Kerala High Court
A.N.Mohanan vs Union Of India on 26 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8804 of 2008(S)
1. A.N.MOHANAN, AGED 56 YEARS,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. THE ADDITIONAL SECRETARY
3. THE JOINT SECRETARY & CHIEF PASSPORT
For Petitioner :SRI.M.A.SHAFIK
For Respondent :SRI.T.SANJAY, CGC
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/05/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No.8804 OF 2008
-----------------------------------------------------
DATED THIS THE 26th DAY OF MAY, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner prays for permission to withdraw the writ
petition, as he proposes to move the CAT for review. The prayer
is allowed and the writ petition is dismissed as withdrawn,
without prejudice to the rights, if any, of the petitioner to
challenge the impugned order of the CAT by filing a review before
it.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn