High Court Kerala High Court

P.E.Shaji vs State Of Kerala on 2 February, 2007

Kerala High Court
P.E.Shaji vs State Of Kerala on 2 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1974 of 2007(I)


1. P.E.SHAJI, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. DIRECTOR OF PANCHAYATS,

3. PAINGOTTOOR GRAMA PANCHAYAT,

4. A.T.SAJEEV, S/O.THANKAPPAN,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.MURALI PURUSHOTHAMAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/02/2007

 O R D E R

PIUS C.KURIAKOSE, J.

———————————-

W.P.(C)NO. 1974 of 2007

———————————-

Dated this 2nd day of February, 2007

JUDGMENT

The learned counsel for the petitioner seeks permission to

withdraw from the writ petition. Permission is granted and the

writ petition will stand dismissed as withdrawn.

PIUS C.KURIAKOSE

Judge

dpk