Kerala High Court
C. Abdul Kareem vs The Secretary To Government on 24 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25306 of 2006(K)
1. C. ABDUL KAREEM, S/O. MAMMAD (LATE)
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. STATE OF KERALA, REP. BY ITS
For Petitioner :SRI.DEVIDAS.U.K
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/03/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.25306 of 2006
--------------------------------------
Dated 24th March, 2009
JUDGMENT
Learned counsel for the petitioner has filed a memo
dated 17.3.2009 stating that the petitioner is not desirous of
prosecuting this writ petition any further and that it may be dismissed
as withdrawn. The said memo dated 17.3.2009 is recorded and the writ
petition is dismissed as withdrawn.
P.N.RAVINDRAN
Judge
TKS
WP(C).No. 2