Kerala High Court
Pastor Sudharsanan Pillai vs The Deputy Superintendent Of … on 8 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33099 of 2009(F)
1. PASTOR SUDHARSANAN PILLAI, S/O.
... Petitioner
2. PASTOR SUNNY PAULOSE, S/O. POULOSE,
3. PASTOR JIJI GEORGE, S/O. GEORGE,
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE C.I. OF POLICE,
3. THE S.I. OF POLICE,
4. JOLLY K.A.,
For Petitioner :SRI.P.V.ELIAS
For Respondent :SRI.P.KESAVAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/12/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C)No.33099 of 2009
-----------------------------------------
Dated this the 8th day of December, 2009
JUDGMENT
Kurian Joseph, J.
Petitioners approached this court seeking police
protection. Learning that the issue is subject matter of a civil
dispute petitioners seek permission to withdraw the writ petition
with liberty to approach the civil court. Permission granted and
the writ petition is dismissed as withdrawn.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ahg.
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
—————————
W.P(C)No.33099 of 2009
—————————-
JUDGMENT
8th December, 2009