Kerala High Court
K.Somasekharan Nair vs State Of Kerala on 3 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32200 of 2008(G)
1. K.SOMASEKHARAN NAIR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.J.DEVADANAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/11/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 32200 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 3rd November, 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 file
either a public interest litigation properly constituted or a petition
before the Ombudsman for Local Authorities. 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and the writ petition is dismissed as withdrawn with the above liberty.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.