Kerala High Court
Shylaja.N vs State Election Commission And … on 21 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32307 of 2010(K)
1. SHYLAJA.N
... Petitioner
Vs
1. STATE ELECTION COMMISSION AND OTHERS
... Respondent
For Petitioner :SMT.K.N.RAJANI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.32307 of 2010-K
----------------------------------------------
Dated, this the 21st day of October, 2010
J U D G M E N T
K.M.Joseph, J.
Learned counsel for the petitioner seeks
permission of the Court to withdraw the writ petition with
liberty to file fresh petition. Permission sought for is granted
and the writ petition is dismissed as withdrawn with liberty to
file fresh writ petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS