High Court Kerala High Court

The Board Of Directors Of The vs The State Of Kerala on 31 July, 2006

Kerala High Court
The Board Of Directors Of The vs The State Of Kerala on 31 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36962 of 2004(A)


1. THE BOARD OF DIRECTORS OF THE
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO OPERATIVE

3. SRI.RADHAKRISHNAN KOCHUKADAYIL,

4. SRI.D. CHANDRABOSE,

                For Petitioner  :SRI.M.K.DAMODARAN

                For Respondent  :SPL.GOVT.PLEADER (B.S.SWATHI KUMAR)

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :31/07/2006

 O R D E R
                                  K.THANKAPPAN, J.
                               ------------------------------------
                               W.P.(C)NO.36962 OF 2004
                               ------------------------------------


                           Dated this the 31st day of July,  2006


                                        JUDGMENT

Learned counsel for the petitioner seeks permission to withdraw the Writ

Petition. Permission sought for is granted. The Writ Petition is accordingly

dismissed as withdrawn.

(K.THANKAPPAN, JUDGE)

sp/

2

K.THANKAPPAN, J.

W.P.(C)NO.36962/2004

JUDGMENT

31ST JULY, 2006

3