Kerala High Court
Minimol Antony vs The Sub Inspector Of Police on 17 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8240 of 2010(D)
1. MINIMOL ANTONY, W/O.ANTONY,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
5. SAINATHU BEEVI @ SAIDATHU BEEVI,
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :17/03/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.8240 of 2010-D
----------------------------------------------
Dated, this the 17th day of March, 2010
J U D G M E N T
K.M.Joseph, J.
Learned counsel for the petitioner seeks
permission of the Court to withdraw the writ petition.
Permission sought for is granted and the writ petition is
dismissed as withdrawn without prejudice to the right of the
petitioner to approach any other forum.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS