High Court Kerala High Court

Khadi Grama Vyavasaya Samithi vs The Kerala Khadi And Village … on 17 October, 2006

Kerala High Court
Khadi Grama Vyavasaya Samithi vs The Kerala Khadi And Village … on 17 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11267 of 2001(N)



1. KHADI GRAMA VYAVASAYA SAMITHI
                      ...  Petitioner

                        Vs

1. THE KERALA KHADI AND VILLAGE INDUSTRIES
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/10/2006

 O R D E R
                           KURIAN JOSEPH, J.
                           -------------------------
                     O.P.No.11267 OF 2001
                           --------------------------
               Dated this the 17th October, 2006

                            J U D G M E N T

In view of the intervening developments, petitioner seeks

permission to withdraw the writ petition without prejudice to the

liberty to the petitioner to pursue the matter, if still aggrieved, in

appropriate proceedings. Ordered accordingly and the writ

petition is dismissed.

(KURIAN JOSEPH, JUDGE)
ps

2

KURIAN JOSEPH, J.

O.P.No.11267/2001

JUDGMENT

17th October, 2006