IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25496 of 2010(S)
1. UNION OF INDIA, REP. BY THE CHIEF
... Petitioner
2. THE SUPERINTENDENT OF POST OFFICES,
3. THE ASSISTANT SUPERINTENDENT OF
Vs
1. N.D.REKHA, D/O.N.N.DASAN,
... Respondent
2. SMT.V.SATHI, GDSMP ANTHIKKAD
For Petitioner :SRI.S.KRISHNAMOORTHY, CGC
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :16/08/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
S.S.SATHEESACHANDRAN, JJ.
-------------------------------------------
W.P(C).No.25496 OF 2010
-------------------------------------------
Dated this the 16th day of August, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
After arguing the matter for quite some time in extenso,
learned counsel for the petitioners seeks leave to withdraw the
writ petition. The writ petition is hence dismissed as
withdrawn. The petitioners are given five days’ time to comply
with the direction of the Tribunal and file an affidavit before the
Tribunal to that effect.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
S.S.SATHEESACHANDRAN,
Judge.
kkb.18/08.