Kerala High Court
Gini Mary vs The Regional Executive on 16 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8711 of 2010(L)
1. GINI MARY, W/O.MARSILI,
... Petitioner
Vs
1. THE REGIONAL EXECUTIVE, KERALA
... Respondent
2. THE COMMISSIONER, KERALA FISHERMEN'S
3. DIRECTOR, KERALA STATE INSURANCE
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
———————————————-
W.P.(C)No.8711 OF 2010
—————————————————–
DATED THIS THE 16th DAY OF MARCH, 2010
J U D G M E N T
The learned counsel for the petitioner seeks permission to
withdraw the Writ Petition, with liberty to move again.
Permission granted. The Writ Petition is dismissed as withdrawn.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn