Kerala High Court
K.P.Chandradasan vs The General Manager on 12 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36790 of 2008(D)
1. K.P.CHANDRADASAN
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE MANAGING DIRECTOR
3. THE MANAGING DIRECTOR
4. THE PRINCIPAL SECRETARY
For Petitioner :SRI.P.R.SREEJITH
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 36790 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 12th March, 2009.
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition without
prejudice to other remedies available to the petitioner. Permission is
granted and the writ petition is dismissed as withdrawn with the
above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.