Kerala High Court
Rajan George vs State Of Kerala on 23 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1350 of 2009(I)
1. RAJAN GEORGE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. TAHSILDAR(RR), ADOOR.
3. JOINT REGIONAL TRANSPORT OFFICER
4. THOMSON.K.THOMAS, VALLIYATHU BUNGLOW,
5. VIJAYAN.K.NAIR, S/O.JANARDHANAN NAIR,
6. VIPU, S/O.PONNAYYAN NAIR,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.SUNU P.JOHN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/03/2009
O R D E R
K.M. JOSEPH, J.
““““““““““““““““““““““““““
W.P.(C) No. 1350 OF 2009 I
““““““““““““““““““““““““““
Dated this the 23rd day of March, 2009
J U D G M E N T
Learned counsel for the petitioner seeks permission to
withdraw the writ petition. Accordingly, writ petition is dismissed
as withdrawn without prejudice to any other right which the
petitioner has in law.
(K.M.JOSEPH, JUDGE)
aks