High Court Kerala High Court

G.R.Shoba vs Corporation Of … on 17 December, 2008

Kerala High Court
G.R.Shoba vs Corporation Of … on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35889 of 2008(V)


1. G.R.SHOBA, T.C.1/2079, KRISHNA
                      ...  Petitioner

                        Vs



1. CORPORATION OF THIRUVANANTHAPURAM
                       ...       Respondent

2. SURENDRAN.K.,

3. STATE OF KERALA, REP. BY ITS SECRETARY

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/12/2008

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 35889 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 17th December, 2008.

                            J U D G M E N T

Counsel for the petitioner seeks permission to withdraw this

writ petition without prejudice to the right of the petitioner to

approach the appropriate forum against the order now passed by the

Corporation. Permission is granted and the writ petition is dismissed

as withdrawn with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.