Kerala High Court
Joseph Panakal vs State Of Kerala on 28 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34117 of 2009(H)
1. JOSEPH PANAKAL,S/O.AIPPURU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. THE REGIONAL TRANSPORT COMMISSIONER,
4. THE CHAIRMAN AND MANAGING DIRECTOR,
5. THE BRANCH MANAGER,
For Petitioner :SRI.INNOCENT FRANCIS PAPALI
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/10/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
W.P.(C). NO. 34117 OF 2009 H
------------------------------------------------------
Dated this the 28th day of October, 2010
JUDGMENT
Learned counsel for the petitioner sought permission to
withdraw the Writ Petition reserving his right to file another Writ
Petition as and when occasion arises. Permission is granted and the
Writ Petition is dismissed as withdrawn with the aforesaid liberty.
(K.T.SANKARAN)
Judge
ahz/