IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4221 of 2009(C)
1. KURIACHAN, AGED 45,S/O.VARKEY,
... Petitioner
Vs
1. THE STATE OF KERALA,REP.BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. INTUC, REGISTERED HEAD LOAD UNION, REP;
4. STU, REGISTERED UNION, REP.BY THE
5. CITU, REGISTERED HEAD LOAD UNION,REP.
6. THE ASST.LABOUR OFFICER,WADAKKANCHERRY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.BINOY VASUDEVAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :08/11/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.4221 of 2009
----------------------------------------
Dated this the 8th day of November 2010
J U D G M E N T
K.M.JOSEPH,J
The learned counsel for the petitioner prays that the writ
petition may be dismissed as withdrawn with liberty to the
petitioner to file fresh writ petition. The writ petition is
dismissed as withdrawn with liberty to the petitioner to file a
fresh writ petition.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
No. of 2010 2
No. of 2010 3
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010