Kerala High Court
Koya Yousef vs State Of Kerala on 21 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36637 of 2009(Y)
1. KOYA YOUSEF, ISLAM MASLIS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE, VAIKOM.
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SMT.A.SREEKALA
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P.(C).No.36637 of 2009
-----------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Kurian Joseph,J.
It is submitted that the election has been conducted
peacefully in view of the interim order dated 18/12/2009. Hence
no further orders are necessary in this writ petition. The writ
petition is accordingly dismissed.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ssn