High Court Kerala High Court

Sobhana.K.K vs Union Of India on 1 December, 2008

Kerala High Court
Sobhana.K.K vs Union Of India on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35405 of 2008(M)


1. SOBHANA.K.K, AGED 39,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. THE POST MASTER GENERAL,

3. THE INSPECTOR, DEPT. OF POSTS,

4. THE POST MASTER, GDS,

5. SHEEJA, AGED 28, NOW POSTED AS

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/12/2008

 O R D E R
                          P.N.RAVINDRAN, J
                         -----------------------------
                    W.P.(C) NO: 35405 OF 2008
                         -----------------------------
                Dated this 1st day of December, 2008


                               JUDGMENT

Sri.Praveen K.Joy, the learned counsel appearing for the

petitioner prays for permission to withdraw the writ petition,

reserving liberty with the petitioner to move the Central

Administrative Tribunal, Ernakulam Bench seeking the reliefs prayed

for in the writ petition. Leave granted as prayed for and writ petition

is dismissed as withdrawn without prejudice to the contentions of the

petitioner and reserving liberty with her to move the Central

Administrative Tribunal, Ernakulam Bench seeking redressal of her

grievances.

P.N.RAVINDRAN,
JUDGE

bps