High Court Kerala High Court

Muhammedkannu Hakkim vs State Of Kerala on 7 October, 2010

Kerala High Court
Muhammedkannu Hakkim vs State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30888 of 2010()


1. MUHAMMEDKANNU HAKKIM, AGED 39,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. STATE ELECTION COMMISSION,

3. DISTRICT COLLECTOR, KOLLAM.

4. THE RETURNING OFFICER,

5. THE SECRETARY (ASST RETURNING OFFICER)

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :07/10/2010

 O R D E R
                        P.N.RAVINDRAN, J.

                     -------------------------------

                    W.P.(C) No.30888 OF 2010

                     -------------------------------

             Dated this the 7th day of October, 2010

                           J U D G M E N T

Sri.Praveen K.Joy, the learned counsel appearing for the

petitioner seeks permission to withdraw the writ petition reserving

liberty with the petitioner to challenge the election of the returned

candidate by filing an election petition in the competent court having

jurisdiction. Leave granted as prayed for and the writ petition is

dismissed as withdrawn.

P.N.RAVINDRAN,
Judge.

nj.