High Court Kerala High Court

Chacko Mathai vs State Of Kerala Represented By on 13 August, 2009

Kerala High Court
Chacko Mathai vs State Of Kerala Represented By on 13 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4545 of 2008(N)


1. CHACKO MATHAI, AGED 56,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. EXECUTIVE ENGINEER, ROADS DIVISION,

3. ASSISTANT EXECUTIVE ENGINEER,

4. ASSISTANT ENGINEER, PWD ROADS SECTION,

                For Petitioner  :SMT.AYSHA YOUSEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/08/2009

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

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

                        W.P(C).No.4545 of 2008

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

                Dated this the 13th day of August, 2009

                             J U D G M E N T

The learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the right of the

petitioner to seek his remedies elsewhere. Permission is granted and

the writ petition is dismissed as withdrawn with the above liberty.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                                     P.A. to Judge