High Court Kerala High Court

Jagrath Rep. By Its Secretary … vs State Of Kerala on 13 June, 2008

Kerala High Court
Jagrath Rep. By Its Secretary … vs State Of Kerala on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17685 of 2008(S)



1. JAGRATH REP. BY ITS SECRETARY C.S.SIDDIK
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.K.ABDUL RAHIM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/06/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.P (C) No. 17685 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 13th day of June, 2008
Judgment
H.L. Dattu, C. J:

Learned counsel for the petitioner seeks leave of the court to withdraw

this writ petition.

2. Permission sought for is granted and the writ petition is disposed of as

withdrawn, with liberty to approach the appropriate forum for appropriate reliefs.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.