High Court Kerala High Court

Abdul Razak V.P. vs The Chief General Manager on 13 November, 2008

Kerala High Court
Abdul Razak V.P. vs The Chief General Manager on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25181 of 2007(W)


1. ABDUL RAZAK V.P., S/O. V.MAMMU,
                      ...  Petitioner

                        Vs



1. THE CHIEF GENERAL MANAGER,
                       ...       Respondent

2. THE GENERAL MANAGER,

3. THE ACCOUNTS OFFICER (T.R.),

4. THE ACCOUNTS OFFICER (OSP),

5. THE DISTRICT COLLECTOR,

6. THE SPECIAL DEPUTY TAHSILDAR

7. THE VILLAGE OFFICER,

                For Petitioner  :SRI.VINOD SINGH CHERIYAN

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/11/2008

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No.25181 of 2007
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 13th day of November, 2008

                                    JUDGMENT

Learned counsel for the petitioner seeks permission to

withdraw the writ petition without prejudice to the right of the petitioner to

approach the appropriate forum and leaving open the contentions of the

petitioner.

2. I heard learned counsel for the respondents also.

Leaving open the contentions of both parties, the writ petition

is dismissed as withdrawn without prejudice to the right of the petitioner to

approach the appropriate forum.

(K.M. JOSEPH, JUDGE)

sb