Kerala High Court
Jessy Michael vs State Of Kerala on 9 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35021 of 2008(T)
1. JESSY MICHAEL, W/O.V.J.MICHAEL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. DEPUTY TAHSILDAR (RR),
4. THE AGENCY FOR DEVELOPMENT OF
5. THE EXECUTIVE DIRECTOR, THE AGENCY FOR
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 35021 OF 2008 T
--------------------------------------
Dated this the 9th February, 2009
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the Writ Petition. Permission sought for is granted
and the Writ Petition is dismissed as withdrawn.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge