Kerala High Court
Alavi vs The Assistant Engineer on 18 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34463 of 2009(C)
1. ALAVI, S/O.KUNHIMOIDEENKUTTY,
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 34463 of 2009
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 18th December, 2009.
J U D G M E N T
Learned counsel for the petitioner has filed a memo to the effect
that the petitioner may be permitted to withdraw the writ petition.
Accordingly, the writ petition is dismissed as withdrawn.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.