IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 213 of 2007(S)
1. P.BALACHANDRAN, S/O.PURUSHOTHAMAN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, POLICE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE, KILIKOLLUR
4. SRI.NIKHIL @ KUTTAN, KALEEKKAL VEEDU,
5. SMT.PREETHA, KALEEKKAL VEEDU,
6. SRI.SUNIL, KALEEKKAL VEEDU, UNIVERSAL
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.C.UNNIKRISHNAN (KOLLAM)
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/05/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(Crl)NO.213 OF 2007
--------------------------------
Dated this the 22nd day of May, 2008
JUDGMENT
Raman, J.
In continuation with the order passed last time, the parties
appeared before us. It is reported that the marriage between the
petitioner’s daughter and the 6th respondent has already been taken
place in the Attukal Temple on 18th April 2008 according to custom.
The same is recorded. It is submitted that in the above circumstances,
this writ petition is not pressed.
Dismissed as not pressed.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.
Page numbers
WP(Crl).No.
P.R.RAMAN & V.K.MOHANAN, JJ.
——————————-
W.P.(Crl)NO.213 OF 2007
——————————–
Dated this the 15th day of November, 2007
O R D E R
Raman, J.
Pursuant to the order dated 29th October, 2007 the parties appeared
and it was informed that tentatively the marriage has been fixed to be
taken place on 18th April, 2008. We interacted with the girl. We find that
she is a free person. The matter is adjourned to 27/3/2008 in Chambers at
1.40 p.m.
P.R.RAMAN,
Judge.
V.K.MOHANAN,
Judge.
kcv.