High Court Kerala High Court

Gini Mary vs The Regional Executive on 16 March, 2010

Kerala High Court
Gini Mary vs The Regional Executive on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8711 of 2010(L)


1. GINI MARY, W/O.MARSILI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL EXECUTIVE, KERALA
                       ...       Respondent

2. THE COMMISSIONER, KERALA FISHERMEN'S

3. DIRECTOR, KERALA STATE INSURANCE

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :16/03/2010

 O R D E R

T.R.RAMACHANDRAN NAIR, J.

———————————————-

W.P.(C)No.8711 OF 2010

—————————————————–
DATED THIS THE 16th DAY OF MARCH, 2010

J U D G M E N T

The learned counsel for the petitioner seeks permission to

withdraw the Writ Petition, with liberty to move again.

Permission granted. The Writ Petition is dismissed as withdrawn.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn