Kerala High Court
Mr. A. Seyad vs The Director General Of Police on 1 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23069 of 2009(C)
1. MR. A. SEYAD, AGED 51 YEARS,
... Petitioner
2. MR. A. SALIM, AGED 61 YEARS,
Vs
1. THE DIRECTOR GENERAL OF POLICE
... Respondent
2. THE ADDITIONAL DIRECTOR GENERAL OF
3. THE DISTRICT SUPERINTENDENT OF POLICE
4. THE SUPERINTENDENT OF POLICE,
5. THE DY. S.P. OF POLICE (MR. ABRAHAM),
6. MR. SIDDIQ AHAMMED, K.V.M. MANZIL,
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :SRI.M.G.KARTHIKEYAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :01/11/2010
O R D E R
K.M. JOSEPH &
M. C. HARI RANI, JJ.
-----------------------------------------
W.P.(C).NO. 23069 OF 2009 C
------------------------------------------
Dated this the 1st November, 2010.
JUDGMENT
K.M. Joseph, J.
It is submitted by the learned counsel for the petitioners that
at present there is no harassment and the matter can be closed.
Accordingly, the Writ Petition is closed.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.C. HARI RANI,
JUDGE
kbk.
//True copy//
PS to Judge
2