High Court Kerala High Court

V.K.Gopalakrishnan vs Station House Officer on 23 July, 2009

Kerala High Court
V.K.Gopalakrishnan vs Station House Officer on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1542 of 2009()



1. V.K.GOPALAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATION HOUSE OFFICER
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/07/2009

 O R D E R
           S.R. Bannurmath, C.J. & Kurian Joseph, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.A. No. 1542 of 2009
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this, the 23rd day of July, 2009

                                JUDGMENT

S.R. Bannurmath, C.J.

After hearing the matter for some time, learned counsel

appearing for the appellant/petitioner seeks permission to withdraw

the writ petition itself so as to prosecute his remedy available under

the Code of Criminal Procedure by filing a private complaint and

bring out his grievance before the Court.

2. In view of the peculiar facts and circumstances of the

case, we deem it just and necessary to permit the

appellant/petitioner to withdraw the writ petition. Accordingly the

writ petition is dismissed as withdrawn. In view of the dismissal of

the writ petition as withdrawn, the judgment of the learned Single

Judge stands annulled. It is open for the appellant/petitioner to

WA No.1542 of 2009
-:2:-

seek his remedy before appropriate forum.

With this liberty the writ appeal stands disposed of.

S.R. Bannurmath,
Chief Justice.

Kurian Joseph,
Judge
ttb