Kerala High Court
N.Sisupalan vs The Superintendent Of Police on 6 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31087 of 2009(E)
1. N.SISUPALAN, S/O. NEELAKANDAN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE C.I. OF POLICE,
3. THE S.I. OF POLICE,
4. C.P.I. (M) AREA COMMITTEE,
5. C.P.I. (M) LOCAL COMMITTEE,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/11/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 31087 OF 2009
---------------------------------------------
Dated this the 6th day of November, 2009
JUDGMENT
Kurian Joseph, J.
It is submitted that the election referred to in the Writ Petition has
been conducted peacefully with the assistance of the police. Therefore,
nothing survives in the Writ Petition. The Writ Petition is, therefore,
dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.31087/2009
JUDGMENT
6th November, 2009