IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32667 of 2009(C)
1. GOPALAKRISHNA MARAR K.V,
... Petitioner
2. P.BABUKUTTAN PILLAI,
3. P.K.PARAMESWARAN NAIR,
Vs
1. THE SECRETARY,
... Respondent
2. THE EXECUTIVE OFFICER,
3. R.RAVISHANKAR,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.V.KRISHNA MENON
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :04/01/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 32667 OF 2009
-----------------------------------------------------------
Dated this the 4th January, 2010.
JUDGMENT
Counsel for the writ petitioner seeks permission to withdraw
the writ petition reserving the liberty of the petitioner to pursue
other legal remedies in the matter. Accordingly, this writ petition is
permitted to be withdrawn reserving the liberty of the petitioners
to pursue other legal remedies. The writ petition is dismissed as
withdrawn.
K. SURENDRA MOHAN
Judge
jj
2
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: