High Court Kerala High Court

G.Lalitha Bai vs Kerala Small Industries … on 3 September, 2010

Kerala High Court
G.Lalitha Bai vs Kerala Small Industries … on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1933 of 2005(E)


1. G.LALITHA BAI, W/O.SADASIVAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA SMALL INDUSTRIES DEVELOPMENT
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.P.FAZIL

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/09/2010

 O R D E R

P.R. RAMACHANDRA MENON, J.

– – – – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)Nos. 1933 and 20371 OF 2005

– – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 3rd day of September, 2010

JUDGMENT

The learned counsel for the petitioners submits that the

petitioners might be permitted to withdraw the writ petitions.

Permission is granted. The Writ Petitions are dismissed as

withdrawn.

P.R. RAMACHANDRA MENON, JUDGE
ttb