High Court Kerala High Court

P.K.Raveendran Pillai vs Secretary on 3 February, 2009

Kerala High Court
P.K.Raveendran Pillai vs Secretary on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32729 of 2008(U)


1. P.K.RAVEENDRAN PILLAI, S/O.KESAVA PILLAI
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  :SRI.S.MUHAMMED HANEEFF

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/02/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 32729 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 3rd February, 2009.

                           J U D G M E N T

Since the period for which licence has been requested for is

over, the petitioner seeks permission to withdraw the writ petition

without prejudice to the right of the petitioner to approach this Court

again, if necessary, during the next Sabarimala season.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.