Kerala High Court
Chacko Mathai vs State Of Kerala Represented By on 13 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4545 of 2008(N)
1. CHACKO MATHAI, AGED 56,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. EXECUTIVE ENGINEER, ROADS DIVISION,
3. ASSISTANT EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER, PWD ROADS SECTION,
For Petitioner :SMT.AYSHA YOUSEFF
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.4545 of 2008
==================
Dated this the 13th day of August, 2009
J U D G M E N T
The learned counsel for the petitioner seeks permission to
withdraw the writ petition without prejudice to the right of the
petitioner to seek his remedies elsewhere. Permission is granted and
the writ petition is dismissed as withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge