Kerala High Court
Abdul Rahiman vs The Union Territory Of … on 19 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3797 of 2008(B)
1. ABDUL RAHIMAN,S/O.ABOOBACKER
... Petitioner
2. MOHAMMED,S/O.ABOOBACKER
3. MYMOONETB,D/O.ABOOBACKER
4. CHERIYABI,D/O.ABDUL RAHIMAN
5. RAHMATH D/O.UMRAMPAPADA SYED
Vs
1. THE UNION TERRITORY OF LAKSHADWEEP
... Respondent
2. THE SUB DIVISIONAL OFFICER
3. KOYAMMA,S/O.ABDUL RAHIMAN
4. NAJAROMMA,D/OL. KOYAMMA,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP ADMN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/06/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.3797 of 2008
==================
Dated this the 19th day of June, 2008
J U D G M E N T
Learned counsel for the petitioners seeks permission to
withdraw this writ petition. Permission is granted and the writ
petition is dismissed as withdrawn.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. TO JUDGE