Kerala High Court
Miss. Sony Thomas vs Union Of India Represented By The on 16 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1412 of 2007(R)
1. MISS. SONY THOMAS,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY THE
... Respondent
2. GENERAL MANAGER (P) SOUTHE CENTRAL
3. GENERAL MANAGER (P) SOUTHERN RAILWAY
4. COMMERCIAL MANAGER,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.ALEXANDER THOMAS, SC,RAILWAYS
The Hon'ble MR. Justice K.K.DENESAN
Dated :16/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 1412 OF 2007 R
= = = = = = = = = = = = = = =
Dated this the 16th January, 2007
J U D G M E N T
Counsel for the petitioner submits that since the
competent forum is Central Administrative Tribunal, the
petitioner may be permitted to withdraw the writ
petition to approach the said forum. Permission
granted. The writ petition is accordingly dismissed as
withdrawn.
K.K. DENESAN
JUDGE
jan/