IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1825 of 2008()
1. I.N. PRADEEP
... Petitioner
Vs
1. RTA, THRISSUR AND OTHERS
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/09/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-----------------------------------------------------
W.A.No.1825 of 2008
----------------------------------------------
Dated, this the 3rd day of September, 2008
JUDGMENT
H.L.Dattu, C.J.
Sri.G.Prabhakaran, learned counsel appearing for the
appellant seeks leave of the Court to withdraw the writ appeal.
2. Permission sought for is granted and the writ appeal is
disposed of, as withdrawn.
3. Liberty is reserved to the appellant to make appropriate
application before appropriate Forum for appropriate reliefs.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS