Kerala High Court
P.K.Krishna Murthy F.C.S. vs The State Of Kerala on 21 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11773 of 2009(N)
1. P.K.KRISHNA MURTHY F.C.S., AGED 53,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. COMMISSIONER OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. K.LAKSHMI, AGED ABOUT 38,
5. S.VENKATESWARAN, AGED ABOUT 43,
For Petitioner :SRI.S.MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/04/2009
O R D E R
S. SIRI JAGAN & ANTONY DOMINIC, JJ.
-----------------------------------------------
W.P.(C)No. 11773 OF 2009
-------------------------------------------------
Dated this the 21st day of April, 2009
JUDGMENT
S.SIRI JAGAN, JUDGE.
Learned counsel for the petitioner seeks permission to
withdraw the writ petition without prejudice to the right of the
petitioner to seek remedies before the Civil Court.
Permission is granted and the writ petition is dismissed as
withdrawn without prejudice to the right of the petitioner to seek
civil remedies.
S. SIRI JAGAN, JUDGE
ANTONY DOMINIC, JUDGE
Acd