IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 72 of 2010(S)
1. SHAINY THOMAS, D/O. THOMAS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE (RURAL),
... Respondent
2. THE S.I. OF POLICE,
3. JOEMON, S/O. DEVASSYKUTTY,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :16/02/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P(Crl.)No.72 of 2010-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 16th day of February, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
Learned counsel for the petitioner states that
the petitioner’s children have been traced out
after the filing of the writ petition. Hence,
this writ petition is dismissed without
prejudice.
Thottathil B.Radhakrishnan,
Judge.
P.S.Gopinathan,
Judge.
Sha/0203