Kerala High Court
K.J. George vs The State Of Kerala on 9 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38002 of 2007(Y)
1. K.J. GEORGE, S/O. LATE K.O.JOHN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
4. JOSEPH JOHN, S/O. LATE K.O.JOHN,
For Petitioner :SRI.R.PREMCHAND
For Respondent :SRI.G.SREENIVASA PRABHU
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/06/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 38002 of 2007
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 9th June, 2009.
J U D G M E N T
Learned counsel for the petitioner seeks permission to withdraw
this writ petition. Accordingly, the writ petition is dismissed as
withdrawn.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.