Kerala High Court
S.Ajayakumar vs State Of Kerala on 21 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34400 of 2008(T)
1. S.AJAYAKUMAR, KUNNATHU HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE, PUNALUR
3. DISTICT LABOUR OFFICER, KOLLAM.
4. S I OF POLICE, EZHAKONE POLICE STATION,
5. BALAKRISHNA PILLAI, VILAYAKATTU
6. R. PRASANTHAN, PUTHUVILLA PUTHEN
7. V.SALIM LAI, CHINIVILLA VEEDU,
For Petitioner :SRI.V.N.ACHUTHA KURUP (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/11/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
—————————————————–
W.P.(C)No.34400 OF 2008 T
—————————————————–
DATED THIS THE 21st DAY OF NOVEMBER, 2008
J U D G M E N T
Balakrishnan Nair, J.
The Writ Petition is dismissed as withdrawn, without
prejudice to the contentions of the petitioner and his right to
move this Court again, if so advised, with proper pleadings.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
dsn