Kerala High Court
Khadi Grama Vyavasaya Samithi vs The Kerala Khadi And Village … on 17 October, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 11267 of 2001(N)
1. KHADI GRAMA VYAVASAYA SAMITHI
... Petitioner
Vs
1. THE KERALA KHADI AND VILLAGE INDUSTRIES
... Respondent
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No.11267 OF 2001
--------------------------
Dated this the 17th October, 2006
J U D G M E N T
In view of the intervening developments, petitioner seeks
permission to withdraw the writ petition without prejudice to the
liberty to the petitioner to pursue the matter, if still aggrieved, in
appropriate proceedings. Ordered accordingly and the writ
petition is dismissed.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.11267/2001
JUDGMENT
17th October, 2006