Kerala High Court
V.Ramachandran Nair vs State Of Kerala on 21 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18477 of 2006(Y)
1. V.RAMACHANDRAN NAIR, AGED 48 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. S.I. OF POLICE, MUSEUM,
4. C.B.C.I.D., THIRUVANANTHAPURAM.
5. S.USHA, AGED 42 YEARS,
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :SRI.V.PHILIP MATHEW
The Hon'ble MR. Justice R.BASANT
Dated :21/01/2009
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c)No. 18477 of 2006-Y
-------------------------------------------------
Dated this the 21st day of January, 2009
JUDGMENT
When this writ petition came up for hearing, the learned
counsel for the petitioner submits that this petition may now be
dismissed as withdrawn inasmuch as all outstanding disputes
between the petitioner and the 5th respondent have been settled.
The 5th respondent is represented by counsel. He raises no
dispute about the settlement. This writ petition is, in these
circumstances, dismissed as withdrawn.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge