High Court Kerala High Court

Dr.Vincent K.Chakkiath vs Kerala State Electricity Board on 16 February, 2009

Kerala High Court
Dr.Vincent K.Chakkiath vs Kerala State Electricity Board on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2796 of 2009(G)


1. DR.VINCENT K.CHAKKIATH, MANAGING
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/02/2009

 O R D E R
                           S.SIRI JAGAN, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 2796 OF 2009 G
             ````````````````````````````````````````````````````
            Dated this the 16th day of February, 2009

                           J U D G M E N T

Counsel for the petitioner seeks permission to

withdraw this writ petition without prejudice to the right of the

petitioner to prosecute W.P.(C) No.28585/2008 filed by the

petitioner which includes the reliefs in this writ petition. Permission

is granted and the writ petition is dismissed as withdrawn with

such liberty.

(S.SIRI JAGAN, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE