High Court Kerala High Court

K.Karunakaran Menon vs The Kerala State Electricity … on 13 August, 2010

Kerala High Court
K.Karunakaran Menon vs The Kerala State Electricity … on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7241 of 2005(K)


1. K.KARUNAKARAN MENON,A GED 59 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER, [HRM] THE

                For Petitioner  :SRI.K.JAGADEESCHANDRAN NAIR

                For Respondent  :.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2010

 O R D E R
                         ANTONY DOMINIC, J.
                        ------------------
                     WP(C) No.7241 of 2005 (K)
                  --------------------------
            Dated, this the 13th day of August, 2010

                            J U D G M E N T

For lack of material particulars in the pleadings, prayer

sought for in the writ petition cannot be granted.

Therefore, the petitioner is permitted to withdraw the writ

petition with liberty to file a comprehensive writ petition.

(ANTONY DOMINIC, JUDGE)
jg