High Court Kerala High Court

Martin vs State Of Kerala on 16 August, 2010

Kerala High Court
Martin vs State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25175 of 2010(V)


1. MARTIN, AGED 50
                      ...  Petitioner
2. P.K.AJITH KUMAR, AGED 40,S/O.KUNJAPPAN
3. ABDUL SATHAR, AGED 41
4. JOSE BENNETE, AGED 36

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,ALLEPPEY

3. DY.SUPERINTENDENT OF POLICE

4. CIRCLE INSPECTOR OF POLICE

5. THE ASSISTANT REGISTRAR

6. ARTHUNKAL VILLAGE SERVICE CO-OPERATIVE

7. THE RETURNING OFFICER, WORKING AS

8. K.J.BENNY, S/O. YOHANNAN, AGED 47

9. K.S.RAJU, S/O.STANSLAVOUS, AGED 50

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :SRI.JAIBY PAUL

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :16/08/2010

 O R D E R

K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.

——————————————————

W.P.(C) No.25175 of 2010-V

———————————————-
Dated, this the 16th day of August, 2010

J U D G M E N T

K.M.Joseph, J.

It is submitted that no further orders are

necessary in this writ petition. In view of the above

submission, the writ petition is closed as infructuous.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS