Kerala High Court
Muhammed Sali vs The Corporation Of Trivandrum on 20 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35491 of 2003(A)
1. MUHAMMED SALI,
... Petitioner
Vs
1. THE CORPORATION OF TRIVANDRUM,
... Respondent
2. NOORDEEN M.I.,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent :SRI.D.KISHORE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35491 of 2003
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 20th March, 2009.
J U D G M E N T
Counsel for the petitioner has filed a memo stating that the writ
petition is not pressed. Accordingly, the writ petition is dismissed as
not pressed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.