Kerala High Court
Parvana S.Vinod vs State Of Kerala on 30 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38106 of 2008(J)
1. PARVANA S.VINOD, D/O.R.S.VINOD,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHAIRMAN, APPEAL COMMITTEE,
3. THE GENERAL CONVENOR,
4. THE PROGRAMME COMMITTEE CONVENOR,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/12/2008
O R D E R
T.R.RAMACHANDRAN NAIR,J
============================
W.P.(C).No.38106 of 2008
===========================
Dated this the 30th day of December, 2008
JUDGMENT
After arguing for sometime, learned counsel for the
petitioner seeks permission to withdraw the writ petition.
Permission granted and the writ petition is dismissed as
withdrawn.
T.R.RAMACHANDRAN NAIR,JUDGE
dvs