High Court Kerala High Court

Kerala State Private Bus Owners vs The State Of Kerala on 21 October, 2009

Kerala High Court
Kerala State Private Bus Owners vs The State Of Kerala on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28781 of 2009(P)


1. KERALA STATE PRIVATE BUS OWNERS
                      ...  Petitioner
2. P.K.PAVITHRAN, S/O. LATE RAMUNNI,

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.T.R.RAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/10/2009

 O R D E R
                          S.SIRI JAGAN, J.

                    ==================

                     W.P(C).No.28781 of 2009

                    ==================

              Dated this the 21st day of October, 2009

                           J U D G M E N T

The learned counsel for the petitioners submits that since the

petitioners have moved the Government for appropriate reliefs, the

petitioners may be permitted to withdraw this writ petition without

prejudice to the right of the petitioners to seek remedies from the

Government. 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as withdrawn with the above liberty.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