Kerala High Court
Jayanarayan Thulasidas vs The Regional Passport Officer on 12 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8195 of 2010(Y)
1. JAYANARAYAN THULASIDAS,
... Petitioner
Vs
1. THE REGIONAL PASSPORT OFFICER,
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
For Petitioner :SRI.V.K.SUNIL
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.8195/2010-Y
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 12th day of March, 2010
J U D G M E N T
The learned counsel for the petitioner submitted that
the petitioner may be allowed to withdraw the writ petition
to avail appropriate remedies. Allowed. The writ petition
is dismissed as withdrawn.
(T.R. Ramachandran Nair, Judge.)
ms