IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17685 of 2008(S)
1. JAGRATH REP. BY ITS SECRETARY C.S.SIDDIK
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.K.ABDUL RAHIM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :13/06/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P (C) No. 17685 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 13th day of June, 2008
Judgment
H.L. Dattu, C. J:
Learned counsel for the petitioner seeks leave of the court to withdraw
this writ petition.
2. Permission sought for is granted and the writ petition is disposed of as
withdrawn, with liberty to approach the appropriate forum for appropriate reliefs.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.