High Court Kerala High Court

P.Shinil vs The Circle Inspector Of Police on 31 January, 2011

Kerala High Court
P.Shinil vs The Circle Inspector Of Police on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2303 of 2011(K)


1. P.SHINIL, PUTHENPURAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SREEJA, KIZHAKKE KANICHILEZHATHU VEEDU,

3. THOMAS, MANADAN VEEDU,

4. THOMAS, MOONJELI VEEDU, NEAR DISPENSARY,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :31/01/2011

 O R D E R
                        R.BASANT &
               K.SURENDRA MOHAN, JJ.
            -------------------------------------------
                  WPC No.2303 of 2011
            -------------------------------------------
            Dated this the 31st January, 2011

                          JUDGMENT

Basant, J.

When this petition came up for hearing today, the

learned counsel for the petitioner submits that this

petition may now be dismissed as unnecessary. We accept

the request of the learned counsel for the petitioner. This

writ petition is accordingly dismissed as unnecessary.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/

R.BASANT &
K.SURENDRA MOHAN, JJ.

——————————————-

WPC No.2303 of 2011

——————————————-
Dated this the 24th January, 2011

ORDER
Basant, J.

Heard the learned counsel for the petitioner. In the course

of discussions at the Bar, the learned counsel for the petitioner

prays that the Circle Inspector of Excise, Kochi may be arrayed

as an additional respondent in this petition for a proper

resolution of the disputes. Accordingly, accepting the said

request, we array the Circle Inspector of Excise, Kochi as the

additional fifth respondent.

2. Heard. Admitted. The learned Government Pleader

takes notice for respondents 1 and 5. Issue notice to

respondents 2 to 4. The learned counsel for the petitioner prays

and is accordingly permitted to take out notice to respondents 2

to 4 by special messenger. Verify service and call on 31.1.2011.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/