Kerala High Court
K.J.Joseph vs The Superintendent on 21 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18665 of 2008(V)
1. K.J.JOSEPH,CONTRACTOR,
... Petitioner
Vs
1. THE SUPERINTENDENT,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.GEORGE THOMAS (MEVADA)
For Respondent :SRI.ASOK M.CHERIAN,SC,KERALA HEALTH RES
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.18665 of 2008
==================
Dated this the 21st day of August, 2009
J U D G M E N T
The learned counsel for the petitioner seeks permission to
withdraw this writ petition without prejudice to the right of the
petitioner to pursue the suit pending before the Sub Court, Kottayam.
Permission is granted and the writ petition is dismissed as withdrawn
with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge