High Court Kerala High Court

Francis P.D. vs State Of Kerala Represented By The on 4 September, 2008

Kerala High Court
Francis P.D. vs State Of Kerala Represented By The on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25729 of 2007(K)


1. FRANCIS P.D., PANAKKAL HOUSE,
                      ...  Petitioner
2. RENESH RAMAN, SUKANYALAYAM,
3. MUHAMMAD RIJAS C.M., HUJA COLLAGE,
4. USMAN C.P., RAKHEEM HOUSE,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. KERALA PUBLIC SERVICE COMMISSION,

4. SREEJITH.S., 'SREE', MANIYOOR P.O.,

                For Petitioner  :SRI.NAVEEN.T

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/09/2008

 O R D E R

S. SIRI JAGAN, J.

————————————
W.P.(C)No.25729 OF 2007

—————————————-
Dated this the day of September, 2008

JUDGMENT

Learned counsel for the petitioners seeks permission to

withdraw this writ petition without prejudice to the right of the

petitioners to challenge Ext.R3(a) order also.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

S. SIRI JAGAN, JUDGE

Acd