High Court Kerala High Court

K.A.Sarada vs The State Of Kerala on 6 August, 2008

Kerala High Court
K.A.Sarada vs The State Of Kerala on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34310 of 2006(H)


1. K.A.SARADA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/08/2008

 O R D E R
                    P.N. RAVINDRAN, J.
            = = = = = = = = = = = = = = = = = = =
                 W.P(C) NO.34310 of 2006
            = = = = = = = = = = = = = = = = = = =
         Dated this the 6th day of August, 2008

                       J U D G M E N T

——————-

The learned counsel for the petitioner has filed a memo

dated 11.7.2008 seeking permission to withdraw the Writ

petition with liberty to approach this Court again at a later

stage. The said memo is recorded. Leave is granted as prayed

for and the Writ Petition is dismissed as withdrawn reserving

liberty with the petitioner to approach this Court again at a

later stage.

P.N. RAVINDRAN, JUDGE.

vsv