Kerala High Court
V.G. Biju vs State Of Kerala on 30 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35975 of 2008(G)
1. V.G. BIJU, AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. DIRECTOR GENERAL OF PROSECUTION,
3. MANOJ KUMAR T.R., ASSISTANT PUBLIC
For Petitioner :SRI.RAJIT
For Respondent :SRI.K.JAJU BABU
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :30/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 35975 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 30th day of June, 2009
JUDGMENT
The learned counsel for the petitioner submits that as the petitioner
has been selected for appointment as Munsiff, he is not desirous of
prosecuting this writ petition any further. The said submission is recorded
and the writ petition is dismissed as not pressed.
P.N.RAVINDRAN,
JUDGE.
mn.