Kerala High Court
S.Rejith Kumar vs Local Level Committee on 28 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24990 of 2008(Y)
1. S.REJITH KUMAR, SREEKRISHNA NILAYAM,
... Petitioner
Vs
1. LOCAL LEVEL COMMITTEE,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. SHAMNA BEEVI, THROUGH HER LEGAL
4. SHAMEEDHA BEEVI, @ SHEMITHA BEEGUM,
For Petitioner :SRI.S.VISHNU
For Respondent :SRI.B.KRISHNA MANI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/08/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 24990 of 2008
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 28th August, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that the writ petition
is not pressed. Accordingly, the writ petition is dismissed as not
pressed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.