Kerala High Court
Adv. D.B.Binu vs The Director General on 6 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17211 of 2007(S)
1. ADV. D.B.BINU,
... Petitioner
Vs
1. THE DIRECTOR GENERAL,
... Respondent
2. UNION OF INDIA,
3. M.N. RAJEEV,
For Petitioner :SRI.P.K.IBRAHIM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
-------------------------------------------------------------
W.P.(C).No.17211 of 2007
--------------------------------------------------------------
Dated, this the 6th day of June, 2007
JUDGMENT
H.L.Dattu, C.J.
Learned counsel for the petitioner seeks leave of the court to
withdraw the writ petition.
2. Permission sought for is granted and the writ petition is
dismissed as withdrawn.
3. Liberty is reserved to the petitioner to approach this court, if
need arises, in future. Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
mt/-