Kerala High Court
Ambika Kumari.R.S vs Union Of India on 26 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27089 of 2010(I)
1. AMBIKA KUMARI.R.S.,
... Petitioner
Vs
1. UNION OF INDIA, REPRESETED BY THE
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
3. PRINCIPAL SECRETARY, DEPARTMENT
4. HIDUSTAN PETOROLEUM CORPORATION LTD.,
5. INDIAN OIL CORPORATION LTD.,
6. BHARATH PETROLEUM CORPORATION LTD.,
7. DISTRICT COLLECTOR, KOLLAM.
8. TAHSILDHAR, PATHANAPURAM,
9. EXECUTIVE ENGINEER, P.W.D.,
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/10/2010
O R D E R
P.N.RAVINDRAN, J.
—————————
W.P.(C) No. 27089 OF 2010
————————–
Dated this the 26th day of October, 2010
J U D G M E N T
In the light of the memo dated 26.10.2010 filed by the learned
counsel for the petitioner, this writ petition is dismissed as not
pressed.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No. 2
WPC No. 3