IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 106 of 2007()
1. KUNJU ABRAHAM, S/O.IYPE ABRAHAM,
... Petitioner
2. E.J. IYPE,
3. C.K. SALIKUMAR,
4. M.K. VIJAYAN, S/O.KARUTHA KUNJU,
5. M/S. BINU & COMPANY,
6. P.K. SASI, S/O. KARUTHU KUNJU,
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. DEPUTY CHIEF ENGINEER &
3. EXECUTIVE ENGINEER & TEAM LEADER,
4. EXECUTIVE ENGINEER & TEAM LEADER,
5. EXECUTIVE ENGINEER & TEAM LEADER,
6. ASSISTANT ENGINEER,
7. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.V.AJAKUMAR
For Respondent :SRI.C.K.KARUNAKARAN, SC FOR KSEB
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/03/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
——————————
W.A.No.106 of 2007
——————————-
Dated, this the 27th day of March, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
Learned counsel appearing for the appellants submitted that
he may be permitted to withdraw this writ appeal. Permission is
granted and the writ appeal is dismissed as withdrawn.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns