IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32512 of 2008(U)
1. K.G.RADHAKRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR, INDUSTRIAL TRAINING
3. THE JOINT DIRECOTR, INDUSTRIAL
4. THE PRINCIPAL, BASIC TRAINING CENTRE,
For Petitioner :SRI.B.MOHANLAL
For Respondent :DR.K.P.SATHEESAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/12/2008
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.32512 of 2008
-------------------------------
Dated this the 5th December, 2008.
J U D G M E N T
This writ petition was filed on 4.10.2008
apprehending that Ext.P3 order transferring the petitioner and
posting him in the Basic Training Centre, Kollam, will be cancelled
with a view to favour the additional fifth respondent. It is now
stated that even on 1.10.2008, Ext.P3 order had been cancelled.
The petitioner has thereafter filed W.P.(C) No.36030 of 2008
challenging the order cancelling Ext.P3 and seeking other reliefs.
The learned counsel submits that in view of these facts, the
petitioner may be permitted to withdraw this writ petition
reserving liberty with him to prosecute W.P.(C) No.36030 of 2008
and without prejudice to his contentions therein. Leave granted
as prayed for and this Writ Petition is dismissed as withdrawn
reserving liberty with the petitioner to prosecute W.P.(C)
No.36030 of 2008 and leaving open all his contentions.
P.N.RAVINDRAN,
JUDGE
nj.