Kerala High Court
M.D.Varghese vs State Of Kerala on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29948 of 2007(M)
1. M.D.VARGHESE, S/O DEVASSIKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SECRETARY TO GOVERNMENT OF KERALA,
3. K.S.SUDARSANAN, AGED 40 YEARS,
For Petitioner :SRI.M.REVIKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :25/07/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c) No. 29948 of 2007
-------------------------------------------------
Dated this the 25th day of July, 2008
JUDGMENT
The petitioner has been furnished a copy of the order dated
17/7/08 rejecting the prayer of the petitioner for sanction under
Sec.197 Cr.P.C. The learned counsel for the petitioner submits
that, in the facts and circumstances of this case, no further relief
is prayed for in this writ petition and this writ petition can now
be dismissed without prejudice to the right of the petitioner to
challenge the said order dated 17/7/08 by initiating appropriate
proceedings. Request accepted. This writ petition is
accordingly dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge