Kerala High Court
M.Mohammad Sali vs Corporation Of … on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23032 of 2007(P)
1. M.MOHAMMAD SALI, RAILWAY VIEW,
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
2. HEALTH OFFICER,
3. SRI.M.I.NOORDIN,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent :SRI.D.KISHORE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.23032 of 2007
==================
Dated this the 3rd day of April, 2009
J U D G M E N T
Learned counsel for the petitioner has filed a memo to the effect
that the petitioner is not pressing the writ petition. Accordingly, this
writ petition is dismissed as not-pressed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge