IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2833 of 2009()
1. ANIL J.EDAIKODE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA STATE HOUSING BOARD,
3. DISTRICT ACCOUNTS OFFICER,
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/06/2010
O R D E R
J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
----------------------------------------
W.A.No.2833 of 2009
&
I.A.No.464 of 2010
----------------------------------------
Dated this the 25th day of June, 2010
JUDGMENT
J.Chelameswar, C.J.
I.A.No.464 of 2010 is filed with the prayer as follows:
“For the reasons stated in the accompanying
affidavit it is humbly prayed that, this Hon’ble court
may be pleased to grant permission to the
Petitioner/Appellant to withdraw the appeal.”
The application is not opposed. Ordered as prayed for. The appeal
is dismissed as withdrawn.
J.CHELAMESWAR
Chief Justice
P.N.RAVINDRAN
Judge
TKS