Kerala High Court
Sadhujana Vimochana Samyuktha … vs State Of Kerala Represented By Its on 11 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24169 of 2008(S)
1. SADHUJANA VIMOCHANA SAMYUKTHA VEDHI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. DISTRICT COLLECTOR, PATHANAMTHITTA.
4. CIRCLE INSPECTOR OF POLICE,
5. SUB INSPECTOR OF POLICE,
6. M/S.HARRISONS MALAYALAM LTD.,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/08/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
------------------------------------------------
W.P.(C).No.24169 of 2008-S
-------------------------------------------------
Dated, this the 11th day of August, 2008
JUDGMENT
H.L.Dattu,C.J.
In the light of the orders passed by the Division Bench of this
Court in W.P.(C).No.24210 of 2007 dated 24th August, 2007, the reliefs
sought for by the petitioner in this writ petition cannot be granted by us.
Accordingly, this writ petition is rejected.
2. However, liberty is reserved to the petitioner to approach the
Division Bench by making appropriate application for appropriate reliefs.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-