Kerala High Court
P. Sudhakaran vs State Of Kerala on 22 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 1264 of 2010(O)
1. P. SUDHAKARAN, THUMBOTTU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ELECTRONICS TECHNOLOGY PARKS (KERALA),
For Petitioner :SRI.K.P.SUJESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :22/12/2010
O R D E R
THOMAS P JOSEPH, J.
—————————————-
O.P(C).No.1264 of 2010
—————————————
Dated this 22nd day of December, 2010
JUDGMENT
After arguing the matter for some time learned counsel for
petitioner has sought permission to withdraw the petition.
Heard. Permission is granted. Accordingly petition is
dismissed as withdrawn.
(THOMAS P JOSEPH, JUDGE)
Sbna/-