Kerala High Court
Sasi vs The State Of Kerala on 12 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25380 of 2010(V)
1. SASI, S/O.BHAVANI, AGED 58 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE INSPECTOR GENERAL OF REGISTRATION,
3. THOMAS VARGHESE,
4. ANILKUMAR,
5. SURESHKUMAR, PADIYILETHU HOUSE,
6. RAJAPPAN,
7. THULASIBHAI,
For Petitioner :SRI.VINOD J.DEV
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/08/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 25380 of 2010
==================
Dated this the 12th day of August, 2010
J U D G M E N T
After arguing for some time, since the Court is of opinion that
this writ petition is in the nature of a public interest litigation, the
learned counsel for the petitioner seeks permission to withdraw the
writ petition without prejudice to the right of the petitioner to file a
public interest litigation on the same cause of action. Permission is
granted and the writ petition is dismissed as withdrawn with the above
liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge