High Court Kerala High Court

K.Ushakumari vs The State Of Kerala Rep. By Its on 21 May, 2008

Kerala High Court
K.Ushakumari vs The State Of Kerala Rep. By Its on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14878 of 2008(U)


1. K.USHAKUMARI, SR.GRADE REGRACTIONIST/
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP. BY ITS
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES

3. THE SUPERINTENDENT

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/05/2008

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No.14878 of 2008
                       --------------------------
                Dated this the 21st May, 2008

                         J U D G M E N T

Learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the right of the

petitioner to approach this Court again. Permission granted.

The writ petition is dismissed as withdrawn.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.