Kerala High Court
C.A.Abdul Rahim vs The Regional Transport Authority on 2 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18306 of 2008(D)
1. C.A.ABDUL RAHIM,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY
3. THE DISTRICT TRANSPORT OFFICER
4. SONEY SUNNY, THOTTICHIRAYIL,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.A.INEES
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 18306 OF 2008 D
====================
Dated this the 2nd day of July, 2008
J U D G M E N T
Learned counsel for the petitioner seeks leave to withdraw the writ
petition with liberty to approach the appropriate authorities. Liberty
granted. Writ petition is dismissed as withdrawn.
ANTONY DOMINIC, JUDGE
Rp