High Court Kerala High Court

The Dy.General Manager vs Geetha on 18 August, 2009

Kerala High Court
The Dy.General Manager vs Geetha on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1112 of 2003()


1. THE DY.GENERAL MANAGER,
                      ...  Petitioner

                        Vs



1. GEETHA, PUTHENPURACKAL KIZHAKKETHIL,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.ANAND (A.201)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :18/08/2009

 O R D E R
          PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
       ------------------------------------------------------------------------------------
                            L.A.A. NO: 1112 OF 2003
       -----------------------------------------------------------------------------------
                     Dated this the 18th August, 2009.

                                       JUDGMENT

PIUS C.KURIAKOSE, J.

Adv Smt. Latha Krishnan seeks leave to withdraw the appeal.

Leave granted. Appeal is dismissed as withdrawn. Registry is

directed to refund half of the court fee to the counsel for the

appellant.

PIUS C.KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:1112 of 2003

—————————————

JUDGMENT

Dated: 18th August, 2009.