Kerala High Court
K.R.Sunilkumar vs Guruvayur Devaswom Managing … on 25 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13192 of 2008(U)
1. K.R.SUNILKUMAR, UPPER DIVISION CLERK,
... Petitioner
Vs
1. GURUVAYUR DEVASWOM MANAGING COMMITTEE,
... Respondent
2. THE ADMINISTRATOR, GURUVAYUR DEVASWOM,
3. SHRI P.K.GOPALAKRISHNAN, UPPER DIVISION
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.V.KRISHNA MENON
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/11/2008
O R D E R
P.N.Ravindran, J.
=====================
W.P(C).No.13192 of 2008
=====================
Dated this the 25th day of November, 2008.
JUDGMENT
The petitioner has filed a memo dated 17.11.2008 seeking liberty
to withdraw the Writ Petition without prejudice to his rights to move the
appropriate forum seeking redressal of his grievances. The said memo is
recorded and the Writ Petition is dismissed as withdrawn leaving open
the petitioner’s contentions and reserving liberty with him to move the
appropriate authority seeking redressal of his grievances.
P.N.Ravindran,
Judge.
ess 26/11