High Court Kerala High Court

Savithri.A.K. vs Regional Office Of The Kerla State on 11 November, 2009

Kerala High Court
Savithri.A.K. vs Regional Office Of The Kerla State on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29912 of 2009(S)


1. SAVITHRI.A.K., WIDOW OF SASI
                      ...  Petitioner

                        Vs



1. REGIONAL OFFICE OF THE KERLA STATE
                       ...       Respondent

2. KERALA STATE CO-OPERATIVE CONSUMER

3. STATE OF KERALA REPRESENTD BY CHIEF

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.M.SASINDRAN, SC, CONSUMERFED

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :11/11/2009

 O R D E R
             S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                    W.P.(C) No.29912 of 2009
                ------------------------------------------
            Dated this the 11th day of November, 2009

                           JUDGMENT

A.K. Basheer, J.

After arguing the matter for quite some time, learned

counsel for the petitioner seeks permission to withdraw the writ

petition. Permission is granted and the writ petition is dismissed as

withdrawn.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns