High Court Kerala High Court

Vangadharan T vs State Of Kerala on 17 November, 2009

Kerala High Court
Vangadharan T vs State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32825 of 2009(W)


1. VANGADHARAN T.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PRINCIPAL
                       ...       Respondent

2. THE MATTANNUR MUNICIPALITY,

3. DEPUTY DIRECTOR OF LOCAL FUND AUDIT,

4. URBAN AFFAIRS DIRECTOR,

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/11/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                      W.P.(C).No.32825 of 2009

                      ==================

               Dated this the 17th day of November, 2009

                             J U D G M E N T

Learned counsel for the petitioner seeks permission to withdraw

the writ petition. Permission is granted and the writ petition is

dismissed as withdrawn.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///.

P.A. To Judge