High Court Kerala High Court

Sudha K.R vs The General Manager on 8 April, 2009

Kerala High Court
Sudha K.R vs The General Manager on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11884 of 2009(E)



1. SUDHA K.R.
                      ...  Petitioner

                        Vs

1. THE GENERAL MANAGER
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/04/2009

 O R D E R
                          K.M.JOSEPH, J.
        ------------------------------------------------------
                 W.P.(C) No.11884 of 2009-E
            ----------------------------------------------
             Dated, this the 8th day of April, 2009

                         J U D G M E N T

I heard learned counsel for the petitioner and

learned Government Pleader. Earlier some other partners

had approached this court and Ext.P16 judgment shows that I

have recorded the submission made by the learned

Government Pleader that the requisition for revenue recovery

has been withdrawn. Learned Government Pleader submits

that the same will apply here also. I record the said

submission of the learned Government Pleader and close the

writ petition.

(K.M.JOSEPH)
JUDGE.

MS