Kerala High Court
G.R.Shoba vs Corporation Of … on 17 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35889 of 2008(V)
1. G.R.SHOBA, T.C.1/2079, KRISHNA
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM
... Respondent
2. SURENDRAN.K.,
3. STATE OF KERALA, REP. BY ITS SECRETARY
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35889 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 17th December, 2008.
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
approach the appropriate forum against the order now passed by the
Corporation. Permission is granted and the writ petition is dismissed
as withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.