IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3411 of 2010(B)
1. M.VIMALA, W/O.VIJAYAN, M.R.K,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION,
3. THE REGIONAL OFFICER,
4. THE CHIEF ENGINEER,
For Petitioner :SRI.R.SATISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :11/02/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 3411 OF 2010
--------------------------------------------
Dated this the 11th day of February, 2010
JUDGMENT
The learned counsel for the petitioner submits that on account of the
subsequent developments, the petitioner was constrained to file W.P.(C).
No.4465 of 2010 and therefore, there is no need to pursue the above Writ
Petition. Therefore, he seeks permission to withdraw W.P.(C).No.3411 of
2010 without prejudice to the right to pursue W.P.(C).No.4465 of 2010. The
permission sought for is granted.
Accordingly, the Writ Petition is dismissed as withdrawn.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
CRL. M.C. NO.
O R D E R
3rd June, 2009
W.P.(C) NO. 3