Kerala High Court
Sarala Baby vs Choornikkara Grama Panchayath on 9 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25487 of 2009(E)
1. SARALA BABY, AGED 48 YEARS,
... Petitioner
Vs
1. CHOORNIKKARA GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY, CHOORNIKKARA
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 25487 OF 2009
............................................
DATED THIS THE 9TH DAY OF SEPTEMBER, 2009
JUDGMENT
After arguing the matter for quite some time, the learned
counsel for the petitioner sought leave to withdraw this writ
petition, without prejudice to the contentions and with liberty to
file a fresh matter. Leave and liberty granted. Dismissed as
withdrawn, accordingly.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/10/9