High Court Kerala High Court

Manoj Kumar E.R vs Deputy Superintendent Of Police on 3 July, 2007

Kerala High Court
Manoj Kumar E.R vs Deputy Superintendent Of Police on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13924 of 2007(G)


1. MANOJ KUMAR E.R.,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. SIMON,

4. APPU C.C.,

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  :SRI.C.M.ABRAHAM (CHALAMADAM)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA

 Dated :03/07/2007

 O R D E R
                       P.R.RAMAN & K.HEMA, JJ.

                 --------------------------------

                        W.P.(C).NO.13924 OF 2007

                ---------------------------------

             Dated this the 3rd day of June, 2007



                                      JUDGMENT

Raman,J.

It is submitted by the learned counsel appearing for the

petitioner that the petitioner has already shifted his toddy shop on

27/6/2007 200 mts. away from the premises made mention of in Ext.P1.

The same is recorded.

Writ Petition is dismissed as infructuous.

In case the above information conferred to this Court is found to

be incorrect, the counsel for the petitioner is given liberty to seek

revival of this order.

P.R.RAMAN,

Judge.

K.HEMA,

Judge.

kcv.