IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27819 of 2008(J)
1. THANKAMANI, AGED 63 YEARS
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE COMMANDANT
3. NIMA.S,
For Petitioner :SRI.RANJIT BABU
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/11/2008
O R D E R
P.N.RAVINDRAN, J.
======================================
W.P.(C)No. 27819 of 2008
======================================
Dated this the 26th day of November 2008
JUDGMENT
The learned counsel for the petitioner has filed a memo
dated 25.11.2008 stating that the petitioner has received the sum
of Rs.2 lakhs (Rupees Two Lakhs only) by bankers cheque referred
to therein, in full and final settlement of her claims against the
third respondent, which is the subject matter of this writ petition.
The learned counsel appearing for the petitioner submits that
this Writ Petition may therefore be dismissed as withdrawn. The
memo dated 25.11.2008 and the submission made by the
learned counsel for the petitioner are recorded and the Writ
Petition is dismissed as withdrawn.
P.N.RAVINDRAN, JUDGE
css/