IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1123 of 2010()
1. K.M.RAVI,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. NANMINDA RURAL CO-OPERATIVE HOUSING
3. KERALA STATE CO-OPERATIVE EXAMINATION
For Petitioner :SRI.ANIL SIVARAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/07/2010
O R D E R
A.K. Basheer & P.Q. Barkath Ali, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A.No. 1123 of 2010
&
W.P(C).No.8181 of 2010
– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 5th day of July, 2010
Judgment
Basheer, J:
When the writ appeal is taken up for consideration, learned
counsel for the appellant seeks permission to withdraw not only
the appeal but the writ petition itself.
It is submitted by the learned counsel that the appellant has
been vigorously pursuing the statutory remedies available to him
and therefore he has been advised not to proceed with this appeal.
In that view of the matter, the writ petition and the writ appeal are
allowed to be withdrawn. Accordingly they are dismissed as
withdrawn.
A.K. Basheer
Judge.
P.Q. Barkath Ali
Judge.
an.