...  Petitioner

                        Vs



1. M/S. HARRISON MALAYALAM LTD.,
                       ...       Respondent

2. MOOPIL ESTATE,

3. DISTRICT SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE,

6. STATE OF KERALA, REP. BY ITS

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/03/2009

 O R D E R
      KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
            -------------------------------------------
                   W.P.(C). No.5187 OF 2009
             -------------------------------------------
           Dated this the 12th day of March, 2009.


                           J U D G M E N T

Kurian Joseph, J.

Learned counsel for the petitioner submits that after filing of

the writ petition, there is no threat to his life and property. It is

also submitted that he has given the telephone numbers

regarding the source of the threat before the police and the writ

petition can be disposed of directing the said respondent to

conduct a proper investigation in the matter. Since statement

has already been taken, as can be seen from Exhibit P4, the 4th

respondent will complete the investigation expeditiously.

This writ petition is disposed of as above.

KURIAN JOSEPH
JUDGE

S.S.SATHEESACHANDRAN
JUDGE
smp

KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ.

W.P.(C). No.5187 OF 2009

J U D G M E N T

12.03.2009