IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37324 of 2004(R)
1. B. CHANDRASENAN, UNION CLERK,
... Petitioner
2. SMT.K. PREMAKUMARI, INTERNAL AUDITOR,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE JT.REGISTRAR OF CO-OPERATIVE
3. THE MAYYANADU SERVICE CO-OPERATIVE
For Petitioner :SRI.N.NANDAKUMARA MENON
For Respondent :SRI.B.SURESH KUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/03/2007
O R D E R
S. SIRI JAGAN, J.
-------------------------------------
W.P.(C)NO. 37324 OF 2004
----------------------------------------
DATED THIS THE 22nd DAY OF MARCH, 2007
JUDGMENT
After arguing for some time on merits, in view of the certain
observations made by the Court, the learned counsel for the
petitioners seeks permission to withdraw this writ petition without
prejudice to the right of the petitioners to resort to appropriate other
alternate remedies. With the leave and liberty as prayed for this writ
petition is dismissed as withdrawn. However, it is made clear that the
petitioner chooses to resort to such remedies the same shall be within
one month from today in which case the authority concerned shall
dispute the petitioner’s petition on merits in accordance with law.
S. SIRI JAGAN, JUDGE
Acd