High Court Kerala High Court

P.J. Thomas vs State Of Kerala on 2 March, 2009

Kerala High Court
P.J. Thomas vs State Of Kerala on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23786 of 2005(F)


1. P.J. THOMAS, S/O. LATE JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. JOINT SECRETARY,

3. ALAPPUZHA MUNICIPALITY,

4. T.J. PAUL, S/O. T.P. JOSEPH,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :02/03/2009

 O R D E R
                  K.P.BALACHANDRAN, J
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P(C)No. 23786 of 2005
              - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 2nd day of March, 2009

                        J U D G M E N T

The counsel for the petitioner submits that this writ petition

is being withdrawn in view of compromise of R.S.A. No. 880 of

2006 vide I.A. No. 518 of 2009 filed therein. The submission is

recorded.

In the result, I dismiss this writ petition.

K.P.BALACHANDRAN
JUDGE

rhs