Kerala High Court
M/S.Reliance Security Agency vs The Deputy Superintendent Of … on 22 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1088 of 2010(I)
1. M/S.RELIANCE SECURITY AGENCY,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE
3. THE SUB INSPECTOR OF POLICE
4. THE KERALA FINANCIAL CORPORATION,
5. M.K.JOSEPH, MARIPPURATH HOUSE,
For Petitioner :SRI.D.KISHORE
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 1088 OF 2010 I
---------------------------------------------------
Dated this the 22nd March, 2010
JUDGMENT
K.M. Joseph, J.
Learned counsel for the petitioner seeks permission to
withdraw the Writ Petition with liberty to move the appropriate
Forum. Permission sought for is granted and the Writ Petition is
dismissed as withdrawn with liberty to the petitioner to approach
the appropriate Forum.
K.M. JOSEPH,
JUDGE
M.L. JOSEPH FRANCIS,
JUDGE
kbk.