Kerala High Court
Fazaludeen vs State Of Kerala on 18 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2071 of 2009()
1. FAZALUDEEN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/09/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2071 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2009
JUDGMENT
S.R.Bannurmath, C.J.
After hearing the learned counsel for the appellant for
some time, he seeks permission to withdraw the Writ Appeal.
Therefore, Writ Appeal is dismissed as not-pressed.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-