High Court Kerala High Court

E.Raghavan vs The Secretary on 24 March, 2009

Kerala High Court
E.Raghavan vs The Secretary on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3807 of 2009(C)


1. E.RAGHAVAN, S/O. KOTHA, EDASSERI HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, TANUR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE OMBUDSMAN FOR LOCAL-SELF

3. THE ASSISTANT ENGINEER KSEB,

4. BAPU VADAKKEYIL,

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/03/2009

 O R D E R
                           S.SIRI JAGAN, J.

                    ==================

                      W.P(C).No.3807 of 2009

                    ==================

               Dated this the 24th day of March, 2009

                           J U D G M E N T

Learned counsel for the petitioner has filed a memo to the effect

that the petitioner may be permitted to withdraw the writ petition.

Permission is granted and the writ petition is dismissed as withdrawn.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE


        ///True copy///




                            P.A. to Judge