Kerala High Court
Sunny Stephen vs Government Secretary on 8 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2646 of 2011(E)
1. SUNNY STEPHEN, AGED 50 YEARS,
... Petitioner
2. SREENIVASAN, AGED 57 YEARS,
Vs
1. GOVERNMENT SECRETARY,
... Respondent
2. THE STATE CO-OPERATIVE ELECTION
3. ASSISTANT REGISTRAR OF CO-OPERATIVE
4. THE SECRETARY,
For Petitioner :SRI.M.TRIPTEN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/02/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.2646 of 2011
-----------------------------------------
Dated this the 8th day of February, 2011
JUDGMENT
Sri.M.Tripten, learned counsel appearing for the petitioners,
seeks permission to withdraw the writ petition reserving liberty
with the petitioners to challenge the election of the returned
candidates, if they are so advised, before appropriate forum.
Leave granted as prayed for and the writ petition is dismissed as
withdrawn.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.2646 of 2011
—————————-
JUDGMENT
8th February, 2011