High Court Kerala High Court

K.S.Padmanabha Pillai vs V.A.Thomas (Ci) on 22 January, 2010

Kerala High Court
K.S.Padmanabha Pillai vs V.A.Thomas (Ci) on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34755 of 2009(L)



1. K.S.PADMANABHA PILLAI
                      ...  Petitioner

                        Vs

1. V.A.THOMAS (CI)
                       ...       Respondent

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :22/01/2010

 O R D E R
              P.R.RAMAN & P.S.GOPINATHAN, JJ.

                   -------------------------------

                    W.P.(C) No.34755 of 2009

                   -------------------------------

             Dated this the 22nd day of January, 2010

                         J U D G M E N T

Raman, J.

In view of the subsequent writ petition filed by the

petitioners, W.P.(C) No.872 of 2010, the learned counsel

appearing for the petitioners seeks to withdraw the writ petition,

without prejudice to their right to pursue the subsequent writ

petition. Leave granted as sought for. Accordingly, the writ

petition is dismissed as withdrawn.

P.R.RAMAN, JUDGE

P.S.GOPINATHAN, JUDGE

nj.