High Court Kerala High Court

N.S.Krishnan Namboodiri vs State Of Kerala on 4 December, 2006

Kerala High Court
N.S.Krishnan Namboodiri vs State Of Kerala on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12118 of 2003(P)


1. N.S.KRISHNAN NAMBOODIRI, SHANTI
                      ...  Petitioner
2. V.K.SOMAN, KAZHAKAM LAVANAM,
3. M.V.VISWANATHAN, SAMBHANDHI LAVANAM,
4. P.R.SURESH, U.D.CLERK, OFFICE OF
5. R.NARAYANAN NAIR, STRONG ROOM GUARD
6. G.BIJU, AREEPURATHU VEEDU,
7. K.UNNIKRISHNAN, KOUTHUBHOM,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. TRAVANCORE DEVASWOM BOARD,

3. DEVASWOM COMMISSIONER,

4. THE GENERAL SECRETARY, TRAVANCORE

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/12/2006

 O R D E R
                   V.K.Bali,C.J. & S.Siri Jagan,J.

                  -------------------------------------

                      O.P.No.12118 of 2003-P &

                     W.P.(C).No.20801 of 2006-B

                  -------------------------------------

             Dated, this the 4th day of December, 2006


                               JUDGMENT

V.K.Bali,C.J. (Oral)

After arguing for some time, learned counsel for the

petitioners seeks permission to withdraw these matters with

liberty to raise industrial dispute with regard to questions

involved in the matter. With leave and liberty as asked for, these

petitions are dismissed as withdrawn. C.M.P.No.20818 of 2003 in

O.P.No.12118 of 2003 does not survive.

V.K.Bali

Chief Justice

S.Siri Jagan

Judge

vku/-