High Court Kerala High Court

A.K.Joshi vs The Kerala State Electricity … on 2 March, 2010

Kerala High Court
A.K.Joshi vs The Kerala State Electricity … on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32698 of 2007(P)


1. A.K.JOSHI, ASSISTANT ENGINEER (RETIRED)
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. THE DEPUTY CHIEF ENGINEER

4. THE ACCOUNTS OFFICER, PAY FIXATION,

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :02/03/2010

 O R D E R
                         C.T. RAVIKUMAR, J.
                  --------------------------------------------
                     W.P.(C) NO. 32698 OF 2007
                  --------------------------------------------
                  Dated this the 2nd day of March, 2010


                               JUDGMENT

Learned counsel for the petitioner seeks permission to withdraw the

Writ Petition without prejudice to the contentions raised therein. He has

filed I.A. No.2709 of 2010 seeking such permission. The said I.A. is

allowed and the Writ Petition is dismissed as withdrawn.

(C.T. RAVIKUMAR, JUDGE)

sp/

2

C.T. RAVIKUMAR, J.

W.P.(C) NO. 32698/2007

JUDGMENT

2nd March, 2010