Kerala High Court
Raj Kumar vs State Of Kerala on 30 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20343 of 2010(P)
1. RAJ KUMAR,S/O.VAIRANACHARY, AGED 44,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY HOME SECRETARY,
... Respondent
2. DIRECTOR GENERAL OF POLICE
3. SUPERINTEDENT OF POLICE(RURAL)
4. DEPUTY SUPERINTENDENT OF POLICE
5. SUB INSPECTOR OF POLICE,
6. KISHORE,S/O.VAIRANACHARI,
7. SURESH KUMAR,S/O.VAIRANACHARI
8. VIJI KUMAR, S/O.VAIRANACHARI,
9. SANTHOSH KUMAR, S/O.VAIRANACHARI,
For Petitioner :SRI.S.RAJEEV
For Respondent :SRI.R.T.PRADEEP
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :30/08/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.20343 of 2010-P
----------------------------------------------
Dated, this the 30th day of August, 2010
J U D G M E N T
K.M.Joseph, J.
It is submitted by the parties that the matter has
been settled. We take on record the terms of settlement and
dispose of the writ petition. Petitioner shall pay Rs.5,000/-
(Five thousand) and respondents 6 to 9 shall pay Rs.5,000/-
(Five thousand) to the Mediator within a period of one week
from today.
The writ petition is disposed of as above.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS