Kerala High Court
Kerala State Private Bus Owners vs The State Of Kerala on 21 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28781 of 2009(P)
1. KERALA STATE PRIVATE BUS OWNERS
... Petitioner
2. P.K.PAVITHRAN, S/O. LATE RAMUNNI,
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.T.R.RAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/10/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.28781 of 2009
==================
Dated this the 21st day of October, 2009
J U D G M E N T
The learned counsel for the petitioners submits that since the
petitioners have moved the Government for appropriate reliefs, the
petitioners may be permitted to withdraw this writ petition without
prejudice to the right of the petitioners to seek remedies from the
Government. Permission is granted and the writ petition is dismissed
as withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge