High Court Kerala High Court

Ayurveda Medical Association Of … vs The Secretary To Government on 30 June, 2009

Kerala High Court
Ayurveda Medical Association Of … vs The Secretary To Government on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2208 of 2009(K)


1. AYURVEDA MEDICAL ASSOCIATION OF INDIA
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT
                       ...       Respondent

2. THE JOINT SECRETARY TO GOVERNMENT

3. THE DIRECTOR OF INDIAN SYSTEMS OF

4. THE REGISTRAR

                For Petitioner  :DR.SEBASTIAN CHAMPAPPILLY

                For Respondent  :SRI.N.RAGHURAJ, SC, TCMC & KNMC

The Hon'ble MR. Justice V.GIRI

 Dated :30/06/2009

 O R D E R
                     V.GIRI, J.
       -------------------------
          W.P.(C).No.2208 of 2009
       -------------------------
       Dated this the 30th day of June, 2009


                   JUDGMENT

Counsel for the petitioner seeks

permission to withdraw the writ petition.

Writ petition is accordingly dismissed as

withdrawn.

Sd/-

(V.GIRI)
JUDGE

sk/

//true copy//

P.S. to Judge