Kerala High Court
Resheed Kurumannil vs Union Of India on 21 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15590 of 2010(W)
1. RESHEED KURUMANNIL, S/O.MOHAMED
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE RETIONAL PASSPORT OFFICER,
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/05/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 15590 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of May, 2010
J U D G M E N T
After arguing for sometime the learned counsel for the
petitioner seeks permission to withdraw this writ petition
without prejudice to the right of the petitioner to pursue the
matter before the respondents.
Permission is granted and the writ petition is dismissed
as withdrawn with the above liberty.
S. SIRI JAGAN
JUDGE
shg/