Kerala High Court
M.Varghese Nadar vs Union Of India on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26255 of 2008(S)
1. M.VARGHESE NADAR
... Petitioner
Vs
1. UNION OF INDIA
... Respondent
For Petitioner :SRI.S.MOHAMMED AL RAFI.
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :01/09/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
----------------------------------------------
W.P.(C).No.26255 of 2008-S
----------------------------------------------
Dated, this the 1st day of September, 2008
JUDGMENT
H.L.Dattu,C.J.
After arguing the matter for quite some time, Sri.S.Mohammed Al Rafi,
learned counsel appearing for the petitioner, seeks leave of this Court to
withdraw the writ petition.
2. Permission sought for is granted and the writ petition is disposed of
as withdrawn.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge