Kerala High Court
K.S.Padmanabha Pillai vs V.A.Thomas (Ci) on 22 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34755 of 2009(L)
1. K.S.PADMANABHA PILLAI
... Petitioner
Vs
1. V.A.THOMAS (CI)
... Respondent
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :22/01/2010
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
-------------------------------
W.P.(C) No.34755 of 2009
-------------------------------
Dated this the 22nd day of January, 2010
J U D G M E N T
Raman, J.
In view of the subsequent writ petition filed by the
petitioners, W.P.(C) No.872 of 2010, the learned counsel
appearing for the petitioners seeks to withdraw the writ petition,
without prejudice to their right to pursue the subsequent writ
petition. Leave granted as sought for. Accordingly, the writ
petition is dismissed as withdrawn.
P.R.RAMAN, JUDGE
P.S.GOPINATHAN, JUDGE
nj.