High Court Kerala High Court

Anil J.Mathew And Others vs State Of Kerala And Others on 31 March, 2009

Kerala High Court
Anil J.Mathew And Others vs State Of Kerala And Others on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10428 of 2009(W)



1. ANIL J.MATHEW AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/03/2009

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                    W. P (C) No. 10428 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 31st March, 2009.

                           J U D G M E N T

Learned counsel for the petitioner submits that since the

petitioner intends to seek other remedies, the writ petition may be

permitted to be withdrawn without prejudice to the right of the

petitioner to approach this Court again, if necessity arises.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.