High Court Kerala High Court

Public Interest Protection … vs Union Of India on 3 January, 2011

Kerala High Court
Public Interest Protection … vs Union Of India on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30966 of 2010(S)


1. PUBLIC INTEREST PROTECTION ASSOCIATION,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

3. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/01/2011

 O R D E R
             J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                         ------------------------------------------
                              W.P.(C) No.30966 of 2010
                         ------------------------------------------
                     Dated this the 3rd day of January, 2011

                                    JUDGMENT

J.Chelameswar, C.J.

Learned counsel for the petitioner seeks permission to withdraw

the writ petition. Writ petition is dismissed as withdrawn.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns